High Court Karnataka High Court

Balappa S/O Hanamanth Kakhandaki vs The State Of Karnataka By Managuli … on 17 October, 2008

Karnataka High Court
Balappa S/O Hanamanth Kakhandaki vs The State Of Karnataka By Managuli … on 17 October, 2008
Author: Mohan Shantanagoudar
u may 4:'h:fl""'li\li \Ht"'fiIr"H\I'1z

 Wmm..«.,g:~ mmzwsammfim a'-mm cmmr 0:: E€fle.RMATm<A MGM comm' OF KARNATAKA MG" WW'? OF KMNMMW HW"'¥- WW

IN THE HIGH mum OF KA:érésA'%é§:A'+*A _

CIRCUIT BE§\§6%~%-AT   & "

EATER» THIS THE :7?" may or ocjfoaEé<2 t,5a3é T
BEFORE:    %
we HONBLE MRJUSTICE mo»:mg$2414:'§t,a§§g®§g¢,,4R

CRIMINAL AP?E§v.. Mm
gggggi % X

,1. Efialappa ——– _ ‘::;:_
Sjcy Hanamanth :VKakI1é.r;-‘iaki _
Age Majm’, R] 3 Ukkah _ ” V
‘§’a1:_1i=: as Bagewadiv 4- — V ”
Bijaptzr Efiisérict’ V’

Parasappa v ” V
Sjo }.i:’afiama:1tfi Piéskiiandaki “””
Age M33017, R;’;a U}(§L’a1i’5§i{1ag€
Taluk B’; Bag§Wadiv«,_« % .%
;-Bijapuz’ Di=s:t.1f*i:=_:K. ,.z%pe;}eilanEs

{B}? Sri As,i.;:.c«1=: Mziiageg Agifi}, A11r1i(rz1s {3L1riae§

«. , j, 3f’1§4r:’::;°.”§.%_'{Vé”;:z’-:”‘<.:»Ti" aaiaka
2 3B;'f5~iV":1£3i_g'1:i'§i'}' ;P{:;Ii<::6
A'F2epT by

..F~2€:§p<3I1d€:z1t,

{§§§3<, s;§g:." mmradha Besai, Ackih 53.9. 9,)

e…\..am:-H wr" WMKlVéR§MKM mwm L.€.)UB(}.- £2? KARNA§'AKflk H¥{%r¥"¥ CQUR? OF fi(ARNATfiKA FHGH CQURT OF %5hR?"Jfi."7%%§(fi H§@§*'§ CQUQ? O?' §"WaRNfi39{?',§9§§€!»?t E'%§€£':éM fiflwl

shali urgdergo ixnpriscnmeixt for a
periad of one 11101131. V

(9) in {$388 of recovery of fine,
a11'2.<)u1":t shali be paid '

compiainant.

Appeai is allowed part.

This Cliourt pi;2′–1€;Véis on’ ._r€cv::¥-r’e:i the valuable
asaistance re1″iiciered_«”V L’ ‘ Ashok Mulage, harmed
amiaus cturiafi. {‘)ff’i<:_e cii1"e2£tté:€§_*pay :5: honorarium cf

Rs.:2,0CI{3 ;'1;_~_7t0 STE fis1'i0k'§ £ti¥&g€.§ iaagmed amicus C1,1I'ié1€.

Sd/*
‘JUDGE