High Court Karnataka High Court

Sri Prakash @ Kutty vs State on 19 September, 2008

Karnataka High Court
Sri Prakash @ Kutty vs State on 19 September, 2008
Author: Ashok B.Hinchigeri


. _BAE%GAf:;.£§§1′.-E’

EM “E?-QE HEGH CQL¥§i..”T QF KARNATAKA ET &A!’%GALQRE ~–.__

smsa was THE 19*” am 9%-* SE?TEM.%ER, 29981

BEFORE

THE !-ii;iN’fiLE MR, ,1:.5s’r::..:5 ASHQK.’B.»–!<!1!'~§::E;§:§§E.§§I_ V

cap PET1'EIQ¥~£ M2939 2f%3t;:$
smresm '' " "

SR! PRAKASM @ gum

35$ SELVAM,

AGED AEQLET 3; YEARS

RM! age 235, – ;

WERS F~fi’1i.’f1ri’\, Nawa: DiiRi’_3 Rofiairwk. I *
BAEQGALQRE 46 % g % A

V _ % A % pmrzezxzea
(av s:é_:k_%P%~s~s§;»4s2,AL: A:.&.,§S—.’;3 {C3CIATE$, ADVQCATES)
sTATgR§éR§E$E:mp ah:-:5 sTA’r1:.m
H0955 Qfiglcga, %
3 c mafia ivrsazga STETIGN

RESPQNQENT

(5? SR! HQNMAPPA, HCEPE

” T_%%£:S ‘.”£T:RL.P :5 £11.59 1.315.433 CRRC av THE AQVQCATE
‘v. –¥f33R; THE PETi”‘i'”iON”E:’R Pmmaa ‘rm’? ‘mas Herwaaz mum” MAY

BE-«..PL§A:$EQ TC) RELEASE THE PETE. 05$ fiA!L 13% THE EX/§!~iT OF

HI5.4?1RREST gm csmeoiiea/93 cm J.C.!*éA§AR P5,, ELQRE cm,
‘- W’i-i_i§2H IS aaazs”reaEn ma THE oprewce s=;u;s.3w Am 594
0? 19;

“ms pswmmz cgmazme 994 ms; 92.95525 H§Ams§iT?QT:ks%

DAY, THE CQLERT MADE THE FQLLQWING:

9.3.;

The resgazmderst has fegiaizered i”.:r§rré?;=e;’!$§::;1£§1. !3%u,Z§QV§

agaénst the petitigngr fa: the gffancg m.:§:§sE§g~b!e ‘$e:,:t’§:r;a’r’;»
33:? am 594 as!’ 1:924:-3 Iaééara Pena! cr;§e;.VVkV””~}

2. The ease of ‘aha prcsé:.:a;:2a::%L::;fs«sa:af+”2’g,:hat ck. £53″ %V%ay,

2933 the gsgszgziener started gmg:::g[gg::::%T:;gg.gampsmnt Sri

S; Karthék, s;:a$Qe;n!y”1:;:;¢E< eiggstzg b'E<a;'§:,?Q-:§;'~.s.!_g§!r2'ed an the left

she&.s§!;3er, ar:5'§'é!*'i:['§;%1.gée3< ':hé§'~§.ém§!éVi'fia'fit and caused bigeding
Engury with arS'éh'ter2i£§:,s:i'iéxe.V!é:'§%«!.. L§':-%..r§%2.; Thy: Sessiens z::;:s,:rt,. Q32 :23
erder, datefi 2$'"L"'3u:*:e,VE8$–$ "séfusseé ta gr'a:'%t the az*;t§ci¢atcr"y*

., …..

;g§g«a,;:;%%,§;€:%’%v:~g:Le:s;»;;, the Eeamefi ceégnsei fer am patiiiener

55%.’?-§’é§’§§r2a;.§;p$?,’i._£[§za Eeaynezg Migh Cams: gmgernment Reader

céregagrnstanzzag at the cage are such that what can

. ‘§§e*–.§§f§;:§_éb§!§sed, is the effence punéshgbée amdar Sectésr: 324 and

‘net gander Seams 30? sf the Indian Pena? C963. fiesidgg, the

5?’! ‘

peeeéeéééty ef seme ekereetien tekéeg e!er;e ee the e;e;sfVt:%f_”‘i;e!f:e

mement eezmet be neee eat; There are me a:rir;f:;i’2*’:’e«!..’;§::.e:eee”

egeéeet the eetitéeneru Ezeneieering these eepecte..ef,.’!:§:.eV e’;f}etter, ”

I deem it just te even: the relief ef

eetitieeezz

5′ The eetitzeeer eheii eerreneverw:..V”befere”the:figrieégiictienei
eeéiee wiehie Ewe weeks frem? Qei. 2é:..eV.e:2rrenee§;!evrree:, he
ehefl be re£eeeee on begeeeje<:t._§eV.:§'§.e_VfeL!§ei;e§.eeVV.';:–ehai§t§eee:

ie) The eet'§t'§eee:fi:, execute 7e1"' bene fer R.s.2S,Q8£3/~
eefy] with me eeretiee fer
the Eike etgrete theV eefi–efe»<.:?:§en ef the ineeetieeting efficezi

(bf«.mev-':e.§et%te§.enee§ ehelivmeiee himeelf e\;e§!ee!e ee end when

zjeee eesese V59: aeeeiiigetiee,

W__ §(t'§ The'p_e:!§§~eee%' eheii net: temee: with ereeecetiee witnesses,

my 1

.ff?:eeeet%ti'ener eheii merk hie ereeenee eetweee wee em,
'e'r.2Vé;!"2;'Qf§ eme er: eatery Sendey before the Stetien E-éeeee

-Qifieer, 3.6; Neeez Peiéee Stetien.

QEM.

5, ‘mg {swat shag be £2: fame far a germ 9!’ _ : :_.

\A;%%:h§:’§ which téma the petitégxrzez shat! meme fer the r,e§u!aE}ba§§§§: