High Court Karnataka High Court

Srimajjagadguru Madhwacharya … vs The State Of Karnataka on 10 June, 2009

Karnataka High Court
Srimajjagadguru Madhwacharya … vs The State Of Karnataka on 10 June, 2009
Author: L.Narayana Swamy


– —-=—“- V2 I’-l”‘|I\I’l”l1l’\i\P\ !1H..7H LUURT OF KARMA-{AKA HIGH C

:§ $35 HE@H 9332? Q? KA%§%?%K& é? aafisaéaia

agvas Tflifi wag zfim may Q? 3§x$M2E§§ 3 v

§§§§£§
vxa HG§’ELE fig.J¥$TESE”h;Kfi&§Y§§§ %¥§M?,

$31? §ET§TE$§ a$§2:$§3?ésé2§L§}_’ ‘u

BE?¥EE§:

Srimafifiagaégurm fiadhwach&figag
%aalamahas3mst&ana_Ettaiéfifi’%éfi§

aaprssentad by itg$R:fi§:§2y”gV.’

firi S.§amac§am§rach§r, mags: ‘.*

Ea¥§r sf Rtiarmsy_H§lder_ “‘

§a.é, ?am§&mahaka§i £&adAKT.

aaaavanagfiéfig. I €L” “__*”=mw
§an§a1a:e4§5aw§§§;.tV, =”« » …?$?E?IQNER

gayvgxi”¥a§fi§§i_&$s§:ia:gg,3&dv.,§

axfig

3. ?%eg£taté*§f £af£§taka
fispraaenigfl §j ita Safirstary
; Eevanm$g§épartme§t
‘9.figfi,&ui2£iag§vEaagal¢raw5§fi fifii.

§£ Th? fiifiisimnai £cmmis3i$ner

‘xgagrafigzstriflt, fiyaara fiity.

A3. %§&_fia§u:y fifimmisaiaagr

fiagsaa Qigtrist, fiasaam fiityg ,§z§E%?@§fiE§TS

*:§§y §§i Satygnaxayafi fiiagh, KSQSE

?hia grit pétitiaa is filad aafiaz fititiaa

‘£225 ané 23? gf €55 fiaastitutifim af Eaia with a
T grayer’ ta £a23..faa’ the .r3c¢:&s zaiatiag ta tbs

ardér datgé é.$.2§§E Vidfi %nn~§ by RW3 gsrusa thé
game and daslaré tfie Eaifi ardex, in 39 fax a3 it
aanfinaa t&§ dgtarminatiafi af tagdik aiiagamfia in
rgspemt sf the getitiaaar at R3.2.¥@ Eakfis p.a,
$3 §f§iiE3E§ fifié mfizuatgiaabieg

‘\

ii’!-fl! ‘|IIr\I\fl’\I ‘Nil |”‘”\i’l’ll'””” llllllll V-Ifiilkllwl ‘In-II I\w1:\I1r\|r-u\r\ I|I\III \.a\JIJI\! \Il i\rII\I’r’lIr\I\rI III\.’7II \-n\I\!I’\I \JI I\ru\IIrII:”II\r”l IIIVII wwavlwu In-II I\r’IIIIIrII:fiII-rw III’-III 1-e\

fiaiter :3 remaaéed ta ths f §ep§ty
Cammissisnexg figssam far gagging a fra$%K§:dar~;&

¥i§§ af the rgasams agmigneé shave. ‘R

?i§e far camgiiagca ifi gig xw3t%$ fra£ éhef

fiate $5 recai$: $5 a aegy s§VtEié ¢rfig:»_

A

.AH_A£§éé£
§§3§§%

$133: