m 1% man COURT' op KARHATAKA AT aaneazgaas
mama '1':-as TEE 17% mm' or JURE  ;     
BEFORE   
Tm H£)Z'I'BLE 
 
on  ':9
E 
RMAHEKDRA swan _ V
S,I'C#GG?$&I.$Ri'G§i,v  "
semms, Rf&'f1"§:'ZfH   " '
Kanncm.  -     V
mmma       pmrmonmx
[BY  
amrE;:>§rKA%na~¢rAxA A'
 -   _____ -4 v
 Pemcm.  :   
THEv«.F;Té!z£F§:'-.?tFEfL$fi mans:-zxzatrmn,
HIGfi'C0iIK'PifE=}2DG3.,
     msmnnmm
% "   HGGPJ
    Criminal Rmrisisn Fetition is filed under Section
   zzffirafifl-.. ta set aside thejudment of mnvintinn ani
  V5m1'bezm=..~ passed by the Pr}. ..IMI<T2., Madhugiri in
 "C.C.aN€:s.'?58{ 1993 damd 9.9.2002 and eonfirmad in
M..." U!' nnnlvnlnnn ruu-rl wum AU1?3_KAKNAlAKA n-us:-1 cauuu or KARNATAKA HSGH coma': or KARNATAKA met-1 COURT or KARNATAKA HIGH coum
\u\I\Jl\I W nnnwnlnnn mu:-I cuuRt.G1= KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA HiGl-I court': or KARNATAKA HlG.i-I 9:<9un
Cr1.£'L.§9x%§}'£C?022 on the file of :19: 11 
aama 99.123995.    
admissm am day, the Caurt madqzhg    
19% mm ' ism mama   t or
mmnzmm and am: 9:    9%Ai:x.9c.c.r:¢.%75s/ 1993
datea 9.9..2m2  fc:1;eg9;a.45;m2 dated
95.19.29
<;:§
 sheetad fen' ofizme
pum ha9:¢ ..; "ai€2'7'9, .337, 338 and 304-». of
we ma 9:itfi" 1;} and [b3 ofM..V. Act.
 j% the prosaeution is that on 95.1.1999
at.§b_’i61é.zt near the house of am Gamanna, a
 mm: belangm m PW: was parked. The
V tha mid tractor, as a ruwult ofwhich three persona
anfi mama} cthara» who were in the tr-aibr was
4*. ‘% prosecution in suppaart cf its
examined. FW1 in 1’? ma aka got marked
Pm is the mmplammzt am
3::-water. FW1 was am of the .
trafiur. He has stated
the humane cf the
in a Efigh staiinnaxy tractor.
as a. rmultv and Kar1deash,
f” ” an the 3901:. He. has
atateci turned turtle. This is
sf PW2, 3 and 5 and other
The wmmm examined by the
V wimmaas who write:
mun:-. Ex.P1i2 £5 the sketch drawn by try.-.
X C3fi’iz:m- which shows that the mm: was
m the right side of me mad mat the lorry mm:
bah§n§w. Thu-e £5 smug £3.66) mm. It in am: known
5
2