High Court Karnataka High Court

The State Of Karnattaka By Magadi … vs Narasimha Murthy S/O Kenchaiah on 12 November, 2008

Karnataka High Court
The State Of Karnattaka By Magadi … vs Narasimha Murthy S/O Kenchaiah on 12 November, 2008
Author: Manjula Chellur K.N.Keshavanarayana

33 ‘gm ms}: mum fix?’ §<mnzgTam_g:'a£a:§£*geé§; :3z:? E

mama '3:-as 'rm 12% my gr?

?RE’»$E~I’I:”‘{” -1’ -. V ‘
Hm Hayma éew.

THE” Hmnma mfi §mT:£;_E 1?§f§%”§KE3}fI§&E?EI::ZifiR&¥fiHA
m* gm;

sgrmami
The Sttata

{E3}; %g§*.a,3

$53 V

V. ‘ ….. ..

A
_a?’rz;f.9§§E_:2I.Ima”

3 A

j — pw; Admmm far F%*Iaraia.h

Awacéatm, géw far §A-«:5 is Ewifiy

gfiw almmfi. agaireai R-23

W

;§:,?%:$g :2}-:§%:i:.¢L3§’§

HIGH COURT

auuan ur iU\!(NAl’A!(A IBGH COUR1b’_0F-LKARNATAKA HIGH COURT OF KAKNATAKA HIGH COUR’f OF KARNATAKA HIGH COURT OF

; ff W 34 @fi ;::~..

Em}

‘ :4 fiwmi ia EM Um. ;é;;k?a::O:;O% Oa¢OOOg;*_:;;

s

€:r.P,t2., grayiig grmfs mam Ea fik an apfiai’ ag;ai:1s7%:O.fl1e”»4′
& dated 9~8-f§%1 imaged
Bangakre City in S3 §£aa§’1?’§’.§£3j§ €313 f V
mmmemfawusw 1 $23 3 f$:5%,A1O;:::iifi:.:ri:::a; pa;-zfi5é§«aa?.:Ea
midar S1&:.’.’«”Eifif1$ 4931*… 3$’§~E Em am %.:;.n§sr fiwisisrszzs”

fififim }§;FiA£:%: xfw 3%

in 31:3

.E.4?f’5$'{_?;3v_$s:§f’§3; mg m,9»c.g, the

Siéam Em x smamertrzamssa 31:” aha
pk fmmeci by t@ 135$’
aa&1.ait3z. O M éuiigfi,

3.E.§{.s.8l;$Z§3 rmyuumdmjammzaed 1 tr; 3

“mi agsdma {ham far firm afiiezama
35 fifii af’1:,§w %m Prefizibiiian Am:

$&g3G4~§ auiw %.3’%

A mag af gm pmsasuiimri, £33 13%; fig afi zzxzdar:

iaikwrfixermzfi

is the fafimf sf aamizawi ‘?§$g§

” Thw ms 3&3 rmidsanm at’

‘ :” Rwaé fikmaafii fifiamamlfi

atartw Eeafifig hex fiifg. Eimwssm

accuxsed 1 m 3 amtafi pasterirag the

merry af Rs..2G,$m;-» am whgg éséfac; digi-I

fig § timy smrtegfi

haraaswt. Bwmaefi. :.z$§$*:i.T§s» rmaéai. fiamnm

and bmimm in ¥mf -_~ ik paxemtai
mam and fiammad

gave bixfix tfirm amused

O A % mg faw 3f’ mgr rfilatfam, In $35 saifi

L.«UUl(! OF KAKNATAKA HIGH COUIQI KARNATAKA HIGH COURT OF lMRNA’l’AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

flififltifillfifi mi ta srueity and
mmsm-saga. :§aa?;;§k%fi~§% s::fi:e}§.§r aw: Emasammz’

mred. auiirgé’ daarim Easfs waak mi’

1%: ‘£n.’V:.?’rw¥- mam; mm mm tha mm

size caxmmi 33% with ‘th& amzzmd

Z ma szmzfiltgz mfi hmawmam: and
mi re/tam ts fizm ham.

a1§”‘vic*m§: Iaiar, 3. pammyai was haki Fm €313 hpugc

wm:?h wag attenfifi by all the flaw azxmaad

hayaztiz,

the amzmm Wm adviafifi :3 wk afier gag gamma

pmmriy flifi. 3%: w afizkgiwt E33: its} @1317; Enfi §%§ fifilfilfigf. fizfi
tkw afiaw pamm5ia@ the fiamzaaafi. mzfi &1* geamnm and

F?

EELRE5. ?h , gm cisaé ‘mag; Wag §.%;”¥§¢i3″i’.*§’:f;’?z§*’L%!’§§€Z1. m

gmammrtam aéang F’%«1§ fir.

mfldfifltfié §%tm{}3″ifim w:ami:<*;£:%i;:'s:f1,

'wag 1 mar 33y 5%? 'bf J

mmnafimg mm Lmga-§,~a§:§%%£§Dk%

xmrfifi thaa am, -szszf apm.

. ; % 3,8 W axgfiggé akaiah af the.

seam mi” acx;;~v;:::~v:a:-_em;wa5§ ‘:0 mm ham

Wfitffifi 53; t11s:é’:<:Im}ma:""'_».a»."' '$2.213 praxmisaary 21:52:13

E:mF".,3; P5 Ems fig
mm' ' tiarir. ='¢Q%$e:':'tac1 gm §m?£mm°tam

§ _ afikw fize

'$5 ….. .. % fig' 1: ma am

§7%xm$:iga&x3.,, acfiuaefi fiasgé m 3 were

ax: 'mi fifiw C$ m§ mi" tlm

§:a.s;s., i:he;=§ amused bfism fifaa learfi Saasimrns

V mfi giwzifi. mt far tbs
%g'ga:m: fimm am ::}.aZmen§ in 3a méasé.

I uuuxs U!' IIAIINATAKA HIGH COKE? XARNATAXA HIGH COURT OF ICARNATAKA HIGH CCU!!!' OF KARNAMKA HIGH COURF OF KARNAKKA HSGH C0115

'€332 laarnzsd fiwsiazrgs Jufigfi, {fig §?%$fi£L1"€im'1 md E?

w"immsm§ gm E3 nzimtrtammw' falfing thmiaf

@/

Tflflpan sasrvim mf mam sf 'thia

305.1 in 3 apmrw ézimmgh

, durég aim f

Rm? Wm _
agamt hang the agfli wggaisagfi En "aim af
im, am awmi % agafififit ammm

zm.1&.3.

3.
mm aévsmte
§ar152:l L

mnmaw fixai the WM

____ __::e.,aa mi” awrwfitw fix qzfai and

paw by fiw pmmmiztjsrx 3m in:

Em rmram mmnmfia fizxding as

_ jsaifigeémmi is flwmax I-iaa mntandaé that

Smafias Jzgédgé fiaa pmmfied $22. armnsmgs

mfi praaumptinns which am axazmfiry’ 29 the

».ge;fl?fi¢z°1<:e.2 mi mmgég I: is Exis mm: matmiicn that 3,215

asral anti :i::ss::1s.%z1%.az"§r wfiemm an rarmré; a§m:r§y

I COURT OF KARNATAKA HIGH COOK? KMINATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNI-WAKA HIGH COURT OF KARNATAKA HIGH COW

awaiabiiahm mat .. : mm 'éiifm aavmmszd;

Efi

<:.«ught is ham Emfi: tint Sim gimme f3? gzfs

Smimm Judgva cnghi is Lzié, j

335 zrfw 34 W35 He fiwéégr 3.

fammi sshaga far fifififlflfl Swaimn 3&5
R2 am fihaged fay
mam p:.zr2.én:s§m2′:;az;.<.er:;é:1 ¢;~;;r 8 mg mmmm
xiran be 8r&€.'.'fl:£'5I'1 3% IPE§ age
all m mid afianm are

txontaixxiazgfi in

1:3. mad the mum: zrmznml

fag' smzgha $9 aupmri thus

* ~ 'afimmaaa 'rmiih rfiméizg –

V fiaaasism fizége arm mntmmessd
fifit vi' the inmrxaiaiam avfiaram uf the

and assmptmim

$&Si6I'£S= «zlazdget 32;; juatfim Era

fiw azrmxafi pamam fir afi the efiénxsw. fig

fif mamzriafi W5.

z:r1.1g3ty mfi ‘(km amiss far

% rziaamsefidé ta

$u,$§é¢ éfi mi: amisiaatgfiégr

-.. –….. _……………… ruun won or mu:-mrnxn HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA man coda}

ii

mmbliahcci ané; therefmre them are rm tam

tzarzvict flag amusfi far Eliza o§a§w%_–~’L:§%fi§i}z«:t*:

fit; ‘fiasrcfmrc Em saughz fa’ : ‘

Ifiin {ha facts and’ ‘Vééée, ifiths

ggggfi fiffiw

z§ubr::;§}},a8i.€:i.%?3§s; {£§£xe ‘@i11§E awe far am

mnsidmaiéwa aw: _ V V 2 __
gg; was jutified in
§¢:’.1’$€}.E’fi in rmwzst mi’

vi-§3ZV}: ~ ;§’7z3;:1gma&:a€, $1″ thc fiimgri bakw £3
1/ J} §%a.h§§;:._ mzam

ggkat mimmt?

” af the fid wfifiz A-3 arm

1?-».2~}§%£ .§_.é.§’-.4.fi hm dezatifx an *9″-3.-33993 $5 am Ewasaa af the

h firm § it is cigar fhai aha défififlfi sf Sh:

-mi witkfi abmat Ems than twa ymm

> fium ths dam fif iha .

gaaaniig 3:’; wfimh 1%: Ewgwmsxi fifififiiffifla gfiufiga Ems hwsgci

………. vr nmmmnnnn HIGH COURT HIGH COURT OF KARHATAKA HIGH COURT OF KARNATAKA HIGH COURT “KARNATAKA HIGH COURT

the grizlcijgalm :2;

{sf flm aywfilam Caurt arifik *-

£4

agamt am gudgmfizzi {sf aiqmtiai is zzgéfé’

Swine 29% agn éifiemfiz Qmurta

wprawsimm, tam éa zzrmfiae m:=z§ta::£”e’§3%i*a..§:::.§:’t1ié&?V$:w§;§.a1:1aii’~. *1

O W Aim

gcswm amsf thg Appelktaé
§fl t $3″ aaqézifimi 2 wzfi
Clfiaers Va: arm 4 35:5 «$2: :3; tim fiysm
(hart has» ;§u=&gmea%:s. am the
§c:i.z1t Cemmfi in the
cam af (53% 1&3′? F8 22?};

The Pzrivy fiamméi in ‘aha mid

ezaae has figwx fiszauri. £3 éhis éflam.

4.fs.,fbz=r ” the: jufigmmt an flak: §ii?Ki’$,)€.}’3.£

€312 amine?

sf the £.p§e11a%aa Cimurs. in Eh: fefiawizg

_”‘4Z§:.”:, Fmvm tfifi aixsw ::’§et:?ménm§, in am mmi§5re&

— $343 & gmmrai pximfilm

= ‘

{iii

— rmgifiifiazf’ %@ evifiafige zxgmfi
which; Zhfi azzafiag z:.sf’ aiazfaaimi fa ffififiéfifiu

OURT

E6

sanitize}, the p:*aem.3m§ti<::3. $1"

2% mm reirafazwii Tam

smfim&11;y:;w;aa~§aJ,£sO;:r:.Of'O~. V %
{vi Iiftwa zmnabie
gm %ae:i5 af
appuaflaw gem} gfmma tha
finding awgififiéj i'513~emrd@1""I:é3% tha ma;

'I'h1'a awai Eufiwqueng.

pzrizmiplm WE grams-aafi
fie __ am mérita “ta fimi gut 3.3 ia
/fig fiae Emir: beluw rmuizzm

_ :.4E*%§£:3i”iff£ ma avidanm Qf’FE’%E?1£, it :33 aisw that afim”

mmg the éeath mg his d&L1g§z%e1″. Em wmt m

~ ~ ‘flit; h¢us§:.__§aI’ the awufiafi 21$: flag

ef ®~§~§§§.’3 aziaii

O 3% éeasi hafiy he warai tn Faiéfi Efatian mtafi

. K 3. mmgiairyst as my E}x.§.L as fistimfi afimm

ta fiw Lamfi Samgisns fiuéga E:s:_.?.3. is agiknfg

vvnl vr nu-uuunlnlxn HIGH COURT HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA C

am §a§rma:’1%: af’ ésmzrjg at %h@ gm sf

and zlizia wag bmzfight in Ea film mm snif afim

§§& inamfigiéwfi Wm» m%:$:e*:”1 mm by a11tiw:ia$§3r§;* 52:233. $1? 2213

£5013. Hgwasrar, reaéifi cf §’.;x,I1’~”.: ax a.,1’1a£

supmrt thfm Eewoniw af the ..

Ex..I-“hi it is sgataci by Wu :;:%:§miif.4’7ti.~;é’:;g:2%.;’§:?w&*..

3 flt éawx afi mrzmgmzgzm flzwé ‘§§_ié9Lss§2{4:::’*a.w
af getting marva éawry. fis mad *3:
1% Eight af aihm it be aaid
that E.x.m my am-mr and as
filifilfiwzgt, ;:f:§we1: gamma kw thait
$5 §:2_z’__V;:e:s’_ an eamyaémpafiia ?m as

%_ ii’ afi ménuém detailafi fig

1:9 35:. $313

ah;f:u§ ‘iihfi 1’1fit::e$:3m’3r ~-‘

®’z1§i’_if£f’L1£=: 9. afience gm fimé. the yufim fifi£m’

mnmn:e’:?;’m§t:I§; & -ems: mg amrt inamfigatimn. is

sf éhe gym: Qatari has gfgaeé fixai fimi

mggmt is gm’: mzrarzt “Ea m aifmggaiégkwija ma

§;mlnai§m°2%” tiw afflmt :3? mm amfi géifins £11 the firm:

Qfigérmfiaxz an thug mt: $5 tim izzffimmxtg a iiiauri. gamma

ta mime ints mmflmamg the gzxtrhahle p§g=*sim§ mad

JUKI ur smmuuann HIUI1 LUV!!! L lB”«5AKl’lAIAl£A nlun uuulu Ur IKAKNAIAIIA HIGH COlJilT OF KARNATAKA I-HGH COHRT OF KARNATAKA HIGH C0331′

maxim} aaamfiaufisrt. af Eh: firs: i§§ffl §, and that mm af

iiw imgmrmnt fasctmm whisk may Wmiagiz Wiifi aim €~zm.r’f: is

9″‘)

E?

p}a€%e if: his 2101.23: semi durm this .,1′:.he

amuaefi de dmvzy af R3&.,35§€fi}§

wamh, gafi ring in tfw briae:

etac..§1:m the ‘hmlde, Ha

33133 in pay Ra.2§;;.-7 afimed is my
Ra.1E§,£fi,!w €11 agrfi and

may aim agxwfi ta in Ema’): of arm-

‘3a_§;? t1::£;$,é§£J$@5 % ezsf ‘(Em 3%:

aha ‘mag ma mag $3

the marfiaga

uulu Ur Iuummmlm mun uuux: pr gnnxflainnn mun L’UUIl’i” U!’ HARNAIAJEA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

hauae by – fixrifi stahad
that abtmt tafiw, Em paid

Rs.1fl.,fi%f f. ;.%—-iE~’at wkwh aims 23:15 a:.§::.m*

we amaw;:1’*–__w*a~:’:r$7′ é

‘Ea; ::£}g3fi:3v,.,:} j’m;%g Pfiflfi s T i-

amsai tzcrwarda dcswry. it i& hia-

Em gaw mas

éfizwusiadg

mam Wfiffi ahmg: 1% ta 15

yaezmanm fimm bath famtiéim. %-‘Ea fidmfi that am Km’ hm

wag takm lgaéirg mm 9:: Efifiaif $23′ 3% a fisawr

tn him aii the thmm amuaed asfimk mfiicipaied in the

/2

” a§»é;3’h.V awmrfiirzg is 11% iha amusati fig

A mzkiam 1% am bfifian Hg Em :.

gbwaz

JURT OF KARNATAXA I-KGH COURT HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIG!-I COURT OF KARNATAKA HIGH COURT

2%

¢ taI}$. fig aaimitfi Eisat am figéza

a mrmrzstm ami thw dié ma $65

¢ expwm. fig has

that the amzmed ma mat’

mah $1″ in kimln ‘E’hm igf §%@m& is an

yrewmamriaga mks §m* égwzgr §* the
amusgfi be:»§.:rg_.~.;;gg “aka $.bfi-€31: FIRE
payafi as the éwnds ai’ the

aec:u;;a_e:év_ss:1_t:i “cm time of ‘:E.:l:.?*- 5 .-

Wimmam, P333 Eiamw
SfidaM1.__i$ mg arm;.1. awaraim 2:; him
in izha pr& e talém, E-i5wmm§

fix-«E éammad diawry sf Rs.25meg~ in

8.
gtfiri. aa. rfig and aicthm Eta ‘E333 Ezifiwwma war afmfi

sisetafi timt

Se

is pay anfiy Rafi%§%Q%f~ ix tzaaii wfi fiihfi

artilcfia $3 dusmazzstigsfi fm” wifieh am amusgd agfsafi. Eéa

Ems §3.22*”£% gtamfi {fat abmzt 333$ fiays prim: $3 tha

astgzm r:;f’

eg in 2% pfwtikifi – §*.§%3.l
Rs.1fi§G%g’- “is the hafis af fir? axfi Fififli Ewfmwafi fizis

“&

BURT OF KAINATAKA HIGH COURT Q15 «KAKNAIAM l’£iGH count or xaamnmxn men COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

2}

ammunt cf Rs..iG,0fi’;3;’- fmm gamma

witrims 3% alas cms&~ ‘ ci at £5

ta éia-main ma aevidfirzaa w;::h rq:;,a:5_ ‘ta

mam ia same @i:i§fi¢e%’$§ Pfiii and
mm with mama gf ém
ml: made hgzafva.-2. :a man
rm amrdim :9

?.v¢.2Jti”£e’keisF¢:i:3g:,;sg;% .?§§$:.:i;::ii0r’ -.

?’w€§f3Ajj%%£§ria%:m§gp§-a Sm cm mpmsr asf ?.w.1.

Acrzz, ‘ Ha $15.6: wrt1x:’ ipamfi in the ymmmm” gva

mfinth grim’ ts’: aim gfi. Ea

evifiazwe 9:’ ma: with

§:$;ia;ma_*_:1:?L:}1iix§:Lcie try 9.-2. Aacsrdim ta was 333% amuaesci

.. R3b25§”.’flfij« in aaah as dmfi amt? fifim ethaar

A’ and for tfkafm PEER}; aitgtzfi am: has czar: pay ¢§’1}}’

‘ * Rs.18,G%[~ and ather a.2*1.:3′.::% $3 far whizrh

ma awussfi k Ea siambi ha 3.3% sgataa that $33
e wag fifimxfmd mm’ fifm Image af fifi fimuaeé
and aim ammd; mg: mg mafléags t?§§§§fi1ESsfifi-». it 31$ garfinsmi.

tn mtg ‘that fiurém fizw mzszzme mi” c§m3–m:ami:”:ati3:’*2 3%’

@v

DURT OF KARNATAKA HiGH COURT QFKARNATAKA HIGH COURT OF KARNATAKA HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 3

‘ Ewld prizsr m the .

H O’ tlmt §f’3- 3:

22

F.W.3 it is zaiiczited ‘(hat ha flaw :13:

éata he gave Ra.i{%$G%,§~ in the

huewvmr the: @3113 bmflmr wag

an the kmfiia af ‘tfiia it was
that the mamm a£?.v:.:r. tsa gm
mm: he If? that mam
. Vsszgxmg t; “wifila asssmafig
me wifiamgam §£ they :19
mt fimawuéisfin. Wkmt is
whetkxm” this-awe was & d%n:i
far was 3.€1’»Ci§3§I1’€&f1£§$ sf dfiwijf.
amImi3§tm€.I§’-” 813%. awui tiw pm

mlim tack plam in

as 53%;; mud 3%., gm,» amusad pam’migan%* fix

” A_§Lk’_I:I’1 mm. Eawgmr, ‘ihe; aaazzzasefi have 11% kamzlght amt ?m

affim mfiaefiai 3%: £3» w what

ether hafi PEQJ maé Fiwlfi mm mmigmntfir agateé Lila”:

durhm ‘£33? ;m& g¢ 2%-3. ta: &«»3 éammisiafi ‘€i:’;1IW£’:’_s”

af 17c’s.253€fif~ En mash aw;-i fium ether gag mfi Silva

l

articina tn the brim: armi ;_ 3*3fl”3

mzaaiatenfiy statefi that ?.W.ZL

gay Ra.2.”i¥&1%}’ – in =:=a3}’:. Ee~.2sar1:=:§’,’§i’;.? Q2i % sgzaieczk

m &~3 demxfiizg
atataed that abmzfé W3 RW.%
pafi Ra.1D,€QQ{ – fr: iifit af tluis
mmiaient stgnrci, mgarfi ta :11:
m1.]l7rfy 2%: efiact zitif
§.¥§.3 abmzzt fifm demriuci

thaé: §3.”§J,1 Esrmwsai 3 sum af

Mum?’ aigaizalz bf; fimmtixug 3.
‘ ‘ the saici

-flfitflg tiw pzm&>:31.3.3;im’3. Ema 4;. :-.

TV ‘ ,;’€a$: §’.§¥.§ wha if} E113 avéiienaa has suggmriead

gmmcumn mm§}e’i:3§g iii $2133 rfiwfi.

‘éiearbf siatafi filai §§a:zu%:}1a2& samiierzl 193121

ésf fmm Eim E3; mrmnmg” 3. Pzaaszmta 12:: E’:

e axgzfixzaas :2? Pushpag ‘fiat wag ahmxt 1%

IURT OF KARNATAIU-\ HIGH couln qr nsnxunraan HIGH noun’: or nnxnnmnn HIGH COURT OF KAIENATAIIA HIGH COURT OF KARNAIAKA HIGH COURT

flags &&I’3:?£1″ 3% ‘#11113 éfiiifi Q? , H3 aha aémim flag:

ihtz mrriaga wafi mififiratfi am: 121% Emgssss aé” Eazééa gmem

33.2: &§§ haw?» E-is hag éfignfified E3433 £15 23% §m:1:3′::$

fix

DURT OF KARNATAKA HIGH COUR’I 0i’-‘ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?

25:

«mum am s2gi:1a§ by P.?J.1 & 9&5, in 5%:

has stated that auimmumfly the

ma ‘awn rapaid ta him. 5%

asgbeugm :23 evifienm mi’ mg mav.a%% %ggjHwgGagggm
Promiaamr flaw 3.3.9.3 thc we
atbmtim wimeswwv and firm:

9591.5 has mt. $fat§d– amui the
mum-as of Ex.F’.3
and k§.%G3.?CH1. Tm 1e&r1’1&:’é&ss§mfis
Judgg that Irzmafigatimrg fificyar 23%
mt Eh: izanka.-3 sf’ P.W;fi ta smzw
has his smug; acvmuxxi and zznmfm mg

fiw ammnt fifim ?.W.fi W mcatzzztfi

C = .§’:a’=.:;PjV.’.V”_~’>.T2gfg;:.:h’b’;=gh?’VV’v.i3,r éau%fi’1fi§ In mgr mnsidaraé 9y2’r17:I¢I2, tm

the I%% Swssimna dudge ix wrvemse and

ta téw asifiazmé an rfird afi wail as ma
95 law. Tha szmaazufiflm 3:7 E-K.§43 by Pfiifli Em rm:

diapumfi 21%;? shakgmi E32 aha crass fizaminamfan.

Apmmtlyg the dam mnmécznafi firs. £xgP.3 £3 fa:-w éaya pxizar

is {km 415.: fif tha ésmasafi with fig-:3. Pfiffi Ema

1.:3:’z%u§saz3ca113-* smtad in his wfienm thai Em

/3

3//’

‘V “bf Rsfi3§,w0{« was mwgrds $113

30310!’ XARNATAKA H¥GH COUftIG’0_F KARNAIAKA HIGH COURT OF KARNATAKA HIGH CGJRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

withérawfig the mmy fzmm 111$ bank Em ‘Es

1’-‘.’W.1. It is mt $13 mrfiaiasry

?.V.«’.fi was rwurhad tr; mg

mu ranly’ mm Sf gm
mm Saasiam éufigg tafitzwifi
maneg by wnaciltiligg is duubtfuh
is pwrmc. anfi *”V’§%a$ aha eaiiziemaas
of Pkfiflfi lent ii:’;$.1G§C:GGf- in
af €§ %fi2 Re-vadm
gr m tcgathmf claarly e$tab%h%
that wag far tiarwry by age amuaam as

ef ‘the émmmfi wfih fig-1

_ fur ‘the *

§f?§?.fli’«fi.,V31fi11ani am diaxzzané ‘$3: gaggw” §a2g§£m;« in

. cssf fa»-«E few z§.a3r$ prim.’ fig {Em marriaga.

the $ma§.a;:3g gfuéga fiat sigma

” ww 2% figs hams fif fim azfimiaaii

mt tfiw marge g ? fim paymzzi

axpszmfi,

mmmt ha amepteé, flame af fiw Witflfisfifi imam Stated

that Rs.1Q,0OEi3f~ wici by REE tn fig a£m:£s&& ‘W-ES

inwards the $ fifigimzzss fiizfifi

appaara ‘:9 MW §>rm%é; mrmin V.a£}§*

Basia” Fmm the hamr mf

wimassw, it is zmtgma gm:

P.W.1 m the amugaé is
was whesthrsr i was paéfi méjgemea at as
dnwry, Ever: the widtasnxzzza
that thia paywmtieféjasfimwards ”
msidence flf
shew gm’: pa§=’ms::}.*£. {sf

Tm mmplismm af the

= as fififfiifififafififi far tha
fif :12 13i”~§§§. aka gugymrm

‘ itgfirfi grwaafiagéismn in ‘this .

11$;-..__VEr1 5:’ gm mmgszana fivicieam gr mam

we are a§ the ayixémn ‘dctaaz aha 3

~u{}1.1€i¢ euifiégzozi §1§.s’§ifi@& in mmmg am: {$35

far ‘t}:.a a pannkhaélg wder kfiam 4 arzé.

éifif {he dawry grekfibitiszz Am, am mt pmmafi begwixikzzi

Hrmsmnable §.fi!..’§E?Zu ‘T}:t& avidemm £2? mma wi§m@% rmsti sag

JURI Oi’ KARNAIAKA man coum Or agnxunmxn HIGH coulrr OF IKARNATAKA HIGH COURT OF KARNATAKA RIGH COURT OF KARNATAKA MGR COURT

a Wfifiifi E7e_§;:31’1& afi raassmfik agight prsmmg timt the

amusaé demmiaégé fiawry ax mzzzsigiarafimxa fez: 2 2

&/

3%

death. as admfttazi ‘ism asmuné ¢f_~m1d

aamxtawy it ‘wag withfin ‘2’ yaam fimm t:a.ga~im %

The any qumtisn is wEmth§§_s1:* f§:*-“E31? ifi’-_ I

mmbmm. aw; an gvgmggx
statsacl that aftzzr am am
with the aemizaad aficut. s?m
mums mat he ia
buying rm aaugkm-mxaw
and fa mmw for that
he $&§ 11$ inability
$2: pa? fife am furziwr gtamxfi tkmt frem

gmmd éwmafig 1′::i& éaughta

‘ hia flaughtw mad tr: irzfarm him by

51% aka mam is izzfsyrm him in gamer:

I, 23% mini Hm t1*za*i:.a1~:g
Cgaf hm fiuawfi ma they §mm

she met Eaim. Ea hag £3.13? ataizfi flmt his

E533 in. ‘arm hmasfi

the cmeity and

hamsmant and tfmi if $315 Ema 3’}§t takan ‘mafia gm wasuld

BURT OF KARNATAKA HIGH COURTAQF’ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HJGH COURT OF KARNATAKA HIGH COURT

mxdhmlfia. H$ha3 $m€xwdafiefthe§eBvmQffim

fimt chifi thfl cimafigég fiffififé. $3.5}: :5 {ha fizaaéimmmai

Emma: mm. ahaut mm ‘mask ‘5 ‘

3

am am $93: aém mm

3′?

husbam abetwa ma $1:i.c=2Zcie,.
‘crzmity’ 33 mmtiwnfi in mg @:§1mza§1::i¢;r1:1 4_
Smtinn 1134; Qf aha k
gbmn the mm
Explamfiztzn mm 5 _
mm {gum km k

nusrnam in gem-m ‘s§e:::aw$$c:§”‘fi::sA,§+:¥:;§:’i with
my mm wifiah mam-sags
aa E ‘ fQr3f_ V
hm’ pemta} Eflifijiigf 5.2% was
drim ts: émef -mm-ictiofl
mi amwéw’ mm Emma
3% __ .h-sen mafia aw: emu
ism: sf {Em
afiengm :v:’:§’-. $23335;-%§.a*m1-5 midw-
$m?::ia:;% 3a4§%nak%mA4;a mm’: yam iiabh is} he
_

fi§fiX Cam: it Wflfi arwaci that $51 the:

:§i’,__%:;tl’1ame fiamazi agaimt $52 amuaflé andeg”

cm sewussfiai i3&nI’iQ’¥: ‘ha aénviczzmi iznfiai’ ‘£113

$11113 with tibia mgufirat fimir Eflréahipa

1 %L ” éiéamé aa Elfifififi

n\JIlfiI Ur nnlninlnnn niwn uvuxl Avfllnxflfllflfifl flit!!! I»-UUKI UP IAKNAIAKR RIGH COURT OF KAXNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

’32:. Frnm fix rmrfi we fizfi fiat aiémzggh a
fihame 3§i?m.El}y under Emma 3% 3% was
mi frazmai bu: ali famia ané nm

@

33

mnstitufixg that mfiama wsm mentiaggggugfij ii; . V
atataamexnt sf €21-mmm framafi
dam ma gactémm 3345-gs» mi’ ‘

C-sfie..xxxxxx;r:a

22: Iiriersa amifiairxn
am mt fi¥s&%1a :€3i4m.21i€’%; mm
the is
fourzci we have avidazaca an
4 Ema
V§af;”‘:ia7’it1;a’c£Q:1 131% mg
afifi ffiitammant esf fimrga

gm-g am :11″; gm
“{%§§i8~& $13 iaa filiifiififl a§&3v¢§

* faam ma fimgzmganm gm

‘ ” . ‘ ‘£531′ fififinm midaf 1*1 Sfifi

. im:ia’ae:§’}.i1 fim mass. The mane amah 3im1 an

T. zzf the trig} Liuéga ta mfintigrm af Sn3{§

*%§8A F3 énm mt grmfiafiga ézhe Caurt
. szaanviafim tlm amzzsad fer fim aaid afikrzce
fmzxxd gsmveflx X :4: x 3 3: ‘K x

24. In Héralai Va. Stat-3 ifiaart at’ Ezcfi mm {@333

A sum 352$? tfm gym mar; Ewfikg am: :2 ia difwua

ZOURT OF KARNATAKA HIGH COURI. KARRATAKA HIGH COURT OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH C0811′ OF KAIINATAKA HIGH COUR1

‘ I r i ‘fly-Fkkfl
in 3:33-mm the mnvmmfi mafia? Saecmn 354$; Ewfid

fima am aufiwiant maifiriai is mam: {Em agpailam

amzusafi ifi 2122: Emma sf Eaactinn 3% aéang wfih Setztimn

4

44

ash: anecii zmabk-“2 aw wfitiistamé. tém sama

su.w1da’ ‘ . They henna mt gmduafix an};

tfm rgarda In the absm¢¢:;.%%V Qaféiigtv

éefima {sf {km amuaeé giia Em’
my acmptabis, Na da11’Qt,”V’V1$:;§;1f”§’ Viz:

m-mm the wilt pzmmuticzn.

1%-waritzelma. §t’:f’a1f:’.’;m§’:–§1#3.”V£’_VV 53 pmhable and
Olsaé have {mt
giamgjli prswmme thai the
£31′ ammaalz acha :3? tha

fi~mJgm9tu;§a atif ‘§ the fiefafim ::a§’ 33$ amuaai

_ LA fimfiable.

defanm rsamiy the §. was mi

viflma lifis; 31$ $§§ §§; alse fimra is 2%

AA 1% ‘§’a;_€im tn aemp: the gamae. En fact ‘éim amused

VA sgnfiar fiwtégm 3&3 ¢f1?>£’u hm 113$.

mat: w§.t}1 aim}: §gf:1=:r3.m$ Eéare augwéam put ta

A O’ ‘gmsmutian wiinmsazzas

:OUR’l’ OF KARNATAKA HIGH COUR’fA,0i’f_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA RIG!-I COURT

$3 a greufifi 1:3 113% that $1:

–~: cf ‘fig amzsifi fir: thiw rwgmfi Em ysmhable, Thaw

fix etiaffinm grvisag ta mgr agpmra ‘Em % & ffaim jgzrlaa.

This» Qfifiéfifli an ihxe mm mi the amzzrugefi Wmgifi aka fie

@/

3 The:

45

aocuseé are Iiablfi in E3: mnxictfi fag? ¢fi’ang¢:»;s§f

SC}. In 9%’ :;:f the above f€§,Ij%.E{,%§;3§fi:§£’:l’;:K%’§.;1;’ t;%:é ‘i

by as State has ta m

allsw trim agpeal arfinar af

asqfil magma .Ba@ai;::”$ City ifl

sgc.§a,a1;%;§§;3O sf all tins c ;

is hmby :3 am mrmw rm:

ER 3:, 4» afi fiffij :3f the
mwry ram 3%. mm bag’: and
mew wadé mmm

gamma} far amusafi Eel’ mad

mama} sufiamisa thai

vt?3:m Ea ‘time auatwy 9? 1%-1 mg 2&3 and they

« af ting amid wha Pm flaw agfi :5 ymrfi 8.1113

ageii ahnut 65 gnwm m ianimii mm ha

. V with mam is Eim $§fl s

fOURT OF KARNATAKA HiGH COUil:f.Of?’_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

32, The chfid was Iwa flaw fine year at 3&3 6% sf

auflxisa an ?-3-§§”§3:, ‘§’hmf°am tkm $%i’§3d flaw mam: has

@