High Court Karnataka High Court

State Of Karnataka vs Jagadeesh on 15 October, 2008

Karnataka High Court
State Of Karnataka vs Jagadeesh on 15 October, 2008
Author: A.S.Pachhapure
"run 1rIIr\I\r'l I Ina! I \-I\I\Jl'I LII' RHKWAIANA      

In um EHGH cam or KARNATAKA AT  %

mmn ms TEE 151% my 01'-* ocmana,      ~

BEFORE  

THE Hmmn me. .1Us'm:E A 8%  9"%L« f

 

smrn as-* Kamxrmm,
REP. BY K.P.T.C.L.,'  

[By 3133.'! 5.    

N i  x  m LLANT

E;

JAGfiDEE SH, .V '

AGE  » ., I

     ..... 

T£{L”iIK’,- .__

U-JJ4!’LNw1.V V

MRESPOHDENT

‘kfliii

_ Appeal E mad under Secfion 378(1) &

‘ >.[3}. C-rf.P._{I?;1_«by the State RP. saw the sum pmgfmg to grant
“m”fi1a an appeal agfimt the judfint and order of
%aeq;m:m datad 5.6.2068 passed by the I Addl. District and
_ “St1aaiTz:f2s Judge, T’umk’ur in SPL.C.H.3’7l2007 themeby by
the raapnndez1t-accused fin the ofianca
unxim- secthn 135 aftha Indian Electri:::ity Act,
9003, set aside the aforesaid judgment and crdar of