High Court Karnataka High Court

Puttarangaiah vs The State Of Karnataka By The … on 10 July, 2009

Karnataka High Court
Puttarangaiah vs The State Of Karnataka By The … on 10 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy

IN THE i~iiGH COURT” 0? KARNATAKA, BANc3Am$::~if”ff”*._

DATE?) ‘nus THE 19TH DAY 0? J1} LY} 2(1):;-9 A f ”

PRESENT ~W-.

THE H()N’BLE3 MR. JUS'”E’1CE £§i§;$R7..:’A§’;E;t)Eri–Ex¥f-“<:A"T?:;'.'5*:'§'VV

AN A Q
T}-IE1 }-i()N"BL§l MR. J:}s'r1§:E:. xC:';R."'KUM.1§RL%SWg§fMY

C33:}.A. 1155§,$%L\.0F"2é'{;x4* M %
BE'T'WEEI'~E:- 3 i

¥'U'¥'Fj9aRA2I'iI (ifil..:*sH,

S/C). 9:.<3I3v¥:m:'R5_N::-15,3'-,._ _ .
AGED 'mi;-UT 42 mazes,
0C_:r:;..J;A+Cs;§I:::'t;§,TuRisf:'-, *
Rf 0. K(3NfANO%;)R v:»:",L,m$,f"""

NANJA1€GU};tfl€ALu2~:,”~—-_, * –

MYSORE i}ISi’F$_iR_ifF,._

% V .A £&PPELLAN'”£’
(BY gm :::HA:~5Ui2g1;=i0″::_ Li’ ; “ADV{)(f’:A’l’EZ’. FOR

_ sR1,,.1;;:.A. f:HA§~IV’§3RAS£~£EE{ARA AND
.sRa.%..G.1~.;:–;, sm:””¥33’s..”‘:”E OF KARNATAKA,
B¥j*m::”PGL1cE 0?

1<:0\.§ILAI»H:3E POLECE S'I'ATiON,
' .. M'1'=SQRE QESFRICT.

” RESFQNDENT

M ‘~s’_ B’£’ -E-E-RE G. BHAVANE slmn, SPF}

TH§S CRLA ES FILED UIS. 37’4(§2} GP’ CR.P.Cl. BY THE
ADVOCATE ?C}R THE APPELLANT AGAQEST’ THE?
JUDGME§’~IT D31 03.11.04 HXSSEE) BY THE 1320., FAST
‘TRACK C£}URT~_3;§I, MYSORE, EN _S.C.NQf?5/$1 A

Imxus cf IVLG12 with the deceascé is not <¢;s"tab1is11r:V£i';[~-_yTI;_e

pmsecution may have succsssfuliy proved thtt _ _

motive ané. tieath is homicidal T'I1e fact "

was absconding will not be of much… 'iz:..__' f

absance of credible pmof 0f the last $é:z::i"'circt1fiS:.a!*(:f§e. L.

trial court has failed to Head t3r1c3 év.,i_;:It:t_1<:& tfiemfore,
erred in zendezing convi<§_f:i0_n. V ' V

Accerdixaglythe girder'. é::~z'.:_1';s;i(§A1.;i;:a::'1:""is' 'Jset. aside. The
appeak is ._'lf'11e '. a}:.fft1″i’:t:4ca$e.

Regiat’;zfy. is”V.{iir€c.tau{§..f{5 cemmzmicate the apsrative

poriti(§1é..”¢:~fth&a<3i2*d3c5i* to the Jail authoriiies and Trial court.

"    ..... <4 9 1

55/!
Iudgé

-.;r}3Sé"'.. 

55/'3
Iudg-S