High Court Karnataka High Court

Puttaraje Urs vs State Of Karnataka By Lokayuktha … on 26 November, 2009

Karnataka High Court
Puttaraje Urs vs State Of Karnataka By Lokayuktha … on 26 November, 2009
Author: Jawad Rahim
_,VRepre,s.eAnte'd by the

I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25"' DAY OF NOVEMBER, 2oo9
BEFORE

THE HON'E5LE MRJUSTECE EAWAD RAHIM

CRL.A.NO.1022[2005
BETWEEN:

Puttaraje Urs,   

S/0 Yadiyurappaji Urs, 1

Aged about 54 years,

Taiuk Surveyor,

Mysore Taiuk Office,   " ,    
Mysore.   ..."APPELLAi:=;T

(BY SR1 A.H.BHAGAVAN &:'/is-._N.FtAQElvA:K_RTSHNA, Aoys.)

AND:

State of Kvarnataika  
by Lokayuktha Police,  = , 
E'/Wsore, . .  A " 

" S*tate'-Pu'bi,.i*c. Posecutor", "" 

Wiiigh-coi;r: Bu-i.id'i~ngs,

Ba_.n'ga_iore,H__ -

 RESPONDENT

A (BY’se;is.e,RA,3ENbRA REDDY, ADV.)

A ‘ viT4_!fiiSTCriE’FEinai Appeai is flied under Section 374(2) Cr.PC

V Advocate for the appeiiant/accused against the
Aitgiuhdgfment dated 31.05.2005 passed by the Special Judge,
V”‘–i.,_4″‘Mysore, in Spi. Case No.17/96–convicting the appeiiant–

&LjZ/

accused for the offence p/u/s 7 of the P.A.Act and sentencing
him to undergo SI. for one year and to pay fi~n_e of
Rs.10,000/–, LE). to undergo 3.1. for 3 months. i T

This appeal is coming on for orders, this

deiivered the following: _

3UDGMEN’I’1f’ ”

1. This appeal is filed under against
the judgment dated 31.CA–S_If2OO–i3l inis1S’p.ecyia’:.iCase No.17/1996
on the file of the Special,:._}–tJd’gVe¥.gg ‘iconvicting the

appellant for the:oftfehceunder’.Se4ctiVo’n”‘7″‘o’f the Prevention of

Corru ption 7.

2. Learned has filed an application

under Sectioni3g94 (VZV’r;__PC..Vrepuorting the death of Puttaraje Urs,

,~’t.h_e In support’ of that, photostat copy of the death

V’Cer’ti:.fVi’cate~i.ssued:”i3-y the competent authority is produced.

‘ 3. AJ;earii_ii’e’d-,uS’tanding Counsel Sri Rajendra Reddy appearing

Karnalta-i<;a Lokayuktha submits that in view of the death

4"certi_Vf'ic–a–te filed, it may not be further necessary to get the

Estateiiment verified again by the jurisdictional police.

{fig}

4. In the resum/§he death of the appeuantés not m
mspute) ConsequenUy,the appealabates and 5 accomfingw

recorded.

KK