High Court Karnataka High Court

The State By Gundlupet Police … vs Mahadevanaika S/O Mahadeva Naika on 9 July, 2008

Karnataka High Court
The State By Gundlupet Police … vs Mahadevanaika S/O Mahadeva Naika on 9 July, 2008
Author: K.Sreedhar Rao Gowda

xv-\I\1 .n..W.. \.¢\J\l!\l W v\AnN1-«MM-A r-nun guum” Q? mmmmm mew {mum as mmamm mam COUR

g.f§:a

m fim max-i cwm Q? mRz¢A’mm M’
mrsm ms Tm <7 2% my OF JULY % ; f _

BEFORE

Tm HQ'N'BLE m. JUSYICE 'k T

arm _ _ %
*z*z~mHas'BL1:: :m,mm*1ca.$;s.RE"EamasE

Gamma; r¥ok*2%3é;5 $1'-*

EETWEEE: V

THE swam:

z=oLzsEs’m’rmz; A

{av SKf.&%¥aRAA£&$;Pii Sfii§A, ‘

5&5.

2. aw-Lmgvamrma
3:0 EéijHAE:EV£
£93: £4!» “”” ”

‘~!::§fi§s:aTI.3flLL#¥€3E
§’41;’1%3+i«’F’§’P; ‘i’A;i 2????

375,39 M§iJ§ifi§GE”‘u.’£& mama

% .44a-:33: 22
% 1’ ~ ‘. czascxrafrz mugs
.__G§1§.”.I§E..’L§’P§’E xaantm

RE81’-‘CHDEIVTS

” % % Tjf3Y’S§’;§.;F.§E&TAE.&3 mmmms, wvammsz

13$ fifimimi fiil $13 ffied ufietr Secfimn 878$}. _
{3} £34.38», 30 gram lwue to any]. against the ”
ami éhez agfiag dated 23.3132 paged by the Hi txddl,
Myseré in S,i’3&§In.185/Q5 aguitizing firm r::.=:&1:scin{ie::1fa_l ‘
aacugaad $122: the czfiawe pumslhabie 9&2

‘§& fisyfii wrnim ar1 -.§i:’3~r

K:.sREE§Hxm RAG LL, delsixrezwexi % ”

ma accrused are
csm1y wjatsfia Thane iaatween
am Tha fiwwaaié fmm one
1’e§L1$’%aB._}E’B.1; ‘fin mid % m at 5. distaxm
of halfa furlntzg gram La. Land of we
dieép son cf the daci.

€331: PW-1 was at the mango
yam f.’2X7_3}.3.’-iIi’:ifi lam the wise af quarrel

xaggdz gém mmhrg es the amass.’ ‘Ike

‘a ‘\rw mu”-\umHu”mIH~\:.u’ur-‘I. \Hlti\.’H!’! mxwwmn VJF ¥\I”KKI’5i”i}'”A

“f{at.a§;:x:°uaed E931) grapphd the decmsw.

iaacauaed N32) aaaaultad him with rm

4

1

I

u

,. s
_
s

1

n

‘ I
n

5″‘: Q Ilnal I

-v– v- mnavn-mm –nun uuum W unmenumw. mm-«a mmm or KARNATAKA 1-ma coma”

cm}; @222 %is head rasafltém if} fiacture af skull

hamicidai aamh. W4. :3 the 3:15: eye wimm
mama; “%”Im mmpzainz {mm PW-2 is taken by
the mag’ gas an $113 mm flay at ‘2”’ pm ffilo’

tha: emuafi persana are aha i:°:jur=ad :5;f:

waunri mitifmatm at Exa.F~Q’?
amwm had mgma the aarggr
£5335 asaazfifim wkfi the ting d%eé
was fm’: mkm ts vvéundlupct by
Canaisa, G2%;z§,:i1i1;:«%€;’:§:a% Tim éeaeaaed was
mam tn % W damaged diai during
has lodged a. mznplajm.

c§f’::5′:’1*a1*m<e z2r1zim* saetian 30:2 IPC.

above dissinsaa that it is a. case

case. Bath the saw are ac: tried.
FW-3 E rim sci: egg witzma to the

. “flag trial’ mutt has fauxxd that FW~1 cannm: be

Cir

held as» egg wimasa anxsi acaquittaé tm amused.

Swan: is in ..

3, {En aha:-arugh mnssiximafianv.-sf
a~.aamm me am that aw-31 tease

zmwzaxg asham am the pxgee get
the «gage, 13%: an the athg ‘tiaafiaaault
:21’ wzrgmxfi that tbs
dasefi pm. Thaw is
rm amm: & mum ma
amfi as ghmgmmgma maxim.
‘fim mnmgg a% E*.a<.¥*~3:i — mam doubt. ofvmvacity af
'aarmtw a. wricua amt he the
::fF§f-1. The mam yam by trial

af'PW-3 is umamabia. But fix'

– . above, weimifi that the evxfiezm sf PW»:

with mmfl as the plane ef hmicimfi.

3 VHVIUMHHB Jfs iunnn . ……. . – ..– _…