High Court Karnataka High Court

Sri Muniyappa vs State Of Karnataka on 24 February, 2010

Karnataka High Court
Sri Muniyappa vs State Of Karnataka on 24 February, 2010
Author: Ashok B.Hinchigeri


It\pn r wuwuvwuuuu

OF KARNATAKA “FUN Lfiltljfil LII” n.:-tluvruuuu-u – u

.3.

2* 81-5. R. , the fined A.C}.A.
that the petiuierm has not produmd any
airman’ that the km! in qumtitan wag; ‘mdgedg fig u

subm5m that as the pectic’ ‘ new is

is not entitled to haw. his

3. Kathing is pzaxyggi the

Special neputy csmmsgfimmgg .pe:titi0r3m’ on

naticae bfinre It is mat in

dimpute. Adam 24.03.2007

%d 2956 has quaaheci

tbs; L % er me similar” ‘ Iy placed
Fér uniformity in the judiciai

._fi::r that the simfiarly plma

3 asfilarly, tw orém has

in mam: usfthe wax’: pefitiexzsmx
” the rwult, 1 akvw ‘clfm pefiflsém. by
_ the Exrspuww ardmr imafa: ass itwt$m
tm petitismer, Itisnwdhsmohamtlrxatalltlse

193%.