‘ ” _:<:A1z:ir.A..e.A'_* *¥AZ.UX
,, sma son mm sum pamrms 'J30 GRAHT mavn em
* rx_:.a'j: AN APFEA3. Amznsm arm Jtmemmsm mm.
-won mm orsmzcz 13/3. 324, 354, 302 me.
…1..
xx mm awn comer or XARLIAEAKA M 4_
DA.’1′.’ED THIS Tmaiém am; ‘
PRESENT ” A V V’ ‘ V
THE HON’BI.E 2412..3Us:¥3_1_v:z*:gV 1: :2
THE HOH’B£;£ swam
caxmum Améau’ V.z~::.:>_. 1′”?s39?Z;2V<r£31
sarwsmr: — I
1 S1'A!I.'1?;"B7Y.__ -1%.?!-;~_ 1=t:a:._;r;z:._ PROSECIITGR 1:2:
"
…. ‘ . APPELLANT
{By 32-: xv”:.1.~mv.a’u£Imm,spp) ‘
——–«n_.
3,’ ; ‘Em-.n1z:c’§:._ Vsotim.
ask’ ms, s;c~..1.:~:As D = souza
mamagnm, mmumunam vxnr./ma
. mspomnm-2
my s3:-;.~ as Amcus CUEIAE)
FILED U/S. 378{1)CR.P.C. BY Efi
“~.:=.a’.”2oo:L mssm BY 5:32 2231.. 5.J., n.1<., mfiamoaz
:3: 5c 50.61197 ACQUIEITENG tam Rzspermmrr/Accusmz
THXS APPEAL C®iI!§'G GR' FOR HEARIKG THIS DAY,
Skfiflfihk RAG J, BELI 'I.'I§E FOLLGVKRG: ~
3(
M4-
causing eaeath. The accused. mersaly p1ash«.=.::£i<._ t21e
deaeased. 'x"1:2e decaeased fell
accidental. heaa infiury whigfizt resui'té:§fi..b"'3;§1<–A u
fieath. In that view, tge ,g§¢fis¢é *a¢u;§ ,§é
cxmviczteci for am. Gffef1Ce':'v:'fi;S¢ I?C. – 1 A V
5. In the result; §a.rt:ly
allswea. s1ankatv%¢quia£%; @§E£hg acgfiséfi by the
trial smart 37.3 accuseé is
manvicted 1.1/’ S 323 Em’:
and sez1t;’a4§51<'§.a§:iiA"" period of 3 months.
The trial far a persist:
$5 tgm 4′ he is aeemea”: 125 have
serfiesi fiheiéé .:§e§it§a:i:V?;éL. ‘She fee sf mniazzs Cuziaa is
£;;,>:q;%g¢i at gs1.”..5V.,..e es,{e» which the State shall pay.