High Court Karnataka High Court

J Prabhudevappa S/O J … vs The State By Upparpet Police on 6 June, 2008

Karnataka High Court
J Prabhudevappa S/O J … vs The State By Upparpet Police on 6 June, 2008
Author: Subhash B.Adi


as KARNATAKA HIGH COURT os KA_Rt«!ATAKA men COURT or KARNATAKA I-ISGH coum or KARNATAKA HiG-H COURT or KARNATAKA HIGH cot

as TEE mam mum 95′ m1@m%.1{a AT B2*.HG£si;£}§f.£’.j’~:

mtffin mg Tifl. ammv <35? .}'LII§f'E :2::aa.% A

aarzm % A
2~I€%H'BLE ym,€ms'm¢ai.%Ff$:IBHA3H
.. 13; $49 ea gm

RI'?

BEWEEH;-~
Jma3mrmwa§m;%;.k4 . «
am LE max
s
mcI3Pa:§%;§;H ::”EI§$E€If%;$$,i~»._ ‘ N
am ‘aT€}L-ER SE3

,§§$TRI€T, » ..PE’I’ITICs’HER

T mg :.mm[m» wypm? mam,

Bggmmgs,

2; if” E. zvggmfigqfiaa,

3; if} ii F %MfiSWAMYSEETN,
;e%.firE> : 4% ‘z’E&§S,

‘ RjG.%3iéE§EGAE,

Ham agyasammmmmuaaz?

:%§S§’}”;E.R;”§2 ms,
Hwwgé DESTRICT. ..REsP::.>m3i:H*1’~s
:33′ SEE S§–fiVfi..SWAMY&

3&3′ §«E&+E; $3, mvsk, Fm R2}

. …… ..-……..u an I\Ir\.r’\”\ u I£\II…l uuuiwuuwu .!(“‘| I\If’I(‘\”\ I-I55”-I UWUIUMHVH 2&0 I’

DF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH count or KAKNAIAKA HIGH noun! or KAKNAEAKA rm.-an Lou

“;%;’i~fi’3 {ZRERP Fmam LI; $.39′? R;4W_43:?-‘. c’;*se;?_.{:.”B;”:: %
EEE a::*¢%:3C:g?§&: my 11% P’E’I’I’FEQ§%°EEA_ ;
ms §§Q§§’§LE CQURT my BE %E&;sE33*’rc:> :2:E*r%
fig L§§§&f}§€IE§%’I’ ARE $2333 C}? 4AsQ1tzirrmL P538333 BY A

EEE :2: a£:::§2.,.£.,r.s.§.a% BAE§§i’r*fi:§QRE.__ f::.€_:m::,
§,3{1g2;§{}2ifs$ §9:§EE 21.11.2@m.

i.’..’:x**1.R..R czamim V ” Court

a%g~e1a§;k%k¢§%%x1%3 ming tfis Rmm
mitéan. A 3 1

2:9, mm mm Cuurt gs cwwz, the

Cm hiss Rmlf a exmmplaint was

x Emrnfi mnavei Er the whim’ ‘ nm subxnrm’
my m-fiae 91* ammm ta appear before the
VT and mien Em wixfia-d mix fimt rm stxmnmns or

W33 aexmé 921 11113 Carma’ mung’ the

marmm: aézaémi .332 than afidmk fimdewfi zrxzfioneci.

3 usnnrlwlmlwu ..|n uanrn LII’-‘\lL| \-An-.m-mum-N Jn mnn-‘\ unau H\l\-H\1I\!)lh’\l Jn i)Ifl(“)”! MI-‘um VSIVIVN)-IVS! -10 man’) MQIH V)I\’IiVN}lV)l :10 .L8nOD {-

’01’ KARNATAKA i-HG?-I COURT OF H¥GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNAYAKA H¥GH CC

4″ wag magma mt” bath the mm,

t&E::ez1&r§&ai&§Ewm§.

$5 W§i-l fiafi 3. mmplaixzt af~_é’mat

23.€}1.§E3§&5 ‘iyfire the {§ §

: mafia an 23.€31.2G(%5e mzfié had

mam ta nfiim was a. Car

rmfgirafinn mt it, a mac
was A’ , the paliw an
the Trial Ciczurt,
the In fin statement,
he ‘:s.&a§”C’U§-A-‘2″”‘”%i-éing ta1&:3:: 1:; a Car ref’-3-.m::<i
afiave mm, cm: Prabhudevaiah
'iz:~3f:.miC Hawaxmr. it. was not served.

is-auadg the same was aka relaxrnad

'% iwaw fimismni Puhiic Pr-oswutcr
magma far gmma cf am: am cwz. The learned.

.- ffig-?m§& thc: aaié appfimticsn anfl aequittad tha

V)IVlVN8V)! £0 1llfiO3 H91!-I V)lV.l.VNHV)| :10 Lane: HEJIH V)IV.lVNBV)I so Lana') I-min V)IVlVN)l\-nl an umrn unm uuwumxnmu an

f)lfi(‘h”‘3 IJ

‘ OF KARNATAKA HSGH COURT OF lfAR.!fdATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR? OF KARNATAKA ¥’l|GI-I CC

Maw, time Cmurt afiht as have mfi”mi as m
& fl$ mat. amawfi and man the:

ia aim mt This resriaian is i”O–O
aim mt enly’ ghcsm

in thus maéifi? 9%’ aerfiaém sf
Thatzaffire, sariwua da;i,’b:E5¢’ ta the
mam guggwmm In auch
” mmm, aaquitiod by
” ‘ aha Prcsecuizarr fiat

‘2’

mm” we 3%’ $u_%:m:3ris.,– ,.-the mafiar reqaxzm

min. get aairie. The

I=_;:$l$§:

mafizé;-frsr’ ‘iii; tha Cxtzurt fig rerissuc sufina.

_R$?@a:a:%é SW92 ané ethm ‘arimasaea.

sf.

Sd/—

Judge

aka:

131003 HQIH V)iV.EVNHV)I :10 13:10:) HQIH \1)IV1\1NxV3I an ulnar: s-tms-I _U\iVlHl\!!-IVS! .:n nmn-1 umu H’\l\-I!\-lM3l\~I’\£ an nlnnn u

VHVLVNBVX :lO