COURT cs xMa:wA.m<A mew cougi; wig KARNATAKA ms:-I COURT cs KARNATAKA HIGH COURT or KARNATAKA was COURT OF KARNATAKA um:-e coun-
THI3 CE7iL..E'. {QC}!-ifiéfi G23? Fifi Afi€ZS'S§=Z.'}¥ T?-{ES QR?' *3"!-E8
CQUR'? 2*-'WEE THE §'Gi.ei.é§§'§Z?§$~: – –
The yatitianfiz, ac¢&3fi& '§§,i 'i§f*firima
m.153.faa af chicxbai;;2.am.;Vj'_F:'*}:=s§:§e;<;V_» the
Gffenca nude: $ectfi§g$_§¥£;i§g§;~g§5 mi IF,
i3 bafare this £§uz:"u#%§r §%§%ié% fig? $z.?*C.
praying fgfilaéiggafifigéfli §fi§ u§ifi. in Crima
2. ffiaabxiéfixfaaégéaf the aaaa ieading ta
_ the ffiixng afafiha §$titian may he staiaé 33
Vflufi§%£V3f’,”.
A.§he, f§e§ondent $6.2 herein Eadged a
*~ §xitt8fl, 3aampiaint fiatad 1§;i2.2$Q8 with tha
Vx* S§&£i§n fiauga Qffi$$f§ fawn ?aiica Etatian
E* fi§$3khaila§§r, against {ha praaemt pstitiamar
*. and three athexs viz’ fixizamanna, Qfiflagarafiug
………… …. ……………-gm rnurn uuuau Mr mxmnrnm man com? or KARNAYAKA ms:-4 COURT or XARNATAKA HIGH COURT or KARNATAKA HIGH coax
and: J.K.S21x:e5h asafi aihara aliegging that the
comlainant ia cane -:::«.€ the gmztzmms @f ‘y.?’i’;zni
thaatxe at Chicxhaziagur mad during
33%, his pzmsseaama hafi; keg: b3.a.n:§;f shgsq;4.eT ”
bezzska witiicut signature, 1:1′-i§§Q\:”‘«;ea’.::tg.:§ “‘.3;%.a2*.é;
rubber starrrgna amfi §a°’:’t*_=g cash§Ez__§ta;¢§:; aimii§§§:»;1 ”
kept in tha mffiae {Sf tE1’59;; “€:»§ea”t:g’
and key with them,.~ _ 1.5″ sa«% {a%;3’V””3f._13:;’tE”§é1?:* ‘étated
that the yaztnera}:::i§;” _.«,f’2:-é.5;. “gws.{:h:::_tm
Exhibiters h_§i*:’5ia_ E’:-we» c2;.r:gtEm:?; ‘~vLé:;s:1;::m§i:n*;3 with the
S . E . I .. Ch:5;{f§kii;a.:}L’E;’é:i:__w °L»;E :–.. V3.55 axing’ acceunt
2%’»I::>5 .B%C:v3′ ‘es;z§i};:§ “i;’€3é3’~_ ‘- a.2″:sfl””” E2253 gmafiercgsacrrs
§.”v’.R.atiiz:é;rz:,’ Bxaaad; and
Na.:::end_z:a thug aacmmt Iéeufifiai
‘ ‘€?¥{i 3«_, 3.§j§§ ——– ~*i:’%1e baiancs ammuni: in the
‘f.3fS.3:$f’1:”‘?3i,t5;’3V§2Y§3a.E’.§”§1¥”§§§.’.iVv’1W?«fi.5 transferred ta: ‘$232.9 zzsuxzerzt
ac;-mug: 2_~:;:x;”;’s;r%.’:$’a:;z:. Mg.-;ar tag sieath mi Eésfiirzgh,
cw;- ;i’§.aina.r1t wag admittefi as $2.322: :’::f éhe
§zL§s:f:izié:~grs in him aaifi gaxtaarshig firm. It is
atated tkat ‘aha fim was aha assume: csf
., =;an:;. Timatra at chiaxbaziapuz tmvm @511 the
CQURT OF KAfiNATAKA E-HGH COURTQF XARNATAKA ii-MGM COURT OF KARNAVAKA HIGH COURT OF KARNATAKA |-115.1 cqggy 91: KARNAe{AKA 1..
,~¢= IGHCDUR
affanaé mafia: fiaatisn £65 mi E§£ anfi
there£0re, thfi EER in queatian ia Eia%l% ta be
qfiashed. He has aited tha fiailawing décisi§§$k_
I…-
3. 2§§§§2} 3&3 3&1 – m.RAvz.wa_@R$]”¢Qgé§V}5u
ELEMALRI fiHETfIR;
2. §§%8i$§KCCE 2&3? – §$§L;§’é*$Qv;§m?{fv3~?
THE STATE Q? K&&§§£Ax§.§§§_§§Qr$Ea§ V
3. §NEE§$RTE§ §Uméfifimfgf §%iS$;=_3:.3.29a1
EE§EEEEB :H flg:M:§§L5§§::E:Q§«§5}2¢6;:9§§
é. *L@arfiad %§$vérnm§afi–§i$a&ar sahmittefi
is mat yet
that tfie inVE$ii§§$i@fi am%~m4
¢a§2eted.°, –
“V”fi,”,E@fizfi$fi cefingai far raapaafiant Ea.2
submitfi maiafiy %eQau33 t%s yatitimnaxw aaaufiefi
»__ §gfi fiééé a Exit fax ifi§¥fifitififi anfi ayeaifim
‘”,_§&:f§rman¢§§ it is mat a gacfi grauné ta halfi
“x “%hat tha §ER iaaueé is %a§ im lawk Ea farthex
uifiuhmita it i3 is: tag Envafitigatifig Qfificex ta