High Court Karnataka High Court

Smt Asha S vs State Of Karnataka on 21 October, 2010

Karnataka High Court
Smt Asha S vs State Of Karnataka on 21 October, 2010
Author: K.L.Manjunath And B.Manohar


_ 9:; A’ .

‘”. §¢L:aE”:Ns?EQ?@R

EN ?fiE EEQB CGSRT $? Kéfiflfififié %$ Béfififififigfi

§A$E§ @333 Tag 21″:§A§ Q? Q?$EER; 29:%} ‘_

€33 £®§*BLE MR.§fiS?E§E.’:

§RE§$%?

Axa ,
$33 §$R’ELE ER- gugwzag

wax? §Ew§T:0w’g$$} fi§L1§2{§fii§”~m”

§E?§EEE:

X

{By

SM? ksaa 3 _
Wffl V§R%¥ g 3 ,_ .V _.

AGEE A$@§T,22;¥EA£s.ja}_ ,
fififi Eg$$j3&s§$A§§A §§3§§*»~

H@LgxRgEEv$§wE,,_a —
@g:TR$§fiRGA’$:$§R:$§*
§§R»§??52é;« ‘~~
2 ‘#2 1. §§TI§1QEEE

s:i5%K’R,gfg§gg%;”g§v.}

&&n;:

§%§§§_@§ ::r~”

‘aggamgmgagg KERR &fl§HEK&??U% yagzag

‘=’$§A%:§§, E%§@A&fiRE axyy

x{gy.

‘”»H-Ea§

RES?Q§§E§T

Sfii: Cfikfifififi %G%$I5S§? }

V @313 W§§C fififififi éfififlfifi 22$ & 22? Q? E33
QGE$§IT§TXQ§ 6? Xfibifi ES Fifififi E? ?HE A§V%C§TE
?g? $313 fi§¥’ELE
fiffiflfifi’ ES; §7;.:E§SE§ TG $3533 A ‘§%I§’ SE’ Eⅇ%
C®§§3$ A§&ifi8§ EQE §ES?$§EEET ?Q §EQ%fi$E SEE

TEE §R§ETI@flER §§AEE§Q

VEEY § 3 EE§G§E ?EES EQ§*§EE $QflR?.

EEES @§EC $%fiEfiG Qfl EQR QRERS Tfiifi EAE,

fifi? ‘F :””§’!’§”?”i”‘
AL s..vm.:..:~.»f!’€ .4.’

72″ °k_.£?s.3″s¥* Wfifi mg*:«
3-J 5 ééaffiibiih .E»3:.i»§».§ -%’¥’3-.3 4.

{L/%

;,gA§§§§&%§°’ g =

; é«:m§~2@§%; §:;%: * %

{NJ}

$R%ER

?he learmefi $.§,§. has aygearaé Eég fix? _

Qfispwfiéfififiw

2. Sri*¥asud@va Eaikg §%S%#§$I éfH§QL%é§:#
wf fihannammana §€Efi achhagatfiu% ?eli&élS§§$%$fi
is preseni be§§r€ tha a§§%gf _ h M

3. ?he §et$£;gnfl i§g E£i;e§ “§§ aha
yetitiener an_tha gr¢§n§fi%§a&”$é% hns%an@ hag
keen wrfl3§%%?j§%§$i§§3 §% t&% ?Q13£€ 3nd
thexefaré,$fié§%§fiu%§%g ih§Eé§urfi ta iss$& af
firitwira§ A §a%%%§s_ H§ar§fi§ is airagt fine
§a$pQn§a$% fi§ §%$§fi£é fiat fiusamfi fiinayg
be§§r§_th%V§§§%fi. :

§ff$&§ §m:ifie have yraéam the kfisbaafi

“§§ft§e pétiti@n&ra

‘.3;1§¢marfiimg Ea tha iearnaé S.§.?. G3 a

fféé&@iaint l$§ged by fihe §fit&tiGfié§’$ brfither

éfiating that the pefiitifiner hag baan abfiugfieé

Ey un~£nQwn yexsana, a case wag Eegiaterefi amfi

fifixing fihe SGEKSE sf investigatiang it :3
. . ,fiL”‘
5 v-“”8
learnt that §étgtiQmer was a§@ucta§.\§hey fiave
H 4

EV”

preméucefi Vinay bgfera §;’.l?”1% eazzsrt. Aaeaxéling ‘Em

the §$13;¢&! tkw marzriaga swimazaizéd xfitafiseatm

the mtitiéner and ‘i?3;na.y was fiat kmmwn

§s3..3i.c:e and he was arragtaé by mm mfifgr V’

cowlaint lodgeci by $3133″‘””b;tt;:tTéi;e: fi~;fV”

yetitimner. ‘Eng rfififififfifi é«:*;::;fe5″–_ 335$

bafmrg the amzrt…

§. ;?’.~;:i.m::& the :”:°:ati%;i’iar:{§&f:t? “‘;35 Wei’; ~:§;$ Eéfi.
Vinay, wha are yxagefia .3′,t%%;~é'”,;§:m’§?.’.1’§_:é5″-.f’§”.;.i”‘.i;&”. caart afimit

that they xfigrxfiéd ‘ éfiézer ané that

“$3312? have a€:§’3§§;n;a§§’:T. £>z'” ‘.W1§V33;,E§%fiE*3:'”fi¥s 333%

J’

haghamfi mi tiae’ pé:f;§;§’.;’;%.;§§s;:;§é;:<.§ "-..§§2%,;§avimgy set: at

iibrtyfi

"";U Afiéay&mgi§, t%& petitian is aifigefi.

in vi é:%;:fr. – 'c:.i?c§§x gagged by Ema mart,

}2;,f;:;<g ' ». ir3.'<i,2%;-'r.»;:,'§c3iga\1j!*:.::T;A1e:,;»§:§r'_a. made by

.»&¢fi%ukattug'?§li$e, ig iigfika ta be qfiashfifi.

Sd/A

Jkuiéfig

Sdlé

….u-V

Judq