High Court Karnataka High Court

Sri Harisha vs State Of Karnataka on 15 December, 2010

Karnataka High Court
Sri Harisha vs State Of Karnataka on 15 December, 2010
Author: N.Ananda
1:4 Ti-{E rm;-c ctjtm' 3? KARflA'{A1<£A'f aAr4aALorzcE< §_

amen THIS THE 15*" rm 0? necmasa fi3%§%  %[    _

semas   

'ms HOWBLE MR. JUSTICE r¢,%AA:é1Ar$uA%%%%  %  

BET’v?v’EE¥*%:

Sri I-éarisha
Sic Narayana @_I\$.ams;h,a:;::,.1
Ageé smut 24 giaats, , ”

Riat §a.3?;? “””

5?’ Maia R$;ad,_
53′ Cmsfi, ‘ .

Anmedkamagara .

Srirampura,
Banga%or;.§.:”ibg.

‘mm ” §zt1€’}’;&%’§i:sa”*i.-,2 9&3;

Ps:*a’ppa”fia§_ fig}? ha .

s:nce_z$-5~2ak3,a. ,. mmoaisn

T ‘1-. ” (5y s:§t;%%Anusn.vae A, Ada}

‘ 7T’%B_j§*’£-riaéatngzsra Patina Statics},
T Safigfiiare. RESPQ?é3EfiiT

(39 Sri vijaya kumr Majage, am?)

This Crimirxai getitivon is fiiad Linda: S-mtisars.–$439 Qt’
Cr.?C praying ho entarge the petitazrger an bafi in Crime
§’éa,133i231G 9? ‘3¥”§E”&¥§’}§§.§¥’& Pafica Swzim, fiangafism fig???

4. Laamw cauztaaai for the mstitioner subnj§;’s’««’:i;_a §’VV1′ _

accusw N053 he ii ham mu grantm baii by__%;%:§_j£a;aV:;%:j§e$_ 3 T

Swskms iudga. The afiagaticns a§§a i_::§é£»thA§xr§:”arfi .V.AV: :’

idenbiaai to aliagations ma6eV.[‘a.gain§t._ fi1is §:ét§f’:.i§_svier;_i’;

Therafcma fiiis paetititzner is gntitiedgm g%§L§%fd at?
paritya Gr: censiderafiéswfif it:fg~.fL’~éi.s’tigLi§a§f;:i::_2*’: rewards, E
find that the patzifionr.-rv had:.5tias:}g E§:x§:£i§té;.”ééji§.$’V’&way with
the life of Palirg against thi&
yatrftianer gttribzsad against
rather accu-;§§:1$__ ‘tfiéi-.v.gr1:s1:nd at’ parity game: he
firmed intfs A s§wi;é?;- ‘V ‘ ‘{7;~. fircumsustmfii pfititinmr

camet ‘r’aa§:gaasaf&”mf§ &ui£.v’ Petiticsn is rejectm.