High Court Karnataka High Court

Sri R Somshekar vs State Of Karnataka on 7 July, 2008

Karnataka High Court
Sri R Somshekar vs State Of Karnataka on 7 July, 2008
Author: N.Kumar
gr-mmmm tfi mkww 9i

In w"'w.

Aw ~mwwmw-mmw

wwwmg wry swmmawmnmmm swwm wwwna WK" mmmwmammm NEWW MMMKE W? fiflflififififlfifl N§€.L'>7¥§"§ %I;Z%T.,?m%1"'%"    

{K fifi Ifflfifi QQEEEY SF" §€%F€fiTA& Ki' Bfififififififi
&%'I'Eifi fiflfl 'TEE ?*¢fi fififig' £3? JLFL-*2" 2%

§§i§'{".}EE

 

aw. §§fi%§"BLE z%,s§_§3':-'gag: 2%   V  
WIT ?E'§?§1i%F%  - E  .'2%Z7¥:3§g€i§i§l':§*7%§f%?§SEf}'.._.:  j % 1 x  « T T i'
1 mg SQM$§EPi£R

5:333 man? 32  «  % V 

3:3 Raw am m§:*§.a.% ::i,e+Ig;§:   _ * 

E'E1.LURVEL&,G§;  _  1  * 

fiflfififimfi 3333;:  *

KCIILAR TAffi§%£*'€§'~{f;,§;§"E' % 
_u  - ..,m§3Iéi3§.§§'§é3Z'¥E--R

(By Sari Lg §€fi.%?fi£5¥fi_  ' 

AND:

1

° ..   [  

mam Q? §{&R?%$:'?a%§€§':    
B2B1'-'T33? %$';71sé_s§i affifléi E§'i..":F§?§§§:€'
   .

§&i_£§’fi1§E;sE3§’?E’it’}

‘E=}’I”.$F«..E%efi§37E$-«–€& €§€E€§?;.;€fX’r’f

% j*K{;I,,;«.£+T§ss§,:;§

” %k%%%si13:§§zc1*12%&t:”:mzm§$*:*

Tij1:’rBéI’T.£:2F MEES ag QE€§L£¥€’:Y
fifiéiiiem ggggm mvfirr

Q £3???’ Amzs “‘£’éR§ as: :3 Rfifi
“‘Vfi 5£L£H3E

Mzzmzimaamfizsg $33’?

%S?Q.%§§E ms
13/

§
3
%
as
X
3;?

X

H

{B}: gm 3 xrrsamma, wvr mvmasm

‘I1-413. WRIT FEEETISE 15% mag uzmfigsfii’, LE3
236 & ma? as’ mm am: $1: §$3’§’}i?;.’€E?i;.’f=’€?fi>,*2’mC§
To mmm’ Tm m MB 3 ‘$3 €_::.’s?z§’&§%E;1«z%
AWIJCAWGE WEE BE’ L; €33

am Lmné Fm “E§§$.Jf3fi& A ggmgmms
LE&SE”* Ix 3¥.§%.25§, sms;g::;2:§;§:é§~:,:: E.xiE’EEe’fI”
i ACRE, Si”Ififi.”iE§ Mi’ V§&%i£’.£i§3§%;am.$£’§§e«§EL.§f§é’m?{&LL’E.. ~

% % . agvm-mmm,

~22 mwmm ur mmwmamm mam €3€1?E.§A§fi”-¥’fi:fl5 Kfifiwflfifififik H§%% mam? 9%? mwmmm mm cam”? W? MRNATAM WGH CQUR? 0?

EQBLL 1

T§&&§§§§,”.§r”lE§%E £3? Ea, ”

“-‘L§.l’£

‘I’I-HS V. >
PRE~L%ARY 3%.?’

this wzéi yefiitfmn

aeekmg’ a 3 ‘*<§irm*cL7@ gm mfi .31-:1
aypiimém filed by he
Qan "fiasiltiirg mm Qumriag

$31 when: 9%' 1 awe

éfiblig fiufiimw

'~ Ga. asmfi

infermafiim ma fig £??.:j&§a?§:1 saw 'I315:

of tm pefifinnar is ii’ t& mifi i:1%rm’t:i.§n

EEIRDE

fimwwsm wt” mmtmwmgm-mm WWW: mwumg. way” xmmmvmsmemm mmrm mwwnw um” nmmmmammm mam” mwwzm us” mmmwmammm. wsmmm mwmmna M?” RMMWI-‘fiiflfifl Méfifi Qfiflmfiflf

g_._

as»: glean, it is §E ta haw imm giwrz safiafififiwm

thaugh. the au*&& .

apgficmtkn mi” §’w §fi’Ei§Z’§i:t’3%ITi&§f’ gags; fiféfiffig

3. immafi §g’%&mm¢:t

Demtgr Cnmkamzaerfi E»i§Im’ 2 n

8.3:.2fi€fi hm
cf lame alfl m Eéw Eé

ca nsidmfid. .

kufim

mmzder” 1% 3., mm agm §ria3:e

law. E5′

= ..,:;f imam? may am mndar a %a1.

ifézé §m%»it¥mm* {ha mama why his

A _ ‘am has mfisédgrfi.

‘$5.3 rmuiag E was étfim Eafiaaw:

E

:¥E¥:’:it pauzimx ag E Rafipfifidfinta 2 ma 3 are

direezbed ta mméfisy tfm fi.§§i%xIfi’&§£I1 9%’ ‘E213

ham mt mnsiéamé

gafitixg ski’ $§3¢f;’§:3.§::%»& am’

Sfilé
3udg”5

:’m¢r*i’m 311:1 in aawrfiaffifz “§%?’§%§§ 12% av
hm

333$ mg.” §_§.<§§ 3 ,§m,§ 5% §§.$§§ 3 .§$©@ EQE §§.a§§ NMQ $33 $333." §§§.§ $33.." figémigxg .34 $.33; :