….-n. wvunl wr nnauvnunnn I”lll.ll’IA”i.»A|.«-;I_-:l.IIlI Ur IKARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT OF ICARNATAXA HIGH COURT OF KARNATAKA HIGH’
..3__…
EH THE H25fi Qfi¥RT $3 KAR§A?&Kfi AT BA§GAL¢3$k_
aargfi zgxs $33 32% 2A3 GE fififififi 2§é3K}jf>”
EENEQEEET
€33 §Qfi’BEE fiR,J§$ :cE§§.$;§aEaSEiT”f.’*~
ATm a,
TEE H3N’§LE MR5,Jw$?:§§.§.v.mé$a§gTfifi&
S?aTE as £§K§flT%KE3 ._ V,
E? K.E}§¥ZR§{PG$E€§”§§%TE$f”
. . .APPELLfiLI*€T
£5? gag @w§H&3§fi:”§§§$§; ap§~::}
‘ ‘ ._ I A . . . . .
an 1InL”Z
a3K£3a€E§g_§gaa&&mAa
5f$,Efi§fiEfiE§fiEKAE
V; .§fi.iE§?*Q§£L&?A?TZ vxazggg
‘~,’EA3Am§3A3;maxmaL
,«’iQ;”$$flE §ESTKE$?
«’3§Efi3A.§Ra§£sH
, . . §?.E§P?3E~II.}EE-3’Z’
“ffégf 5%: g T Rfiflfifl g $3; g 5 Eagasag, am5.,3
. – .- _ – —. -. ….-………..n …wn p._.n.,_r;una ur nnxfinlnisn HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA HIGH
– 7 W
%§?§SE sf Zfifi and a¢c$:&i§§iy, amq§itt$§.fiim;
by its fiudzgmsarzt datm 27.5.:ss3r:2;z_.
a rigvéfi *3? the: saifi “mfigméni Q5 4¢#uit:§A;–f
_ 2 _ .3 _
thfi State hag gtafexzaé thigiaygegl.
3. fle have heaz&% Eh& i§arnéfi7»S£ate
Evhlic §raa@autar,a@§sa§£fi§ f§$_th$Vfipfieliant
-Etata and the iaaxaéd :§§fia§2 a§§å far
the rasp@nfianfi,€aafiuaa&§
£3″ “”” “Hé§§§%§ §%g§:dA é%x thé cantantiana
uzgefifi I fifig . §§;fit3Jv aka: axiaa ffifl mu:
fi§te;®;n&%ieg a:5§
ggfg_#fi%§$e: 3%, iinfiing of thfl trial
%§£§t the: the yrasacatiafii kaa
?fai1@d ta §z¢*$ that the
rgapanfisnt ~&Q£u3§fi has
eemmittfid the mfifsnca pugiahabie
unfi§3 Safitiam $EB§§} ad éfigifl}
his
HIUH LUUKI Ur RAKNRIHIR HIUI1 LUQKI U!’ IRKNRIHKR HIUH LUUKI ur IRKNRIHRR HIUH LUUKI U!’ EHKNRIAEA HIGH EUUKI UI’ KAKNRIAKA HIGH 1
gag ; mfimfilghfid
V.§unifihaEla=_fina&r.
agE§ in
paint E$.l; thfi
– 3 3
Mn M _ , . \. . 1 V W ,
VA i?£ 13 3us$:f1%m S; sails fax.
ififi$£fQEG§C% ix :%i3 ayyaai?
fihat sfifiez? .~W~
iéé arzawg 3:; ?.tE”;é~”s_ _ «$3:>::{*éLra_
ii; Th? ::n¢:ggjb§f”~3hg;V:xia:
fl¢az:, t§atj t§&;_y£§aa$%$£mn hag
faiZ§fi*£¢ §xg%a éhai the accused
*w§fi$ Qffiemta
‘” gaetiax 4§§{E}
@ %$§EC? is juaiifiiafi and dgea
:_hQt aéii far igtezfazénee in thifl
w,%§§§éi.
viaw gf =3: figfiizg an
§§p$a1 is iiahla
fiifimififififi, far the
“as
-15..
&$cezéing3y; we anawez pfiimt %5.2. in view,@f
;::>a3.x~ fizfifiifzg srm ;,_:w:23Lr:?: z§a,:z, gzeint 1§?£;I.2″-.4:’i}’sv..
amfiwgrea haldimg that t%a appaai ia 1i&§£é*taE’u
kg fiiamiaasd. »:¢a:fiingly;*.wa _p§3s the7
fwliawimg Qxdarg
The a;p@al is éifimifiaag; Th? juégmgnt af
asquittai gagged. fig 5the.7EV gR@fiiti$nal Gity
Jivii and _-$$3$ifin$;} Jfifig@;’T Kaye Hall,
Eangalmzfig*ifig,S:fi,§fi3§?fiJ§$Q§_¢fiatad. 2?.E.2$G1
is fififlfiffififig
%%%%% ‘I?
i.I3_d§5
Sd/3
Judg'”§’