High Court Karnataka High Court

State Of Karnataka vs Rohinesha @ Purushotham on 9 February, 2010

Karnataka High Court
State Of Karnataka vs Rohinesha @ Purushotham on 9 February, 2010
Author: Huluvadi G.Ramesh

xx rag HIQH sugar 03 KARRATAKR AT 2g&3gLQgé,J

paras TH18 TEE 0?” 352 5? FABR¥AEfj2Gi0 V;u”V

BEEOR£I A A
THE HQfl’BLE ma. JUSTIQE Hszfifinz $73§3$s$
CRL.R.?.Na.§>§?_20§§-:

EETEEH: s V ‘

srnra 33 Knannmaxa W”

xxmzzszmma 33* % _

swarm Pflhlfi ygmsgcvrgfig f._*’=~;.. yzrzwxauxa

(By sxi:’A.§; fififiagfixfigxa, stay;
V ‘ ‘ ‘ ‘ V’ . .. ‘, –

1 RG§IfiESQfi Q FfiRU$XQTHfi3
S/Q E$VR§AS.S$KEEEAfi
A533 28_YEARS v

.3;%$ Hfl§SE.$§_12${i§§
i,gzam Hansza cavvany czzxzc

% .IfiP*«1$?<§3i9fRaEf_ warm

2.”-x:3s?§aR§JA 333333
‘,9ffi.n£?&£as saazfixaa
gsfifi 2% YEARS
E;§$%§~:2:1§:

“v<EEAR ALEYA caavgay cazgzs

'._$§LfiE vzaaaemg
MfiRG§LGRE ranvx … gsspannmxws

T "zEy sum: ROHI§ESHA*R1 52 233

SR3. JEEVEN K. FQR R2 *' 333?.)

33""

impxavements baing mafia in the » ¢§3fi{ ,

Referring to the judgsment 6f the $§e3 Cofi£t

rayartafi in 1996 {3} Crime 35 fin fihé %§3&U$§ }

smxszi mm vza DELI-I3I_ A5§«::1~i:.sTF.:=;i*:I:>:§};,” the ”

learned Special Juage f#&§§ thaE §h%xé@i# ne
yrima taaie materflag ;§f§¥fi§%§ afiéinéfi tha
accused NG.2. Vand §%$§ f§%@ed®a§g§§ini¢n that
the pre3eaufiié§:ha$_mfifiéragiywfifiiied ta bring
cut the caE%:§%$i§$§F§é§fi%é§ifl¢.2 to pressed

again5t fi§rp3 A§§éfi§i§gly §§ssed an arder ef

-diacharga fat tfiéjéffiéfimas with whimh aha was

ahaxgganaétéég }

=6§:ai 3% ngf sag any raaamn ta intarfaxa with

:fi$ Q:§éfp_§§$seé by the Sgecial &udge.

Amafiéi the raviaian iimd by tkm gtam

v ‘i§’§i$miésed§

………..r. . nun \..=uuIu_. mgr |\AI£1\!A!AKA HIGH COURT OF KARNATAKII HIGH COURI OF KARNATAKA H16?! CUUKI ur KAKNAIHRA HIUI1 uuun

m§kf**