High Court Karnataka High Court

State Of Karnataka vs B N Dinesh on 21 July, 2008

Karnataka High Court
State Of Karnataka vs B N Dinesh on 21 July, 2008
Author: Subhash B.Adi
roux!' OF KARNATAKA HIGH COURI  KARNATAKA HiGi-I COURT OF KARNATAKA HSGI-I COURT OF KARNATAKA I-RGI-I COURT OF KARNATAKA H¥G|-I COURT

xx THE HIGH scan? as KARNATAKA AT BANGALGRE
nawzn THIS THE 21"'aax GE JULY 2808

BEFQRE

THE HfiH'BLE mm. JUSTICE SUBHASH B EDIE T5 "O

UEIMIHAL Ravzslau EETITIQummQ.63if2¢Q§"OUFO

BE'E"i'3'EfEI{~T :

STATE as KAENAEEKA .F._
BE THE SUB IHSBECTGR_0F P 1:E»u
3313333: POLICE STA?IQK " ' ; fr,

v$'_¥_ g5.:gvETITIoNEa

{BY ea: R§MEKRISHN&"fi;fi;VH§GE}U R77fi

AND

B'H £EHE3H._E

559 Hasaaaq *1» V _
AQED A530? 22 YEEESEF , _
Effi HaHMA§§LL?wvi:LA*E"='
snxuaaaz TRLUK , "V I

. . . RESPONDENT

U U’_FTHf§’§RIMI&§fi REVISION PETITIQN IS FILED
‘UI$;3%?gRHDa4fl1 $R.P.C BY Tam ABVOCATE FOR THE

PE$IfiIDHERUPEAEING THAT THIS HflH’BLE COURT may
BE ?1EA§EB Ia SET ASIDE THE manna PASSED BY
THE ‘$PL;’.JfiBGE, CHCKMAGflLUR. DT.12.2.2DOB IN

VF,_’$EL.E.fifl;30f2Dfl5.

‘F”£’.I2″1.is revision petitzicm is eating cm for

Or:-‘::.r:_3’V;e:.”2f–:i this day, the Ceuzrt made the fmllswing:

ORDER.

The learned trial Judge has diarzharged

the fifinfufiafi frcm. the offense puniahable U133.

ruulu Ur KAKNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥G|-1 COURT

yaiica has held that the affianse punishable

U55. 3{i§ Ex} 0f the Scheduled fiaatea Vand

Eehefiuled Tribes {Preventien mf Atracitia$1F”
act EQBQ pxima facie is not made out.fCIc£indCwC
mm reasan ta interfere Fwith. the “sama;1F

Acccrfiingiy, the ra%isia$; KfiatitianV:”i$F”

diamiaaed.

sd/..