Karnataka High Court
V G Sreenivas vs State Of Karnataka on 27 July, 2009
wars CRL.P rzaan u/5.432 ca.p.c av _rHx
Anvocars FOR THE pswxwrouma pnavxus ?Hfi?,_T$E$
HON'BhE sonar may as pnmasnn To Quasu ALg,;fiaffisa*_
enocssnmcs IR cams 30.186/2007, or '
as FOR THE orrzncx P/U/3.420,_3§§, 5§6"ef}:?¢VoN,"~
1-1-rs mm our aaammmm 9.5 mp
'1'!-£15 rs-rrrzzcm cmxncaax rdT1a_'kmxss&¢:§§.
amt, 'PI-IE couwr nan: 1*:-rm xot;L9irmc::-'=
' jz.-:an.én 3. VA
Laarnad géfingalffér:£fi§{§Qtit£§$§r has filed
3 mm sagb:3;ng 'iia than writ
patitiqn M35' "
. is dismissed as not
Sd/~.:
.....
A Mai:
W mam’ W Wmmmm ‘§~%§W;’%«’§ Wiiwéffi”W’mWmmm”‘mw mam mm mmpzmm mam «mum W mmfiwnn-nun mm WW… W nmmw’wmu-mmm ‘Unfit