High Court Karnataka High Court

Sri Puttananja Setty vs The State Of Karnataka on 7 January, 2009

Karnataka High Court
Sri Puttananja Setty vs The State Of Karnataka on 7 January, 2009
Author: Jawad Rahim


V”uE\Ml'”h Iranwflwh W«n’%Ml”‘\\I¢W?sI¥ ‘WI m%&”‘\1e.I’:.YfW&f”‘%i’Kf””§:9IW»#”°Q 3I’$|i’-‘ét’=*’4¥’W wwflwmfi

IN THE HIGH own? or KARNATAKA AT
DATED mxs THE 7*” may as 3ANUARY__2€§{)’3:”‘.i’::–:: ii
me Hmme MR.JuSTICE_JA?;¥.§£3 %& :- }
cnnmm. aevzaon rsn7nc§a%:¢¢.1113r.a§¢?k %

BETWEEN:

SHRI A V’ V M.

AGE51 % cuaruaz

TQ. AND E315′? ‘
mrmmea
(BY SR~£~HW-

1) me sravs 6:5 mammm
~ ~.REF?_fi?’aEflTEi_1} av swam PP
% HIGH “CE3{;¥¥§i”{_7BI,J_ILBIN(5, amt;-;ALcnE

2)%k%s+§m t:H:Ie::tAH%A
am MADASHETW
k % _AGE:’-#1

% L%%:s)f “sue: r«i;z.§i;a.n:EvAsHE11v
k%;%s/cxmamsaerw

4} .S!§R! GUMBALASHETTY
5,10 mmnsnarrr
” ~ Am-:-:21 YEARS:

A 5) sum FUTTANINGASHETTY
sxo MADASHETTY
AGE:31 YEARS

a
1

‘M “V muwwmw wavy awn-in – . .. . . . ‘ M _ _ M _
nnwrxuamuwun suumwll wwwmm Wm ifim””I|E\$’°6fl1!”‘%fI¢””&§§”1ts¢£]”‘R: MHWWE mwwmm ‘fix-J’! ?7′?A锑€«%fEWé°””&&#’*H’?s/Wfi Wififiwfi %m%WMF£k’*’ix.@ WW flflfiflifiiflfiéfiflkflfi K”‘i¥’3W’¥”I Mfiiwfli

6) SHRI NAGASHETTY
SIG GUMBALASHETTY

AGE:23 YEARS

7) SHRI MO0GA’5HETTY
SIG MAHFWDEVASHETTY
AGE:41 YEARS

8) SHRI MADASHETW

5,10 KUDNA MAEDANNA

AGE: 63 YEARS

9) sm.puwmmAMM§@. %
we GUMBAL.ASi-IE:”I”IY:_’ .
AGE:48YEA_R5


w/o rwzasHa5w%-%TT% A
AGE:4m*En.33s .%

zmysawr.

91:: aa.An:«sw5rr<r%    L
AsE:,23%ve.am    % *

12;s:r4:.1A$rA2¢Ar«a4A%

iA_%1%3)ksaRz. sA:3Aae MADASHETW

*5/’O
AGE: ,2: YEARS

ALQARE aasmsms or

“~..1Ai(SH!¥!IP£iRA’u’ILIfl,
..HARADA.NA.HA1.l.I Ham,

9 TQ. AND DiSTRICT CHAMARA1ANAG5aR.

RESPGNQENTS
(BY SHRI RAJA SUWHMANYA BHAT, HCGP

FOR R1, HIS PJQATARAEU A5SlE3CIAT$, ADV.
FOR R2 T5 R3)

ms camp 15 men u;s 401 cmc Pnaxzrmro
SET ASIDE me sumnem AND oases: PASSEf.’.8Y_=Ti-1.E

5.3., we 9.0., FTC, CHAMARAIANAGAR %;:2e%«s;:*,;*r~sv::%;~
35312004 :n’.29.6.2ao7 Acqurmazc THE aesmnosm
NCL1 T0 12 o2= THE can:-“cw mass Taste. * x

This Petiticn coming on for csnderLs&:i§’d3y;-§he{%£§ouVr£

made the following: _ ” __ .
Heard regardiri1;«._P]i’a_rns ::. ” V “

As in is parm:tt:ed’
ho withdraioi ., V

hug d’i:§fnisssd as withdrawn.

sa/-»
_____ .. « judge