High Court Karnataka High Court

State Of Karnataka vs Ninganna on 8 April, 2009

Karnataka High Court
State Of Karnataka vs Ninganna on 8 April, 2009
Author: Subhash B.Adi


” . ‘kl’.

2 A-». _ i”3.%S;a§–*~:>A”‘–: V’ H

11% TFEE HIGH CEQURE’ C}? KAR§’~IA’I’A}{A
GERCEEET BENCH AT {EU LBfiR(}R

DATED Tz~1::~:~: THE 8% am’ C}? Apsziifiu :2.é_j’§,§;

Bi3§¥’€’,)REE

mg: H()I’*~§’BLE: Mi{‘,JUST’iCE s:.%:3′:§2%,:s§:T.::}3.:_5:315 _.

§:R;,.A.N:f§. 1.{»);{§3;!’*2.§)(é’?’ ‘- ”
Bfififlfififl ‘ ‘

15. S’l’A’§”E, 0 1:: ;<A:2NAi*2x;§;x

-‘:’:~~§R<:x:,,I(;H §vA§.3A<3_E2:r§;'a__z3£:»L:{:§';
8'1'ATEUN N "

_ V _ ‘ } .,APPE1LLAI’§’f’
{BY gm. :3:sBA$£;£ ‘2§:;=§:;’LA.-1§U§*;;.,:}Ia;’:GP)

AN 1}

2, PHNGANNA _ _
S; 0 EEHAQANNA iii;’:..RN£ANf=

2. FARGOKH
3/ (3 _M;;MT.»a:;:_1′;?Aj:LE;L.,%_MALI “;3;w.:§;

3. §3ANGARE3:{p¢g’.TA _
5;; <3 A¥%I*%'EM?§_?3A??£%.§1§%Ex}sl'I{A{}E

4. §.s:~;_é;:<%s';;:;§s:z'a*;*iw1*-<'._ , .
:31;Q_§vs:»;12£«:?PA NA:;;<::..

. * s;gag,§:4’k:’§3L13′-::;ASgt} S§KE33ASWA'”£’i saawjg

V *8; 0 ‘mP;a YARGOL
%,.;m§,’A.§:§’E Rfm’ ;<:zIA:~:APUR VILLAGE
"i'Q,'~fi,LANE_3, {"3fS"F'.

§;:J;:,5za::2NE3§:::~r:*S

{BY R £~«Rf>, SE3)

< ap_;31}?.:rat:Eo2'; for {§'i::;.:,<'i.e1::;ati0n of {i€§ajf', €3t'3IiS§{i$1",'if}.g me rx;a'iur<:

':3f4":;2ifE~:v::;RAY::-Jé; TBA’? ‘§’§~IES Hcm_*ja:–,,;:%:.’Vg:;%_§m:g*;:
MAY BE’: §’Li¥§ASI:”;{§ Ti} GRAM7′ LE:-AVE} H} ;«a§§..TAi>iJ2:TA;L
AGAii’~z’§sT THE JI,3D€3FlMENT m’.7.2,2oo7 P.A,.:’3_$E{)=.BY._’1’H§:._
pRE;s%¢, s3u;,BAR@-A 1N SJ:->m:ASE:&;é’0′;’iéusgag
i3sCQUi’I”T’£N(3: mg: R§:s:»>M31E:r\;j1*/A::{;U<.;§§::[%i "–IiT?'{i:'g%E.__ '*:';~:E;~
£}FFE}E'%{§E1'S P,?UfSs, 14?, 44?, 355,=.5Gé5TT:2/’$3. 3. ‘;..4a; {$2193
IP13. aw/s,3(:_}(x){x:.} 0? SC/,._’$T'{PA}’!§Cf*ET, 1$9.’;.%..A” ‘

CLRL, A c:eM1§m are 1:<E,R*S_ ‘f’E§’ §S “§};€§, THE W
ccsvm m«:L:vI::RE:D Ti~1E ;«*:>_:._:,;:>*=.az;m;

“‘”i’houg}:1 rasig}911€i<3iii{S' ::::;¥::"sc§rved; fijiiééy' have reinainfid

u:3;r€p:*¢§;_§::1t€;i';"– 33;; b
" ' Délay c03;3d:3z":e{i.

3. “~T}1’011§35T%. 1~1.E1si’&s~.–“>L:.'{1a'{.tr:}¢ is I3’0S{BC3. for GE”ijié:3X’§$ on

ma:–>::::– is up far aémisséozxh

1 “This ig an aggvpeai “by the Siam agaiizsii the

3%, }’_)£:;3u:y Slipfifiliifiniififii of Pifiice, Airginzi Bivisiori

<':hé:_rgc=. shéetad $316: a.c<?usv2:s:.i for {he offezzcrai pmxishablé mfxiiaas

Seczimls .:4?, 44?, 35:3, 5524, 3305 ::,'w Secfims 14$: {;i';::%s:'2a:gx:

furtizzer llflidflf S<:*i ‘j3*£j’t;*\?i(}11S enmity of

givizlg <:%c:II$'1_I;Ci3%':i'3i::';3«;.':*;;'V:/ V' ii}f:«fi}fl1}" ianguage by
teuchirzg {ha compiainant and
imtimidaiing me
c:91fiP1;ii23gf.." V '

'~'}'_. 'V?§'}»'E§tV{fé'1S(;'.V'§&'.¢3:$ :'eg§.sfie1"et;i in CE1*.N0.9_,'9'?3 fer the

¢$2iiz:?T 0}f§ii11€3:3, Su};:em1tendent cf §3Oii(i'.€ imvestigateci

I V§i.i:';e Vx;3.Va'f'if_¢i ;im;:_§,.~ afivetsted the é§(:C1iSf:C¥ and the matter wag

§’iE:& p1″o3€c11t’i<m, PWS. 1 {Q ':3 'Wfiff:

.€§'<:§E1fi'1.§B€3{i zmd EXSP}; tr) PS were markeci. in p11rsuar:ce of

' V' '€536 vrzviiience led by the prosecmioza, ihe statement :33' the

accuged wag rz=::29rii6:d 1121s;ier Section 313 of {.'.:r.P,£':.
€13. E-""e7s?1m§S:Z£i{i,3§3;g§a is the zsiémplainant, P"%§J2~

Amgséamma is $313 Ilifiihtil' 0:? the €3c;a::;z1)Iai:ia}1t, E5"%?'-£3"

fajiefi '£0 pmve the guilt 0f the accuseiie Even c<}12s.ide2'*~i._ng the
sntira ttviderlcs, E do not find 311}; gmurzd to .é11t€rf€7r..€:§'
judgnxenfi ofa<:qu;itt:aL Accoztiiugiy, the a;3pe§§1:"fa§}$VV':a-énti

3811113" :23 ziismissefi, –

TL,