Karnataka High Court
The State vs Ravi on 20 August, 2008
IN THE HIGH come? OF CIRCUIT BENCH, fi - Dated the 20*" day of : :BEjF f§:rR E .? 1% kk V THE HONBLE MR:JUSTié§';;: V1§fAG}\NI€A'i'HAN cRIM1NAi§ BETWEEN: ' The State ,' V V Sub--Inspecto;""of.;3:'?Q1iu:sg;',. ~ Pglgge S-§;a!ion, ' § &.Q.?e11.&_."J,, (By Addl. SPF) 3/ :1m¥?%'3P1¢i3 $2 Meppa Mulge; Age?' 31 ye3:'$,'§)cc:Dfiver, _ Rf ....RC:Sp0I'ld,€:I1t % % § j A (By SIi'B4£'1nikappa Patil and 31-; Chandrashekhar Patil, Appeax filed under Section 378(1) and (3) of . Cr.P.C. praying to set asicie the judment and order of acqnitta} dated 31.12.2002 passad by the Civil Judge ' .~ '(Sr.Dn.) and Bhalki in Criminal Case No.27?'/2001. unfiergo SI for tvm months. For the ofiergée under Section 338 of IPC, he is:-séiitencfici (if j Rs.1,000/«~ and in default tap For the offence punishable respondent is to six' SI to pay a.
fine of Rs.5,00o/~ and” 31 for three
mouths. Fog}. Section 187 of
I M V Act; to pay a fine of
findérgo st for 15 days. No
séparafi in respect of the offence
2’79 of IPC since the sentence is
* _ferA.j;h<;:V"€§fii§f1de punishable under Section 304-A of
.% '"?-<~l~~$'9-~!13*"'*'~'f='~'-» ~"«—»-0-~* "L*'~'Q~"3
"–_e.,~, ¢,«..;.,} .r……J..' …=..3….= u3m.'..a., &q4L.4..se-r=ss-»iJ
A -57!' £-
” fine ammmt af Rs.5,GO0/- ska}-E be pad to the
.:fzr.i:3f1:_=;;* the deceasw;-Sat?1ish.
Sd/-=
gpdge
Bkm.