3:? THE FKQH CQUET Q? ?.?%.§E§fl'§'ELI{A AT EANGflL_§}RE
mmjm 33-£3 '1'*I~$ 3% my ms mm : . :';:.
BEWRE « «
THE HQNBLE «V
cgigmfig, ma-risgafi Psf1*1'§m5; is:}.1a7.3 :3F
'TLC :.-2 ; Hfivfi p
1%} um aaasrmff i _
AGE: wvmgs, gin 1£'If.::ac:3;~2.. "
wsmswagmama _ -
KQ L-Li BQ1.'€fs..I&i{ cm '*':%x*--
I~:ALLA:~mL;..x; »
mama 5 W » .
. _ M V M I pmrrzonm
gm' 3-R1; a%m~;'sm% H 1v ,i£.:a=f'=;,ség «;,,ffE}'" V
Am:
unwuuowu-o-nu-nu
T.F'?.3fI"§'A%JI,§,"' 2 %
" .3}
mm: €svE%"?¥'E&E M E33155:
r.'::P§:V m;§aLwEVTwAmR TAEK
em €".£!§R j ' :aN
mmvg; mgmm amawrmmwr
'&f§;.§A,sHammsHEmR & $RI.E.E.5BZ)BARTH,
iirflml Raviaimn Ffititéagx ifi film! undm: Swticn
V4.52 my :::z-.y.s:, m set mm the gamma ardsm? daw&
2.8n.."?;{3@§ gaaaueé by t& Fri. 3.5.1; Mandya in CrI.R.I".
ZOURT OF KARNATAKA HIGH WNATMm HIGH COURT OF KARNNAKA HIGH COURT OF KARNAW-iuiéfi HIGH COURT OF KARNATAKA HIGH COUR1
SOUR? OF KARNATAKA H3614 K§RNATAKA HIGH €Z"~'.TII'=«-":.a'RT OF i(ARN}\TAI(A HEGH COURT OF KARNAYAKA HIGH COURT OF KARNA'i'A!(A I-liG§-I COUR1
H¢.}.82§ $5 arid srutnfnm fig nrdm" dataii 14.§.t}5 passed W
'aha G28}. :31'. 13:2,; 3% CJM,§¢1a.na§ra Em Cififi H$.17$§§}3'4.'T._V_
aamsmém 2&5» day; the mar: mafia me fsIh\'v:'V§t1gj:f-. T
Rgviafmn. Fezifian
ztmrisisn is dsmsmgt m.aO
sfieaism in cz~mP., Ho.1s2g5§.¢;;;h¢O:5;gO]¢r Pr}. S.J..
Maflgan
3» far crfihnce
purfiahagmlaé. 415, am, 423 arui
425 1 tfm trial mutt heard 13116
mafigrr 'E% was sfthe pefitfioner is
the; tha zgmxeage and zmzaant
mmd him "back, mm ialaa ma
j and mzmfam the mm of the
O' Atlas mrwiaitmi inn: 21% mm with an
ta chaat 3.3 the {am amabem. me
a1 that he has not signed any
m5e'.§p§,(a't:im'1 fizsrm £231' afidavit m tramfer khata Bf the
inm iha flaw sf aecsusad. It in 31330 aflgad that
I&i,§E%"§" OF KARNATAKA HIGH HIGH COURT OF XARNAYAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-I COURT
's.$:4$"'%;i€;$:: 423 mi' 19:: em: firm ahazga 12:: fiw saifl afiezme.
,%v°,t"/
'aim ammm has misumd 'aha sigxmmre erf' complairzgnt ta
chat thug Cflm§ t far wmfil gain.
amfi aha: thg: mmplmnant 13.:-am
afi it was; mi mm awry: ézzjrr T. V
him. fix amuswd has
mg fiae wmam pmpe:-:3 kmm?
mg kg rmur zmdar s.~»;1,: ma mt
praaumé tam mag;;m1 gamed to have
Lawn In €53 rgand,
the ea PW-1 and aha:
m:s_mi1*$§::i__gat Em?-1 to P--5.
:. 3- an the avmmenm in the
'O t®mé;?;ia$sm*aenm ma.s:3.e 1:53; PW-1 and PW»?
£11m the fimuwg, &un& that fin
afiéaégaékggfi ?m the csanwiaint ysrim fax:-its amw that
be ma $3» an afiance punishahxe tznciar
IOURT OF KARNATNKA HIGH COl.}_El' !§fiRNATAKA HIGH fl£Z?UR.T O? KAMIATAKA HGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA I-I36'-1 COER1
é, This aréw was qumtionad hefcm theiganzed
S-msinm fiufige in the revzwkitm
1:-.arw:*:'T%s.%:.sn.sJ:xdg¢¢me1"ved thaéz
"§¢ier'e%3; haamuw the
that tftzez fimeé Ems
d:a;::.u.a7m:1t ta haw
his mam, the my
wmiéwaxzi mm 1:116 itmzttmr
bwauae ultfimteljz' betwam
G§%l$ to right
ma zmt really to
the? firmtwl by tk
at 4:?
é;2}§se5*sra' lwmfi Smamm" Judge, in
my £s fin¢' tim raq of
.....
efiancvr. under swtion ‘$23 of IPC ‘m
* wag, in man aisrmmay m fimudurmly aim,
ear “bsmnmm a get}: $9 any deal fit’ ir1str1.,%t
gzwm ‘ha km};-fim gr’ aubjem: ‘ha any charge any
VV ;n§m:ymsmmt mfiwhichmnmimm§
,«2>”+:¥£/
173.1% siainmmfa relatixug ta rm szvx:-mficrafiorx f:;«r._>jauch
fiamfér :31” Charge, ar m fim pars-an
whims ‘am 6:’ bemfit %£: ‘m ‘ inmnfimtl
be §t1.z3irs§m&. if the matafiial m:;a§:g& i
aiwwa aim ea?’ cf
maiaeriai is auffiaient ta Q31? IPC,
am :31′ ‘aha viaw flmgai =e,th.e ma!’
fag s:;:mE§; zaqqmiraé maherial and
I’10t&.fI§?’
amw that 1.11% is a
f:3rgcryvv”‘F=§g*’it}1V ~”ifiiw£iu:’1 ta tal-as away the
3? allqaalan rriaarly film mu:
‘O V. “*3, far my’ ca. Bam, the arder impugrmd is
Aswan:-dfiiyg this revmnn is alhwed. The
imgaxmfici zézéfiesat 33$ act amide.
mafia: £3 rsfitted E13 the trial oesurt for
§’u.§’t%5er 3m amaerdmrw with law.
IOURT OF KARNATAKA HIGH HIGH COURT OF KARNATAKA I-l§GI~! COURT OF KARNATAKA H2654 COURT OF KARNATAKA HIGH COUR’!
5%’
Sflf-*
3uage
Amy’ cgkfiermhiofi mam ifi a% cxawmm at’ thfibordar
sfiaifi izfiumme the %mzfi
fix) ‘fig. * J .-3 ‘.
Eaou :o_x S.._E=&§ “.0 .:_:oo :9: .$_<._.<2¢.5_ no Eaoommi 5.<.–<zx5. no mien _.§m §$¢zmmxH.mo._..E':ou :u_: §<..<z._$_ we …§o_