High Court Karnataka High Court

Sri Venkatesh vs The State Of Karnataka on 26 September, 2008

Karnataka High Court
Sri Venkatesh vs The State Of Karnataka on 26 September, 2008
Author: Ashok B.Hinchigeri


I-1-In-nun 1:: uIn1ruI’n-uurgunnw III 1-trawl’: VI sur-uunnvrnurnnurn suntan: 1-swan-ans ‘pl uI.:1I\II-Int-Isa:-n suntan! VGIIVIRI ‘Ira I\J’Inl\IIl’\Il’\I’\l’I- IIIVIII In-\fl\l!\I \flI I\l”\l7\I’-lI’II.5″”Il’\l’I Ill!-III \uI\IIII\I

3»: Em:-i seam’ my Kmgmam gr %

mJ:*E:: ms Tim 252%: my 3%’ $EF’I’EhmgE_I§’ % ‘

BEFGEE

3:-E?£}E%”ELE7 r%…}i5’.§’I’I{3E:.fi;3§-§§I} i{._§;I~%{f?.§?};I{i3§Ei’EI

ctmmm mmxsrz maéirag mzem.

EE’§,’%EIE%’:

A§3E:2%¥E5r:.§~ ” A’ »
2, Javawa ”

wig a mi? wmgmmfig
mm; fiamags 1

fififfi 5133 RM Bmcméafrfiv
Va.§.,.agi§£, =.Ifi:.G}iE.L¥R ‘£31,233 ” ~ V

Ififivfififififififi PETITXORER

gm s:§mg,3§bV§§;F1?g;

191%:

n

$113 s.*ra:%:%§:i{:’s»:>¢s«f% 2;a;£m*i:a§%;_ V
3;? amczfiaimna” mzizcg smmm

.. 353$ “s:;>§<m,j 223:?

-L ST;fi€?E; 1«”E:£~3§.;§r: ‘?;:’%R% E{;’_:’€.T’1’€3R
Hififi ::2jiirRi’:?% £:,.m.,r: :z’-M

a#.1%&~*;3,::>’aE:T fj msmzmmm

$3′ ma?)

.-.?___V.’. -… …..-.-…….–. ..u-..vn uvvnl wr nnnlifliflnfl ruurl LUUIEI or IKAIKNATAKA HIGH COURT OF XARNATAKA HIGH COUR1

sf EC.

?”at§tim1 mmkm c;:*:;’ :t3:.-._:j eréeffi

Cami: mafia the fsElmvir:g:-

‘E:%=:aa z’aa$p:::x1d¢.=:s§:__ aga”mt
for the
zzzfihme 11% rmd with 34

cyfifflig

2¢_fI’}1&.£:a.§§e” in kw’ is that the

§’.m’%ia~«_ &,f;§a;§g:b¥r§:$y.Vf.fzrL;mkahappa§ wag him am mm”

j mmea him death on 15.52%.

;’§””i;m”” in xmver a scam sf Rs.9,%£}{- fiend ta

« ‘% flgiwwifimma mfi aha samplamant is his

Ehe mther eywwitrmssas, whose

am remrziacig are Hagwha, Jagademha,

Eafiapgm mfii Eangi Rajapga.

fl.J3’H

C ?$t’;iti$n gifi fifi ufldfix’
firfiéil, ‘:3 m%rg:: fiw petitionar 0111 am”: Em Cr.H:5;51{ <:~f—;
Bilénhmfiu %§.im Sm&n§. wfich is ._ '
ofimmfi garliahahle wider secfian 3.G2,._l1-4.'

-u –w–n- vs zII–IIIIIr1Ix’|I\rl In-win Iunrulnl VI II\r|I\II.I1I.I1I\rI III’!-?ll V-umlllili \Il”‘ l\l’|lll’IIHll’|l\J”\ l”fl\Jl”l ‘uwfii

3, fimrati Sm: S§d§ap=–§a, fix Emma

pefitérsrfira and Sri 3 the Imf

mafia? 5&2″ the rwgmzciann

#52′ I?’ afi, Ehe azaarwmg af
arm mg fairee aaiéué, zhm a. f<:»r i:}1& e;«fi'amme
pZlI1iE=h&§'.'a§fi T..3.§%£§fi1" %?.iz:n 302,

far eéfiézisizgs:-:"°'é*§%' §§a» tiaath €111" life

$2' hirvmstéigatieza Tm mmplete
azfi aim flmge ghee; tim parzmnm have
'mm as; faf1* n;fi&rV3§é rm:-zzhs, {e} that 1:he_t;
am mg. z–;;~§xg and (at; that pxima fasiaa,

Llizazfiafiafi 943%: tax ha murdcrxzg' the

~ igjuat 1:: grant the bail aim the felbwing

' ' " '~ «. . ' V. afwmgdiiiam:

h mi gm gtifimnws shafi mzacmm a band

a. gum $1′ Rs$5G,%Efij- Lfiuym Fifity

cmly] with tum mxmtxlm $2′ tltm like

HRH.

.. —– -_ -.-. ?_A.¢.V. ……………..-. …u.. wvunl vr nnnnnu-«mu ruun LUUKI ur IHMINAIAIIA filo’!-E COURT OF KARNATAKA H§GH COURT

‘eia ma saiimfaezimn sf 2123 juriadxtfimai

afiart.

bf; fihail wt tamper wit}: the 4′ ‘ V

cg: $13331 m mum: fin attending’ Trial

Sam’;

Eafi £3

cmn&in’ mza;.1i–3_a_*’.