High Court Karnataka High Court

Vivek @ Appu S/O Balasundar vs State By Basavangudi P S on 8 August, 2008

Karnataka High Court
Vivek @ Appu S/O Balasundar vs State By Basavangudi P S on 8 August, 2008
Author: Mohan Shantanagoudar


…. . – –uy-u wuurwpnnu Ian! I\l-Il\l’l’lll”|I’\.l”\ l”II\’I”‘I \a\.I’Jl’l U!’

IR fifi mag’ amm 1;}? KARNATAEA AT % _
mwm TI-RS 33%. 931% my my AUGUSIE ff T4 % ”

BE«F€3RE

mm E-EQEBLE; m….s:..3s*r:¢3 1e:@§~§1a2%_ _ SH£I{+E’ANAs:?©I§fi)g§;E.i’l %

:«;-EMMNAL PE’i”I’i’_’I€Z3H méégkj-sgmgg 2b%caa %L%

Egfgfig-EN:«– H

2 –

33¢; ”

$32.3 A3m<.I_fI* ::g:;.vyE.ms';»V'%A ._ '

ii Elfin -I–:5'
BAI.M;f_H.e§G;z%.:z»"*; % %
B§fi;.%3}§._-é.}?IKfi.R§'3'£-9 S'§'._L5£fiE
BAEGALC?RE.- ass. \\ %

2 mm""g§«:=;«xVs@@':*1§';%:,.gmE1:2IJs11€aa;,

_____

£iGE_E3 YEARS,
_ , Ifi.51E§.3?'€.§§;;5eT'r3§V.{§%BL'fi'I'f§
1 Be§H(§.&£»";'3RE"«- 35.
* 1 ..PE'Fi'I'IONERS

% '('§'&".'.S§§§'3!I3§?%§§.%2§.V& assmmms, wvs. ,;

STATE: 3′? %»&S.5Jsf ES»
BY: Sffiflfl F&1EL§fiFI?QSECT.J’£’1$§

PETTTIDHER on T%c1:.i$.%?4;2am OF

BASAVANAGUDI 12:3,. BPING-.€iLORE-. L cm, WHICH IS

REGISTERED t’;’)FFENC_E. PUNISHABLE UNDER

szcmons 143,1%44,;:mvr, ;4;s,JJ14»9;&3c?, 1203, 114, 420
;OF:% “‘”E’

ms P3171101? on FOR ORDERS THIS
DAY, THE 111:3 FOLLOWING:-

………. ur nnauwul-usn :-mm COURT or KARNATAKA HIGH counrgéé

148, 249, am; 129-3, 114, 420 mar S«w.}4’9

uniw Sm®11 QR] affixykfivss fiat, ‘4 ‘V

3., mm ir§sam@aetian.

m@ was 3.3 a.__
cycze aiwg with Mehan – % ixmhzding
the ‘ cyx::1e and
asaauited ‘aim Weapons.

camequmxy, A saw gewiuus
mi % gaaim is the mm in
wh%ch. aha amagg: it is mm facie am that
$§”E:;+;”§€;”spat Wail prregarai with an
i::u¢:::e4%¢;§g :w( ‘ mLufi;a- cf the . may

are usaé far wm2:ms.s’ km at’ the
.. the mmgiarirxant aurviaaad. 1%

the mm ef thaws pctitismra.

Havém marfl tn the mnwe af tm ofienca am

mamm irzwhich time afizzce Em ¢Q flfi, it is not a fit

mm: €$ refimm 33:13 petitkams :31: haii It 21% mlevant in mute

W”