iaéo
- »- w. _ '~»!3a:1ga1{;xf_t§--i26.
'--3:"xP:_s?i1"._F#égesh,
"I2/a.No,1§/5, IIMai:£1,
" II Cross, Ashwathkatte Baas},
mi
a*?i'1TI'oz~s%.;.:~;Va§'4:2?' i:20os
BETWEEN: -- if
1.
Mrfiavccn, _
S/9.G.Raju,=i’ , V b
Aged abcut 23; jwtsirs,
R / a. S}3iV;1i3S”El:€5j¥’.lSC;:E:’: 3
Pipe Lana East,’ M
Kasturiba Nagar, V 2 ” ‘
Mysore Rt;ad,AA ‘
Bangalorc–26_,
‘. MT-._R53Ju:. . . …..
‘V S] o;L’E\Iag}=i1’aj£’xA,_
it Aged abgilf ‘2-3 yftars,
-Rja.N¢:»…S:”3, H 1933521,
Ifcross, Fifxzt Lana East,
Kasmaiba ~N:igar,
Myscim Road,
. Sjoffihikkaputtaiahg
Agfid abaut 26 years,
Kastuziba 1′-Fagar,
Mysom Road,
BaI1ga10I’t=,~ 26 .
CRL. F’. i~e§’.’4~é’?§;’..2oe8
4. Learned Govt. Pieader submits that at this
be said that none of the 15 injuries noticed on _–t1.ie “deeeé.¥3edA.ea:;:1 ijeeé
caused with the club seized at the instance Adi:-::u’eed it
is for the p1’OSE:C’£J.T.i0I1 to pmve Vi1V;s–..ezaseV” fer
Accused N037 and 8 conceeeeei? that ‘ihffijf
instigated accused ‘:0 ‘A On the ground of
Section 34, comfiaon 8 are 3130 not
entitied fer ~~
3. At if seiddddthat the czub seized mm
the not used in the commission
ef ofi”exzceVv’Aa1″;:§ found on the deceased are
caused :.v:%£h the .511; is the preseeution to prove its case in
S {he i5::1:s<3e-far ae Nosf? and 8 are concerned, the case
{if that they instigated the accused. Keeping ix:
‘ view’ ovexff the Accused P-I€)$.7 and 8, they are eniitied for
— ~ .. « ,