High Court Karnataka High Court

Sri M Mohan S/O Jayaram vs The State Of Karnataka on 3 July, 2009

Karnataka High Court
Sri M Mohan S/O Jayaram vs The State Of Karnataka on 3 July, 2009
Author: Subhash B.Adi

m..-…….. rauuwu-new wwwma ww w-wmwmammm mmww uwurm we” mmafimmmm/1%. xzwwmm ‘»2,.Jé.M3fl’i U?” m%m&”¥&m MKQHI 65

% j%%Lkk(B¥$1ux%%nmt1ié;F?£s;ficen

m ‘um men carom’ 01? KARRATAKA arr
DATED mm ‘mm am my 05’ ..1m.Y %

BEFORE

11-m Hoxmm ma. ”

SRIIIHOHAH 8;!)

axcmwmsr » T _
am. vmmcattmna
,3 ; 2

Tm ammuv
Bvmnramm mmmc moamtrron

– xcazmagmsca HI6«fi..£}0lIR’1’B1IH.£JI!iG
* me. ummma man

T ” zmamnnmrr

:11tI,.”P 18 man UISASS OR.P.C. B’! In

-1333 THE PETTHONER P%YH7G THAT’ THE

; CGURT HAY BE PLEPLEED ‘F0 QUILSH THE
PfiOCEED1′.!IG EGEBTEREB AGAINST THE
P§I’fl”EO!l’fi3R FGR TEE OFFEHCES II[8.192-A OF THE
IAN!) fi«’VEllIIE ACT, ARI) 44? OF EC m’

l9l’G.43[ 20¢’? ABE C.C.l’IO.1€}83]2E307’_ OR’ THE FILE

01%” mm AI3J3L.cJ.ll., mmmom man nmmm,
Bamawmmlnmm cmlmm. PE’l’l’1″I{)RBEtALI.£>’§li’ED

PETITIOIIER