High Court Karnataka High Court

Jayachandra vs State Of Karnataka on 2 April, 2008

Karnataka High Court
Jayachandra vs State Of Karnataka on 2 April, 2008
Author: N.Ananda


EN THE HIGH EDURT my Kkfifififfififi, fi&RfiAhQRE
aawgm @315 THE fifi may 9? APRIL 2003
amrmam
THE HEN’ELE MR.3m2T1cs m.A&nNnAm f.:
c:;.9n wu.?51xaQfig D ;

EETKEEN : A

aawmcfimmmka
Sf8.J&YRRRMfi?RR ,

44 YEAR3. A$R3cuaTuaI3?f* _ :_v»_._=_

3.R.¥flEA.VILhASE, HDSPET’;= ;_;, F§?:T:0w$R
:5? $RI.$.G.EfiRGE$fifi – Afiv;g V 2

ARE 2

grams a$jKnR&n?AKn3§’ _a_ .

3? THE 0E§EflEfi,I&3$fifiE$E_GF’

FQLICE swnmzaw Lg ~,Am4;

fi£fiEwR.PflLE€E aw T16m’.”

‘EELFRNDUR ” ., .. .. RESFDNEEHT

:x§fiY $fi:LHg$m5?9A ;~am$F :

_ ‘m$1svA'<;1~=–a; .'*e,EzL$m umnm sacwxm 439 c1=z.£».r:.
?Kav1g$V. Tp»v"3E;sasE pawxwzawga. mm anxn IN
H.c.fim,a&£2§3§ an THE Flhfi G? FmQn§?fl"Ip BELLARY,

"'«,wHEcH,Is BE$E$TEREB FQR eyfiawcm FUNISHAELE UNDER

$EfiTIflfiS.i43;' 14?, l§8,3%l, lflfi, 1288 BN3 3&2

%*,_R£w.sEa i4? GE 19$.

‘*n.fHx3 PETETIQH CQMINS on FQR mansna THIS nay,

?fiE Cfl$R§ MADE was FmLLmw:ms:~

{DEREK

The getitianar axrayed aa accuaed Ngf2 £@ WA
s.c.m.a5,e*2:::r3v5 pending tzrial fax: the ‘
guniahable unda: Sectimna.l43yWl4?;li%é; 3§1;}B
ma, 32.2%’-‘-B mm 302 1=:.,,e*m.gEc 1.$”:2_
file af P.D. FTfl~1, Eailafifig is §eeEig§#§$i1;fi

E. Fetitione: an fifl fi&4i§éf.qc§§£iwfl had
agfixagahad. this Cou$£V £¢gj ba%i:f%fi flriminal

Petitisn No.4fi??fiQé{Aafi@}.¢§fin§¢tafi mattaza.

his maufif By Qrfiéi fifited fi§;3.2QD? dismissed
thm haiik éyfilifi%§ibn£”%y zecmrding a clear

finfiing,v pétfitimhai. find aaauaaa Nm.1 hd

, éw$mui§%§p an ‘hfiéfi'”$nfi “” @thax*’vital .gaxt$ of

fi@¢@m§£dV¢nflgfi§ viaw af $p9m1f1c ovart acta

‘”a _attti§fitad §§ainat thaw, they cannot be

5_#@;aafiad!€x1 haii. Aftar thm :3i$pm$ai at the

‘”.g%:lj%$« yetitimn; pleading santain changed

“,¢ix¢wmwtanca§) ?%titifififi£ hezein haa

V *-_§p@rwachad this Ewart.’

‘.7 5. 8’V””‘€’fl;”-.