Karnataka High Court
Sumeer @ Sumeer Pasha vs State Of Karnataka on 13 May, 2008
IGH COURT OF KARNATAKA HIGH OF KARNATAKA HiGH COURT OF KARNAT/AKA i-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
32″? “”
i. A
gm.
?uE fififiifiififle’ ahaii make himself
rv@:i&%;fi bafmzfi tfi$ Envaazigatiag
H F . I
wizifiaz aa anfi Wufifi raquzrem;
“ii
Ehfi §K$5$flfiti%fi witfiagaefii afifi»
fiha pétitienax O_éfi%§;TUOmark?Fm%ia
ataegéance sfifi§m_inO”§$r;fl¢gfié*m§%tw5fifi
ifiafifi aim, am£T*§a§§ figgfin béfaza the
£$mc£:3$@U%ai$®&;”£nfiii fuzéfiér Gzdera.
Sd/A
Iudgé
?&w yfitifiififiéi’ afiail mat t$amp§iO”fi§§h_