High Court Karnataka High Court

Vijaya Nayaka vs The State Of Karnataka on 23 September, 2008

Karnataka High Court
Vijaya Nayaka vs The State Of Karnataka on 23 September, 2008
Author: Ajit J Gunjal

-wwwam.:ss Mr nmmmmamnm ruwra uwwnw wr nmnawna-Mum ruurl uuwm: Mr MMEKNMEMRM NEW?! Rm

wwvra uwuuu Mr’ mmnzummmmm Iraawm wwwmm-wer”m.M%mM1mmm x’mw;;v;
‘Qt-7* ” E}

3:»: «::.a:m’:* £3?’ Kfifififlfifi gr BAHG&i;€:§E_f– %

m*:r:§::;::; mtg ‘§”§fl 23% mar @*

Bgmsm

§§§3§”‘ELE 12mx.33::3*1″:% . ”

‘:?JEl”‘£’ mmxafl 2&3
EEA*’m.Er%; K x %* 4

$z”i”v'”13afg$;?%§s;ya.3a,
figfii a%m1%i25 fgesaafm –

Egg lam %§a’a§I*i”e:=is;r,é1aa;=_ g
am %s’:ma 4’E?§w*w«nasi?% % «
i,”:ha:mg£ri”‘E’ai2§}:,. ~– .
§a%fi&g%r§:_I3§*$hi::§;F_ ” …PE’1’I”I”.IGE”ER

{gem % 5

fififir

23%

* ?.:?:§=§ea*;f%3;;u¢: Sacra. wry’ ,

. §7%:§i%§£.%.?§:’ €«a1m.im%a:w:1¢r,
Biawlmt,

‘; <3a:m1miasiw:%:m;

%a*»m’1:”§§gaa=re 311%» fiiwiang

” ~ “Km& &f&.

A ‘A 4% €§<¢;*§ei §%a.3g"*ama,

fi.gz2~;3. akin; 3% ymm ?

Sugar: Pzzfffta Eayalm,

Kaffivbak,

Efiawfirgagere Efifimtixtfiatsa .,.RES%HfiEK’Z’S

mawm m\,-+.,.:««ma’a?- my mmmmimwa MGM OF KARNATKKA HIQH CUUKT WP Wfiflwfifififlfi E9??? COEJWT 0?’ §(AfiNA’?a%§%”;fii’~a E»*§§£%§’°i QQUKT W? EWa%MATM{& Wififi C

:§«r£ fimasazaaa, Am Em” m 3% R3; Sri 5,Eaapwha%5§f$f%’i«~V(:4

M:§{,$3….t>:z§%p, fidv. far R4}

921%’: petfijnn is» filfi antier u 2
22.3? s*::f téw Sagnsfimfimm af Emiia §i:x:’&§’i:1ag; ‘:9 _;<;;1_§1'a3_h, afzt
afiiiisfi zzicia fismritxizwfl dated E3.

fiamm', . __ " . V

wrié, petiiiran acnfing,' fart"
fiw flaw: mafia tbs fvllawing: ' 1

vG..fi;;fi……«—r-'A3' I'? "
mm '_=:-fags as am mm
§¥a§3;}:e&, data ef the:

gran: 591$ the lafi

in fan ‘:31’ fiayaka $13., 2§a::35,§9?2E

$:?.:::::::::a ‘£33 $§a§ge =;-.:&é§’ uf firm P’1’1ZI~§.~ fiat, fim

Gavemmant am Q3..I2.3€;-‘€82;

pefitisner 33 tin’: aukmequent ha {ha

‘~ ut;1*1s Qaxwmmazzt, the Sam has _’::seen

fawur fif 11% mfi@ns:u 32% azmmrdim

~ tim F’§’fi£ as: is mt apglimflfilc.

3 E313 ta} ‘cu: mafiwd titzatm appfimtien 5% filad as?

V V the §m.3£*§§§ §’mpr:::’1&wt far zmumpémn of 1% fiend an ‘rim

grammfi ‘zhaéi ii Fw by MCL fiat :31’ far tmt: mafier, 31:9

mw by the fisaistant I/fig

Mififiw ~z:.:;é;;m§a’%” Q1? ¥<2&RWA"§"flKA HEGH CEQKY OF KARNATAXA I-HGH COURT OF WfiKNJW%K& Wfifi CGURT OF Kfl%WfiEECé7'%%?% Ham CQUR"? OF' i€fl&flNA?'.&WA WGH C

z"%t.::ra*Eéc«=§3., Tim immxgngd asrafisf ",4

I ; a pamsai mi'

Sifigfiégifi éiaxmuézeaiaxzer weulfiij' isigdéaéta %

§%fi§é.:@z:az* mr 5% §::a.1rt§h the
fisaaiaatagé wag
ifiéwaéififé As;sAig=t.éTa:;, is the am
aaaflzaréiy as-':_}_"az*;« glam 9%' 'km
rm': been dam. in
afim+2:. ::g mm sating that ma Ac':

:3 ma éanfi afgsr Im1§mp'§mn is

22$ 'fim mmmnt

was mmtnaa £9 mm an emuirg aftm

:::3f't§%::'€§:"%:::sV%:%§£:;€§';_§é?:§fiit?2@mr as @513 as. 'aha fmrtkx rwpuzméent

(1% whether 2% Isak, if any, 7% in
" :%:%e:%§219%§$;w~1t~é&:a§. af film fiat; {3} wkietlisr ffhe réapnndmt
gm {firm &é 3 zrkafia and {3} thfi Eaztzd in

fq'§.§.%€i,E33:'i £3 a grantfid mm.

13% I"@11£%'%- 'is; Ex addmsmd %? the A33§3ta:1t

fiiamnziasémfmr in tiw fimt immram. Tirxat; havfix mt

;'

,–" f

Hiwn uvulu 'J1' wmltstnlmmm rnwm mwvma ma" nmnmmamtmm mzwwwa W5" mmmawmimnm nwvn wwwma ur nnmwnamnm ruun mwwma V?" mmxmammmm Hum": fig.»

Eraism Vfiggflfig E am 2:' Eflsfirifiw iimt 331:: mm? is,

wk z"c:~:€m§1$i%'& Wfiwfiam' mm£€s '

§_'7f$:13«m 13;*, tkmfaiisfia 4'

{Elia Ffséziiimn is a.§bW¢.(i*
The i mrém
guafi 'E ,. . _ .

The mag: a,m,¢:;- Wing jag mm

as well as me
mam as adjuéérnwte

V i ffiurfli awwndmg
% am take mag sf tide daszxisimn my arm

‘ amaze. amzzv vs. sum w

2 . :;:% ram rswrtea infifi 19% gm am.

‘ ” ‘T wk: amnium.

§dfiRy , fi%fiia dm am

– wfztfiin fsmr Wmm.

Sd/~
judge

zzsfirm cf

gag»-