High Court Karnataka High Court

Sri Manjunatha S/O. S R Subramani vs State By Kadugodi Police on 24 April, 2009

Karnataka High Court
Sri Manjunatha S/O. S R Subramani vs State By Kadugodi Police on 24 April, 2009
Author: Dr.K.Bhakthavatsala


mm %%.J’€.¥fi% W?” W%W.%fiT&!ifiW£$%. Wfiww U2″ mwmmmwmm WMVM uwwwa WE” mmmmmwmma WWMW wwwmz Mi” mmmmmimmm Wmam mwwmfi MW mmmwmfimmm mawm mm:

EN ‘I¥E z{3:.::;s=z mzzm? <23' 3<':AR2=@;2*AKA AT

aama 23:3 21%: 24" my :73" £9333 2a5;;':.. j_»

SEEGRE

Tim Hm"-'£53 .93. J{.F5'l"ICE' 5.: z§3a.§:*&:§§:§?;§g:5;%:'« ' _

52:2. 9. Main 23;: ;5,f2at:~.§

BET$EEN :

sax mamuvmaraa 7
sic 3 R sugasmagzfl”,
Amn%m$mymmg__ ,

Rffii mc;32:,*3″Vs%eg3 “_’=°-W»
aEvINaaamatx;aH3,”, “‘v A

Kfifififiéfifiéhfi ‘ .fu(t “” 2
Ehflfifiifikfi-§§QQ$§?,_ ‘m1i BEE ygwzrgaaan

%3y*Efi5 fif3§figfi§fim:R gamma Afififfifi

aW.V”*SfgTEW32 Kafifiéenz §fiiZfiE 3.. EE3?$EfiEfiT

“[f:$gf$:i a V EAEAfiRISBR%, EC§§§

‘aE:,E 3:233 fi:§.43§ cg §§c 23 THE

~\*,a3?@a?a EGR TEE ?ET§?E§EER EfiAY§KG THAT 13:5

-_ afigxwaax saga? may BE ?LEASE§ $3 ELARSE HEX ax
¥.agz;= IE S.C.RQ.2§§i2$Q5 Q? Kfififififll ?$LICE
=_ “Sf&TIQR my EHE EELE my ?RifiQI§§E svaam;
,”-ERfiGRLGRE 333%; BiETREC§; gaxagsga EQR $33
“»@§§3xcg yfiufigkgéz, 3&2, 535, 3?5 9? 39¢. THE

PRIR§E%fiL Sfigfilflfifi Jflfiéfi, Bfifififlfifififi EERKL
SESTRZCT; BRfiEfiLfiRE QR ?§§a3G$§ RE$E$TING TEE
BEEL EPELEC&?IGH EN S.igR$.2§2fE3G8.

?fiI$ §ETITEQ§ $GHIN§ Qfi EQR SXEERS TEES
BAY§ THE $§URT MAE TEE EQL£§§IfiG:

3%”! MWHWE WW fléflflfiflfiifilflfi HEWW 5.13″” Kflflfiflfiflfifl WIWW MUUK§ EFF” KHNNHIMRM W3?” BUNK! ‘J?’ RMKNMIMRH l”Hl3I”l wwumm WT flfiflflfliflfifl fl’1lV~9’¥”E VM

2.3!

casa far the effancs nfiar Seatisn 3?5 a§’:?¢.

1 age n§ gsafi grsund ta aniarge the ;$$it;fi§é;”u

an baii.

6. In aha resuit, tfig §é£iEi§uL ffiilgj

and the same is heraby difimisaéd,

qp*