High Court Karnataka High Court

State By Circle Inspector Of … vs Ramesh Namadev Handegar on 12 January, 2009

Karnataka High Court
State By Circle Inspector Of … vs Ramesh Namadev Handegar on 12 January, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


I uuunl ur nnzcmalnnn mum uuungu. pr mmamm HIGH count or KARNATAKA men count? 0!’ KARNATAKA HIGH COURT OF KARNATAKA 5-IIGI-I ca”;

6

3*} THE HEGH QUERY OF E{AR?€A’f’A}ifi;.__

CIRCUET’ Bmcfi AT GULB&RG–;4S ~.

DATED THES THE: 12th DAY 01? JA:§UA1′<:§{".¥é(;Q'!§-T 4_

PRESEbETf:

THE }§{)N’BLE MR. JUSTIRC-E i:§;v’;’$1¥§’1?;g’a:§V;:s:§z€_L:”}s:§ijMae ‘”

_AND ”

THE HQN’8LE1;__MR. JUS;fiQE:’..K.N.§{ES.HAV§XNARAYANA
CRIMii’fifiL.AE?P1§?§PJ:1’€{3;6U.§ 1 2005 {A}

Statiééblgg-“(i§i.1i’§é:i3c> I:i;éT§:é%:tlice,
G%01gti1%1baz:P;S%.,k ‘
,B;i_iap13r§ _V _ …Appe11a1’1t.

{:33 Add1.S.P.§?{)

‘ ” Efiiamadev Haadegar,

” * R/£3-“fiajiilal. C01OI’£}’

Eijapur. . . ,Respc>z1de)::€*

“(gag Sri.B.E{.Pati1, Adv.)

c Thris Cximiilai Appeai is flied Llfldfif Section 378 (3)

55 (3) Cr.,P.C. by the State 9?. far the State graying to
grant Eciave ta filét an appeal} agaitzst $36 jtzdgment dates}
1?. 1.2965 passcci by the IV Add}. S.J., Bijapur, in
S.C.N:;}.6′?/2903 acquitting the 1:*erspond€r:t~ accused for

the Qfihnce gas/11;’ S. 302 sf EPCE.

This Crimiilal fippaai camimg {in far haaring this

flag, Ke$hava§2a;”ayana§ 1} , dciivered the f@fi@zs;iI:g:~

*’?

5. Upon gar}: of Leave to appeal £0 ¥:i1€: S”‘£.ate, {ha

appeal was adamittevd. Upon. service 01″ 1j§u%ii:£:.’.¢:§’f’Vl’gg;§g>ea1,

respasiicient – accused appeared

caunsel.

6. We have “‘*S}:11t;;/%Ln.:”1ra§£}:}a{‘* V§é:séi, Add}.
State Public Pr<:2;:?;g:1.*{£<}§""'i'<:§ii:"$iic.._ap1§é}iantV:~ State: and
Sr:i.P.8.Tumbag;i, the msyondent K

acczusfici : aiigl '}3e:'L:1_segi i"i'1::' < 41"('~':_;::,mit his murdt-31* and therefem ma acts

_c<}I11111§tf*6zi_ by the €iC(Z'3'if:$€("} cofisiitute miipable homicifis

H to murder punishable under sectien 302 1136

"Amish, the iearned Sessimzs Judge ought: to have

~.$0;':::¥:ic:&d the acausaé pemarz. for the offense punishabie

umder Secziefi 3352. 1?{fI fer which he was afxafgedg thai;

83?: Efiaffififi S€SSi0I'iS «fiudge after hoiéing that the Seat}:
a? the dfiifeafififl wa$ i"1{;:}.1i€:icial and that {$16 accusefi was

:'es;30:1$§_bi6: fez' $L1{:h Ezixrfiiciiiai cifiaih of the {i€€3€8.S€§€§,