xx rag HIQH sugar 03 KARRATAKR AT 2g&3gLQgé,J
paras TH18 TEE 0?” 352 5? FABR¥AEfj2Gi0 V;u”V
BEEOR£I A A
THE HQfl’BLE ma. JUSTIQE Hszfifinz $73§3$s$
CRL.R.?.Na.§>§?_20§§-:
EETEEH: s V ‘
srnra 33 Knannmaxa W”
xxmzzszmma 33* % _
swarm Pflhlfi ygmsgcvrgfig f._*’=~;.. yzrzwxauxa
(By sxi:’A.§; fififiagfixfigxa, stay;
V ‘ ‘ ‘ ‘ V’ . .. ‘, –
1 RG§IfiESQfi Q FfiRU$XQTHfi3
S/Q E$VR§AS.S$KEEEAfi
A533 28_YEARS v
.3;%$ Hfl§SE.$§_12${i§§
i,gzam Hansza cavvany czzxzc
% .IfiP*«1$?<§3i9fRaEf_ warm
2.”-x:3s?§aR§JA 333333
‘,9ffi.n£?&£as saazfixaa
gsfifi 2% YEARS
E;§$%§~:2:1§:
“v<EEAR ALEYA caavgay cazgzs
'._$§LfiE vzaaaemg
MfiRG§LGRE ranvx … gsspannmxws
T "zEy sum: ROHI§ESHA*R1 52 233
SR3. JEEVEN K. FQR R2 *' 333?.)
33""
impxavements baing mafia in the » ¢§3fi{ ,
Referring to the judgsment 6f the $§e3 Cofi£t
rayartafi in 1996 {3} Crime 35 fin fihé %§3&U$§ }
smxszi mm vza DELI-I3I_ A5§«::1~i:.sTF.:=;i*:I:>:§};,” the ”
learned Special Juage f#&§§ thaE §h%xé@i# ne
yrima taaie materflag ;§f§¥fi§%§ afiéinéfi tha
accused NG.2. Vand §%$§ f§%@ed®a§g§§ini¢n that
the pre3eaufiié§:ha$_mfifiéragiywfifiiied ta bring
cut the caE%:§%$i§$§F§é§fi%é§ifl¢.2 to pressed
again5t fi§rp3 A§§éfi§i§gly §§ssed an arder ef
-diacharga fat tfiéjéffiéfimas with whimh aha was
ahaxgganaétéég }
=6§:ai 3% ngf sag any raaamn ta intarfaxa with
:fi$ Q:§éfp_§§$seé by the Sgecial &udge.
Amafiéi the raviaian iimd by tkm gtam
v ‘i§’§i$miésed§
………..r. . nun \..=uuIu_. mgr |\AI£1\!A!AKA HIGH COURT OF KARNATAKII HIGH COURI OF KARNATAKA H16?! CUUKI ur KAKNAIHRA HIUI1 uuun
m§kf**