Karnataka High Court
Sri Madhu vs The State on 20 March, 2009
anéex sfiatiafi ggawgg 3§%{§§ Q? EEQ %§§ sg¢;3 g$§f
% QE5 sawry §2:’§h.::?,.§i€:§1§§: gat, ” —
Esia Qzimima; §gt:?.,é:3:..@z:: samng Qmarfigxa
‘this 6133?, am amzri mafia ifizé §<:53:}.3.€3'?$.'§.i3§i'2 '
Q R § E R
séiaagré tha iearnéég C:?s:t1:?aLsf%7e.7';« fa}:
fag: gem %;2;,:z%= faeaxzgfeé xii;
zs:i%:E:&aw the czimmalv ._p@§.2;tiQ'$'3.%r
ts§$*2:,3.,.é suzxazzéer ;_hfef§::je:«:2'" mm':
saga far bai; a§¢g3_5g::§a’43§Am§ ¢g:9.c6
3′, _.33;;€§€T”:QV:Si”£:’§_.’i§§ ‘=;’§J;f::&’ §z”–:;£§*ai3:a.1 §@?,;:;t3.:.m is
»i§..i3?;:2§.ZM§;§&% £3′ V
8&1-«ts
Fufige
gég »*