IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26"! DAY or FEBRUARY 29
PRESENT % " °
THE HON"'BLE MRJUSTICE 1 A' J
AND
THE HONBLE nm. JUSTICE k
CRIMINAL APPEAL fitfieso OP
BETWEEN: -
State by Honnali Poiice. APPELLANT.
{By Sri.S.B.Paw1'11, sP1~>;g;
Chandra, 3
S / 0 Sri.Manj appa*,._
Aged about"25--Ye-ars,"1fi.; " 9 --
Agriculturiist ~ .
R/0 S8IVafk€fi., HOIi11étli T
DAVANGERE. msrarcri'. , P RESPONDENT.
(By-Sri.V.]43.E§i’ddar2iin.a§.ah, Adv.)
‘ ….. .. V*_*_*_M*_*_*_$
.=V”I’i;i$ is filed under Section 377 of the Code of
P:”é{_:edu;féS, praying to modify the Order of ser11:ence
v.::’AA”‘V’vimp0-Sed by ¢1;;¢:%’Tc:v:1 Judge (J1’.Dir:.) 82; JMFC, Honnaii, in
_ *~.__C.C.N0;192/:2(3O6 confirmed by the order dated 07.03.2009
by the Sessiens Judge, fiavangere, in Cxixninal Appeal
‘N6’.6€~[Zi)0’8 and impose apprepriate and adequate sentence
and the Judgment of conviction and sentence passed hyjthe
Lower Appeliate Court in Criminal Appeal No.66/2098,
by the Sessions Judge, Davangere, dated
is impugned in this appeal, has also I:)eei;«set..AasidAe”
matter is remitted back to the Trial
give opportunity to the prosecutioiiatot.sect1re._t11ef’pfeseiice of
the Doctor, the author of £51 arid jépfoceed wifhivthe case
and to dispose of the matter, in-T-accor’danc.e”zifitlyiaw.
3. In View of conviction and
sentence, w1_r1ich_Ah.a:s iri this appeal, have
aiready beeii.’ set ~ cotm in Criminal Revision
Petition No.38iu/’£?,QO.9 this appeal has become
iI1fr1.;_ctuoui~3 it is accordingly disposed of as such.
,_,~m».- w-W-‘ ‘
354/”
issss
§§§D{‘”‘E