High Court Karnataka High Court

Sri T Srinivas vs State By Lokayuktha Police on 31 May, 2008

Karnataka High Court
Sri T Srinivas vs State By Lokayuktha Police on 31 May, 2008
Author: H N Das


NATAKA

N.” ….m….w. ruul-1 wax: Annssn count or KARNATAKA HIGH comer or mnmmamm men courrr or KARNATAKA men coum or KAR

1 :3’ Il’s-“{§””

HST ‘f’I:iE£ I’fiGH CQUR? E3?’

mama ms ‘rm 3 Wm? cs? my :

BEFCJEE

‘mm imzmm mmmga

m2mrmL ?m’mmqj:::.L,%k%1 1423 fi:;::z=?

BE’IWE~EI’I:-

3Rz’r$Rmv.a.s, V
am: m’ mag % %
AGEmAE%%T33; *

9.3.; ‘E3f1’i§;’I’I{}I€;

Baxaaammz z:.1,fI**2%.}=_
%%%% A …P’E’I’I’I”IfiEIEE

{ms 33: 5 sIé:;V

A _ “‘?_”I*iE%i;’f1fEf3:§.”§?:DLICE,
” .Pn*13§§’E$’_’§?t3§%E’YEB BUB?-DHVG,
Qij§R$§§3!;EE*§Z)P{.fl £95.33,

* :23: Z§€MfiNdUNATH§

‘ A33}; :33?’ I’é§Efi’V’EEE{LA’?’fiW&_5,

-mam awrr 35 ways;

% ..*§’;.Isé%.§§§V§;§I{aTAWA Bmameg

DQfi%£§{.2%LM;SAHDEA,
Kfififififijfifi MAE FE(‘}&B§
B%%3x*.%.{.«QREu
RESKBHDEETS

/j'”NV

5 ‘AW-!”L__::”l”¥ COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF K&RNA’fA

KA

..—on-u vs l\l”Il\l’l”\I?*’ ..M r’Il\3l’!&..

gm’ gm P” Isa zéawaz, Amman ma mg

@5113 sag? mm E¥{S~.’§$:;3~.__CR,:?,§f=-.f;EéY”{E}-IE.
PETIi{“‘§fl%%’E:E mama my ‘I§’§,E8:;I'”I*§;33*_I§§3§.§;e:.€’-E’: £:m;:2€r.%§uaa¥’
as mgamm m wags ?Eé3CE–E;DI13€§$:””«._.{§V._
$R.E§{2a:2%”.;’§{3%i;%? Q? Pmizzs, ?E%§5DE'{$f9§ 3%:
Tam ma» :3? mm .m3§;$r§y% 3.4., *

Bfifififiééflfifi $I’T’E’.

69×12″; mafia: tfzzes: f§§1awi:1g:«? ‘

‘§% ffirtfiifiii mm€E:g””;fin f£A’ezj« filrfia day, tbs

Qm smnfi rmpozflent
§’%$)fl4§;s31’1’E Laimjgmkta
mm Eggésiig a. ~m%afia fiie§i ‘ Ffi in :r.2€a25g2m? an the

aaawitted ands: Smtic:-use ?’

l%m:a.:::V’ af cormpfifln Act;

” Ewnfi mzfiel far the fimt reapcmdent

Psfim fiéibfniifi that irzvmt?g.atim £3 cyamglgiad;

ficéan fiwam 113:3 apprapriata

3é%§Q.;tl1:§.?.°it_3′, T113 mszisgial an rzmard déwlafsaaiw {hat awn afim”

H amm§e%&tZ3m§ 3%’ ‘firm fi§ fiiera is 21;: jus’5fiaa&n for

r-…../

<§}N

Jun! ur :\AIu'¢A£Al(A HIGH COURT _H!{3H COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH CQURT OF KARNATAKA COURT OF KARNATAKA

the 5%: rwgmgafifint ifl mt fiiifi thsm aharga $h¢:i:t~§§;:;_'z1'§2a-

gxauxfli fimi fiwre is ma mxcizlsn fiwm
m2t1'm:~»i:y5 Eiavixag mad :9: the V

Ema" 'ti::m,é a xiifgwctimfi £3 }1er¢%:.=;**, éseéigéfi

rmpafiem: ts: *m the maimr ta a:'bta:iz3:_:§:.;e

aancficxn fifmtz nmiwnad aufimggigr a;*:':é.«.."L_:'t;':""*-=f'1;1as

::&ma a.Ei:aesE tefiy ba;:%r& aka

gash a aéafirgfi gfiasfii-, Eibmty gr; ta

mmafi: ‘aha {Imgrt far Law.

3» ‘aha Ev:-avu1g’ {span

$3 mntmtam urgegi ~ carsumal far Elm

a < ..

Sd/-é
Iudga