High Court Karnataka High Court

Sri Narasimhaiah vs State Of Karnataka on 4 April, 2008

Karnataka High Court
Sri Narasimhaiah vs State Of Karnataka on 4 April, 2008
Author: Ashok B.Hinchigeri
. 1 .
IN THE HIGH COURT OF KARHATAKA AT BANGALORE
% smran 1313 was acre am or war. 26%

BEFORE

THE HONBLB MR. JUSTICE AS!-IO-K B.  ' 

15:12.1': EETIIIGN NDADQ4   

ECCZIEJI.

§fi'nnnAa""'"11ma1nH"'" '

syomm IIUNIYAPPA  
II-£3EDABOUT38YEhR8.' ._   
   '

manna HCIBLI. nmvnmmm    

EI.'--'('3.fiT TTEI' 'D'I'I"H.l'I', T'Il'Q'l"'fl.'W"'I' ~
lull'!-I-I\.IrIIa..v\.va.I.au nu a.InI.:4' an

iliapfinu-I.\:a A »_ nu rlraaalvu-IGIIIII.

my  ADV. ,)

1.

srnmdr mm ‘

fiEr’*’n’tE~E–E’a’I’*JI’EE__’:5’i? ‘-:-
fimmmm nmmnnmm
;’%’5.Il3.HY5N VEEDHI «

% k% BAfi§?zA_LQ3E-560 om

f

cxgwmmmzansg
monnamzuwn mm-nmsxou

. rv-u-arr.-II”:~. ‘I fintr innnrnnsrnanun IIV-n-nun
uuun. VI-§W’.I¥E’I’cfIuI’l1Il’| L’-WWII

agnqnwnm-nao om nneronnnma

. [ f L * {avg satznnanna nwwrnv. Hem-. Iron 3.1 a. 3-3)

THIS WRIT PE’l’T!’ION FILED UNDER AR’l’IC-LE 326

T ” V£’..”€’lT’.5 221.? QF ‘.’.’!-IE Q’.-*’..1!!!.’;=’!’!’.”lJ’!”IQ! 9!’ Eli. &fl.l.’!.|’!!¢’..! 1′!)

A ;*nnmc’rmE R2 romsposn omrrms PE’l’I’l’ION mun BY

mun xrnlnrmi-nu-nu nun 1’11-n ‘|!’.I’I!’l:*\I’lI’fl”lII15 nurunrstnnnnn
LED l|’D’l.1l.I|u’.l.Il-‘rl’§ IMVU I119 nnvsnnn lil.l.’I..lglhl’Il.l&l1l”lnl.’l’l’|.y

WHICH I8 PEIIDIIIG IN CASE NO. PTCI. 99/3006-0’? ON

.2.

THEFILE OFTHERQANDTOPABSANYOPHER
EQUTIJLBLE ORDER WHICH THIS HOIIPBLE COURT HAY
gmmu T9 Q.1I_A_n’1* m ‘rm c_:m:_:t.rn_¢.s’r_A_1I:I_:_m.9_. 92 1311:
(mam. r

‘mm PE’l’l’I’IOlI COMING on non %

t.l”II’|A an-un_ nrsrrnm ”

i’I’I.!”l’¢ nan H-luau IIATIE :_.
£’l.Ell’I.I’l.l.l.1\J Jan? urn. IIID wvvns –l’.|l-J 1,’-_

FOLLOWING: H ”

“__.- |.l…….n.1_- ‘.1… 1-___.};;I ” nan 1 .”I:.._;….;..’I’-.

51″”; :””I..I”§uJ:1u. mural}, M-ur
no tale: notion ibr the

rm IIII… .._…|.- -.¥’.w.’|.”.’;. ;’…;.u.s1…__.. 1- ;.|….n.,
.5. us mug 3nuwu;fiL=u~ _9Vx. 1.Im.puu&wnw’ ll (um.

the mound patina’ ‘ :1
mad by tho Kndirappa.

3. of with a du-echo’ ‘ :1
to the dispose of can lIo.PTCL

99;2qg:1s–g7 as you-uibh and in any

1″. nvfina-1 an Aiufn-I “evil! AI’ nlv vnnnf-Inn -fllnnn induct “H

-V ‘InlIJ’I.w|c’tpx1I vuuuu nun» vs wan uvua. «runny: uv

. ‘ I-IIRIIJIIIE

.5-u.u.u