High Court Karnataka High Court

Sri Satish vs State Of Karnataka on 18 November, 2008

Karnataka High Court
Sri Satish vs State Of Karnataka on 18 November, 2008
Author: Ajit J Gunjal


fiififl C’

………M W ammmiwwur-aw” Wsww magma w» ausmwmmaw mum sgwww U? wmwmmam WWW ecmwm KW KARNMAKA mm-a calm’ wfi MMMMA

*aaEE:s::: ex ‘ “$3. @113, nziiéi Ea am §”3:3.€2i 273 izééakna.
E-¥§.$~*»_::;T:a;;.:%*;§g trraflgazézi $3 *3-13$ fag? fig’: ‘%;§:% fifififigm imgt

;:’é;”:’::§ %%%§fi§3$ may ‘ihfi xmfifi £33″ 3%} ggzmrsg .§ sésm-%’$§.§:m

%;§..:«-at” qaaagziam 53%’ i§§ a

f 22:3? &1″1}£»®,

“%3%§:;*:’;::. L3*’%:téz§§:%:1 $ §

ifiki I£%:=;:.aér:1m;%.v§%f;%;5:__’.i$- in
31.5%:

Sd/-v
Judge

“:c;r,%_v ‘ .