High Court Karnataka High Court

Sri M V Subramanya vs State Of Karnataka on 25 June, 2008

Karnataka High Court
Sri M V Subramanya vs State Of Karnataka on 25 June, 2008
Author: H.Billappa


i’ 5% HIGH COURT

. Wu»-mwrv u \.:1<

,'v-mu.-u.-nun rnuru \.-\JUl(l ur l\.fll(l'lI-\Il-"U-\ HIGH. LUUKI U1' KARNATAKA HIGH COURT OF KAR' -7 3'-
'w;

E

1% THE HZEE.

3.

9332 my Kfiflflfiffififi, aANaAL§E£

BETEB THIS THE 25 ?H DR? GE JUNE E§9é fr,

EEPQRE

¥am fiQH*BLE ER. §vsw:¢E Hr 3:LLa§9$ “‘

wyzf EETITEQN H9. 3324 S? 2393 §QHfC§c$ “~V
BET¥EEfi

1 521 H.?. svgfiggamya _A 2, .
saw my 33: x.v:Tvz§xa?aP2a,>
aaas ABfl¥T $1 ffiaag’ : >.”C;_»
EE$EflIMG”3T 2ETE,jxAL§vgLL§’
;*’a.– ~. :v*’«_’$»_W:… yzrzwzaynn

£Ey’$xi;uHéSQW§fiE§$E§¢aEfiE§RAG, ADVECATE 3

1 STATE 0? Kgawkzafifi
By’§3cgETAR$.TQ}sovEaMMExT
,–§EPARTEEfiT”QE avsxga
» :é;§;.1”:x~=22*«.’:*:’=.§¢3;. §s3″€=r . sscmrsmiaw

EfiNfi%$0RE M sag 3&1.

°.é ;u”T§2 f§a$£§nAE

. V fiEL§§E&LI ?&L3K
». EE&&§%LLE

i%$m’ma:c:EaL asswcza
*auyAaAWALL:

H52? E?§ agzgg EXEGUEEVE ayyzsga
. . . axwamzmss

TEES §.?. FELE§ PRAYING T3 QUESE’ THE
GREER B%TEE:iBf1f2fi%8 Fkfifififi GR E.A.HQ. 23 IN
3.5.§Q. 3$?FE%S§ f%H§EK”C) GR TEE FILE OF THE
Qifiifl Efififlfi, JUHIGE §IV§$I§§, EALEV&LLI.

L1/M

–~—- – ;.$~’w%.£»& HIUH LUUKI U!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

I
.’
I
u
n
I
n
I
a
I

uvun: w..g,: ‘nr||\:Vr\IHi\r-\ ruun L.i..JUl'(l L)!’ I’\.Ai(¥’«=«’~’~\

2341.9: 93.3. c,*:*.:’e:~*r.:I:.zr.–:- an Em 39.9223 Tms{“‘3.–‘;:A’s5,
’35’;-*3 :.:a.*:;’s”,.3″?..*;:* §~i?aE.”£E 2′}-ER E’C?LLCTE£IN?3r:-

Lgazned amunael for ‘thefi ¥p@iiti§fiafi

aumita that thfi ezigigal gait itself hafi &éEfi”g

fii3§%$Qfi 3i and tbaréffirfig thé Skit fietiticn

xiii mat aurvivevfiéz aénaidazation.

Aaasréifiggy,:”wE&ig Vjw;i£a!*§atiti¢n is

diami5aadg’q_&$5i’i;_ 1dag3fv mat survive fa:

mQnEififi:atiana ~”‘

SCI/-.

‘F-udga

ms ‘