High Court Karnataka High Court

State Of Karnataka By Belakavadi … vs Parangi @ Chikkalingaiah on 17 September, 2008

Karnataka High Court
State Of Karnataka By Belakavadi … vs Parangi @ Chikkalingaiah on 17 September, 2008
Author: K.Sreedhar Rao

34 OF {PC
RES PONDNETS.

THIS APFEAL COMING ON FOR, ORDERS, THIS _:§;¢:,
DELEVERED THE FOLLOWING: A -_ M

JeneMEfi:T”

The appeal is filed with Akif
administmttive procedures zit} be ‘($16
cause for the deiay in statxed are
routine and ster§;oft;:y’p€. am given to

condone the ‘;t£TJ»rr;’:1’oi3;3_§:iwis*:’ i::’I’3I1(1,f..tHl’Ett the accused are

charged for 324 and 323

read with S=epp<) r?_L11:§it3;'« issuaxxse of notices to the Wi@sses.

':A"'I§herefofé féa-561:3

a;Te ia%y.%

is not suficient to oonéonr: the

IA"'—-I ' Ccnsequsntly the appeal aha

diémissai.

36]-

Judge

AND COMVIECT AND SENTENCE THE

. fi’~H’E”–é;}01;¥<'rv' "

"The * L'