High Court Karnataka High Court

Kaneppa vs The State Of Karnataka on 8 April, 2008

Karnataka High Court
Kaneppa vs The State Of Karnataka on 8 April, 2008
Author: N.Ananda
m rm men: mam mt mmwmm M BANaaLo£Et

MTED mm Tim am my :3? APRIL 2903-   '    

BBEFGRE

Ti-IE 1~zr:::1~'mL:a: ;%i!}E..¢§{I$'1'I{1ZE?:25{    4' '
«gamma. P$rzn£.'sz¢jtm59g3"g%aaiaa   
Bfififilfix     % 

1.

. Kmayw aye 1«:u1ugag§;_;m@
Agwmbm11%:25 yw, . ‘
fine: flmfi, H ”

2.. R-amappa Em

Med swat 33. 5*:v:m;’
E3c:c:#C’.:wii, .:: »

:3. ”

Aged £a.bo”amS§ .~
112353: V »– A’

zfiméragmma S{.f§fiu1i%.mp}3:a -@ Huligegpa

galmslt 50
‘ A _t:3m”x; étficmjfl Hcnsfixslfl,

.m;&mm&a

1’21: Kashmfi _
‘Haw R4*’~gtT;ayamma Ciamy,
Sixxsflimiur Bwdtiunma

A ‘($35 S~a:;&;;,—E maaupam, Adv.)

-tllflvd-IIIIIIIWCII-V.

taka
w ‘_ ” ». ‘fi F.S«..,
Tfirutxgfi-3. m.m3.a Hraamutm Rmpmadwx

{By 81%. H’ 1:, – — ; aygppafi I~i€}!GP}

This» ylafitinrn ix filed mafia” Sexstiun 438 C«r.P.C,. praying
to rfims-ma ma mfifimms an km? in tha evmt cf thvair errant

9*;

A:

in cr,.r~te.,1a:a¢ 2:21:37 mt’ zrxnr-am Folio-ta stalmm, Raiomu: 1:>m,.,
wmcmzaa mgtmtmad fan” the ammw p!u;’a.143, 1-47,. 148,, 324:,
5’3, 5%, 3233 and SW riw Sm” 149 oflm anfi. etc.

“Wig petitiun ammm an fur m’&&r$ this clay, ” K
mad: tzha ‘

§;;1i§._UE…;E
Fmifimm 1 ‘mm 4 emrayael mt sfirggurgedfi
Qzme way. may mm d far H
aenfitimaa 143,. 147, 148, 32%, rfw
%.l49 WG by ‘1’um:q.!fi3′” £1 a

unfit: seactixzm. 43-E w,P.<2..

fin T595? rmmal there: was
19¢'-smkrus mi.~.1it:;r *' 1; and pevtm" 'mam. On

2Es..?.2£?l{3f?_Vm& Ms mar.' whm wmplaiaant and crthar

?a¥n:j1;xamu:';ii §L?it;2jms¢=;s mama fiwzsm their lanfls, I-

gm,' than mini aasauited t can

Ha ia aim} ailfied to have aasaultad

wimfigsé Haummmthawa with a knifm Camplsfimanx

mm?' "' an ithet-3 cahmt wad fiali down. He: was

lmagthmlfl The athar pefifixamera are allegad ta have

n ' A» athmwitmwam. mum-whaiymm.

3" 'me statamemt af mmpmmmt was rm-::a:-dad in
fimfihmm mt Etmpital an tha same dagr. at this

stage them am no reawna. ta m;:spmt« thaw atatmmt of

N <u@»~ M,

mm13.Em.amt–imjureI:3,. Thee I-patitionew had atabbeci an 1;}:-g
aha: 412$ mmplainant ma aaauwai injury an the cheat

QM t'£2m::ai6.m:?mg mimw nf wfiatéfia, ,
imflictmi ma vital parts af ::913n.p1;e*.?1:q.ax1'tv4,A'—-1 £€;:1 nu'? V'
Isa-3.3% tn aeiisbfliaw 3.11% an .it' I;
yfiifiawmmr. As far ax
axe aflmed m have aasaufifi-T.__ axe m&
mum 'I'h.m'e£ar-a ten new
pwumm 3' 12-5 pmmbxe mm
amztitm

I1} '€}:1va i"39§:I'.31?.1.v{ ' :

as Ta rremtm ta I–p:1-13% ‘ in
1 Thfi petitivn am: it minim ‘E0 pefitzinnera
ér;§:#~A is a.t.:oa1atw,.

n g” u wtiticrneraa» 2 m 4 am mam-at by Turvihal
%’ Pu-Zine ataam in wmnacfian with Crima
m.m3;mw;»’ rwgiatwafi fer cafimcm puniahahla
amine-.r aactima M3, 14%. E43, 114, 323, 324»,
594,, 59$, 30*? rfw 3m.M9 am, they ahal], he
stalaam «rm Emil on thazzir axacutting bands for a
mm of Rn.25,@l30[— mvh and crfimm a suretjr
far this hm sum. 3\;.N Q “«.,r’/..’~-«QM

The petitiunmm Q 12:} 4 shall appear

fim Gfinm Eta’ the pux*p9g_é:’ 3
whva-41%’ mailed upan in (123 E0.

The petitlanms 2 to 4 mt .4

ta«mg’m:.r mixh pmrmwatiam

Thia» orfim wmald ‘km _ far: p%i=:§§it’~t1~f

mcntlma mm maa%§.é%%,. within; %m¢h%%%%:%g»m,
yafitinnma shali ayp@_V *
Guam: and amiss” gush’
Wfioatsnza, witha1£tf§§a5% by the
fl /}

Sd/-%__
Judge