I-1-In-nun 1:: uIn1ruI’n-uurgunnw III 1-trawl’: VI sur-uunnvrnurnnurn suntan: 1-swan-ans ‘pl uI.:1I\II-Int-Isa:-n suntan! VGIIVIRI ‘Ira I\J’Inl\IIl’\Il’\I’\l’I- IIIVIII In-\fl\l!\I \flI I\l”\l7\I’-lI’II.5″”Il’\l’I Ill!-III \uI\IIII\I
3»: Em:-i seam’ my Kmgmam gr %
mJ:*E:: ms Tim 252%: my 3%’ $EF’I’EhmgE_I§’ % ‘
BEFGEE
3:-E?£}E%”ELE7 r%…}i5’.§’I’I{3E:.fi;3§-§§I} i{._§;I~%{f?.§?};I{i3§Ei’EI
ctmmm mmxsrz maéirag mzem.
EE’§,’%EIE%’:
A§3E:2%¥E5r:.§~ ” A’ »
2, Javawa ”
wig a mi? wmgmmfig
mm; fiamags 1
fififfi 5133 RM Bmcméafrfiv
Va.§.,.agi§£, =.Ifi:.G}iE.L¥R ‘£31,233 ” ~ V
Ififivfififififififi PETITXORER
gm s:§mg,3§bV§§;F1?g;
191%:
n
$113 s.*ra:%:%§:i{:’s»:>¢s«f% 2;a;£m*i:a§%;_ V
3;? amczfiaimna” mzizcg smmm
.. 353$ “s:;>§<m,j 223:?
-L ST;fi€?E; 1«”E:£~3§.;§r: ‘?;:’%R% E{;’_:’€.T’1’€3R
Hififi ::2jiirRi’:?% £:,.m.,r: :z’-M
a#.1%&~*;3,::>’aE:T fj msmzmmm
$3′ ma?)
.-.?___V.’. -… …..-.-…….–. ..u-..vn uvvnl wr nnnlifliflnfl ruurl LUUIEI or IKAIKNATAKA HIGH COURT OF XARNATAKA HIGH COUR1
sf EC.
?”at§tim1 mmkm c;:*:;’ :t3:.-._:j eréeffi
Cami: mafia the fsElmvir:g:-
‘E:%=:aa z’aa$p:::x1d¢.=:s§:__ aga”mt
for the
zzzfihme 11% rmd with 34
cyfifflig
2¢_fI’}1&.£:a.§§e” in kw’ is that the
§’.m’%ia~«_ &,f;§a;§g:b¥r§:$y.Vf.fzrL;mkahappa§ wag him am mm”
j mmea him death on 15.52%.
;’§””i;m”” in xmver a scam sf Rs.9,%£}{- fiend ta
« ‘% flgiwwifimma mfi aha samplamant is his
Ehe mther eywwitrmssas, whose
am remrziacig are Hagwha, Jagademha,
Eafiapgm mfii Eangi Rajapga.
fl.J3’H
C ?$t’;iti$n gifi fifi ufldfix’
firfiéil, ‘:3 m%rg:: fiw petitionar 0111 am”: Em Cr.H:5;51{ <:~f—;
Bilénhmfiu %§.im Sm&n§. wfich is ._ '
ofimmfi garliahahle wider secfian 3.G2,._l1-4.'
-u –w–n- vs zII–IIIIIr1Ix’|I\rl In-win Iunrulnl VI II\r|I\II.I1I.I1I\rI III’!-?ll V-umlllili \Il”‘ l\l’|lll’IIHll’|l\J”\ l”fl\Jl”l ‘uwfii
3, fimrati Sm: S§d§ap=–§a, fix Emma
pefitérsrfira and Sri 3 the Imf
mafia? 5&2″ the rwgmzciann
#52′ I?’ afi, Ehe azaarwmg af
arm mg fairee aaiéué, zhm a. f<:»r i:}1& e;«fi'amme
pZlI1iE=h&§'.'a§fi T..3.§%£§fi1" %?.iz:n 302,
far eéfiézisizgs:-:"°'é*§%' §§a» tiaath €111" life
$2' hirvmstéigatieza Tm mmplete
azfi aim flmge ghee; tim parzmnm have
'mm as; faf1* n;fi&rV3§é rm:-zzhs, {e} that 1:he_t;
am mg. z–;;~§xg and (at; that pxima fasiaa,
Llizazfiafiafi 943%: tax ha murdcrxzg' the
~ igjuat 1:: grant the bail aim the felbwing
' ' " '~ «. . ' V. afwmgdiiiam:
h mi gm gtifimnws shafi mzacmm a band
a. gum $1′ Rs$5G,%Efij- Lfiuym Fifity
cmly] with tum mxmtxlm $2′ tltm like
HRH.
.. —– -_ -.-. ?_A.¢.V. ……………..-. …u.. wvunl vr nnnnnu-«mu ruun LUUKI ur IHMINAIAIIA filo’!-E COURT OF KARNATAKA H§GH COURT
‘eia ma saiimfaezimn sf 2123 juriadxtfimai
afiart.
bf; fihail wt tamper wit}: the 4′ ‘ V
cg: $13331 m mum: fin attending’ Trial
Sam’;
Eafi £3
cmn&in’ mza;.1i–3_a_*’.