High Court Karnataka High Court

State Of Karnataka vs Babu Krishna Naik All Of Karjol on 17 September, 2008

Karnataka High Court
State Of Karnataka vs Babu Krishna Naik All Of Karjol on 17 September, 2008
Author: K L G.Ramesh


%
3
g
E)
x
§
3
§
¢
2
3
§
EL
9
§
*3
Q
x
Q
3;

§
E
z
3
§
3-in
Q
§
®
is
§
m
§
§
3

mwm” Q3 %%?@.N&;@”3%%%. WQH fl@§m7F?”?fi?’_E’ %flRNA1%§%. %%§G% Cfilmfi 0?

‘.L.i::e’i?’-‘=»_~fe3ef:” thesrra and t’:’:a:: 3 :If”.a.’ise cc3mp3..aj,:’:t is lodged

aznputation. 3322 aasaulteii §§”=§:’2 or: his i:«§f_§f’i_S*;

w:7:i;:’:”: irara 2:'<:n:§; reaulting fra3<;:€:s,::?e*"vr.:§C~..

and A3 aseaulted PW2 on his :*'Z%'8§?':':5'T."'–7x:*»"Z(%;.?lV§'"£ ..

abused it: fiithy E,am=;;L:aV:;§é~;«.__a::1d' .~:ci3::mif;€i§é;¢£v,<;ar1_;5fEé=.;i:;e
under §e:i:.é4"? 3231:, 307' a;m£::1_ 3:'e5a¢d' wiéfigfira 34 Z?C.
The charge was f:"a.m%;d'.*§e;;:'.%:.1i';'e?"~alleged Of}':E§I"2CES.

The §;:"r:;$ecuti,<::n 3'.z:~~–v.r:f:;fdé:–2': }'_C..',17'}_:"1.iZ3'";?E§ iiihe sfrzarafges

.{i?

leveled 36351 ._i;i’.\,.é. é,a.ccu_.:~: sj ” :~%§%:ézi”::é_med Pwl ta: 1232418

US}
{j}
in
33
CL
*7′
»–3h
CD
U:

W’
r”?

O
«J

and mar’§<€":'i $1 t r.;– V V
Subsecji.1ez:t.1';;'-".f§*«.?;,;ate1';1:é'::.f; — Cf 13 £32. £5.63. was aiso
receardeai Court. The defence ::::f

the '§:a!.?r's.'r;°{\.'a';""'?.1Se(jV-'f19"!?:'EiébS:3; tézytal denial and that PE??? was a

:ieb_a{:hé1. o;t"arid had Cievreloped iilicié: riaiaticnship;

:};'zj._*:7'i*_; .3'a%f'a,:&&;§g"'§»r0men in tha vj_liage azzci soma body

f§iin, FAEEE was; lt?):”<:va2<f;'r:t the Police

A

(V,

w»-m'v mwrwsnv ms?" mM:*€é%§.s"<.:5fi~%§<.M \'"%%€§.;}sR"% %7.LD§;Z3€,,,§§W Q? KARMATAKA WMGH CQUW' GE? %€fl3*a§%§\¥f%"%€?a?(,£& *9-%¥§E«-?<*~% <',"Z'fi§.?

1}

E…….)4
iv' &

'.%cCcrd:ng£y; EfiE fitaie gag not mafia amt:

'I?

14. mm th- zesult, the appeaE.,:s1adi$miS§5d;’

* “3
:7
«ID

Judgment of thy Sessions Couit so ?a:vas.A~3

i$ concerned is sanfirméd.

§§rg

casv Lfif raverging th@ Juaamant of Sessions C©u::.,