High Court Karnataka High Court

State By Devaraja Police Station vs Ramesh S/O Nanjunda on 3 October, 2008

Karnataka High Court
State By Devaraja Police Station vs Ramesh S/O Nanjunda on 3 October, 2008
Author: K.Sreedhar Rao


V”

Mohan,

IN THE HEGH COURT 0;? KARNATAKA AT u

DATES THIS THE 3rd DAY OF’ OCTOBER; 2<3Q%37 T '

BEFORE w__ % _
THE HONBLE MR. JUS'§;ICE_I;{;..
Criminal Agpeal re'e{g k1o2%of%2Qe?s k
Between: " '

State by fkevaraja Police «»
Station, I\rI§,Is0r€._ ' "

Q, '§;'§~':E""}'i~ivLL1%E~I'1'
(By Sri ghg§a:gk%%s;1?.)

And:

. “-S'()i1’Of Nanjunéél,
% W » 18 _
‘ ‘V in o;£.fI’jc3tvnhafl
= A ‘ 1*] 0 Lafshkar Mahalla, Mysore.

A Sozuiif late Mariyappa,
A “2’? years,
” -.i.ri from of Townhali
I’/0 Lashkar Mahalia, Mysore.

S / <3 Mahadevu,

27 years,

End Cross, Shastrinagar,
in frorzt of Depot

GP

3
deepite issuance of coercive process on severa} gceecséens.
The trial court has fuund that the pr0secut_i<§¥'1"
to grove the guilt of the acctgsed 9»
doubt, hence acquitted the accue#ed.:'-:.4AA.fi» u ' V '

2. Non examination of :i0 ti”1:e
Case of the pmsecutign. iwazsg :15: to the

incident. He apprei1eraid’s the incident at

the T-tie _vf15i§§in§”gi§ver1″1§3%”f411e mm Ceurt that the
prosecffi30f1«– -. guilt of the accused is

sound_,arfi prg§pe1′..’~ does not call for interference.

” 1Ace§§ftii:”@3,»*’e*the afipeaizs dismissed.

“State pay the fee to the Amicus Curiae.

A Amieus Curiae is fixed at Rs..’:3,{)G0/-. The

5d/Q»
Iudéii”