High Court Karnataka High Court

Smt Kumari vs Mahesha on 28 May, 2008

Karnataka High Court
Smt Kumari vs Mahesha on 28 May, 2008
Author: Subhash B.Adi
-..---- w---..n..[__u.pV'. uruuwu-uruu-n usury: uvwnt vs l\.l"ll\lIl'\lD1I\P1 f'll\JI"l MUUKI VF RHKNHIHRH I"fI{7i"'I LUUKI UP KAKNAIAKA H133 C0031

«.1..-

IN 'I'fiE mm cazmm 03 mwawam AT Banravszcgt-33

zmnn THIS 'rm 28*" DA? op I-:A':, 2«@.t>'a':'__'_}-"'V;~ 

BEFORE

mm H01?' 21.2 :zsm..:rUs'rIc:,é 

f3RL.B.P. H0.' 4746-x'_.'ét:o7

BE'I'iIEE'N :

Stat. Kumari,  

Aged about 39 yaars; _ '_

we 1:. Raju,   s
Eeaidant of D_.No.23Q8,}~. ' A L . 
2"' Crass, iii.-rgagyakia  ' 
Hyaore. '  " V  '  ...PE'1'I'I'I<JNER

(BY 5%; .'7.."'.~';i_.'B   ~ 
mm :  . . ' .       

3.. I<Iaheaha; ®".I'Ié*3;. er: V'   
SE3 Hanc1'w:_;aw:2a;.  '
2 . Reata '  i¢."§l'l§;:':'3V"-&1Ih. :'L;
    ..... 

¥.f’iIfVr:u~ .}$a.’1n;%}:a:_.

3 . Sii’an’k’aiag ‘ T

‘ Sits’

_ E.§e.§pa§ndentzaV”1§ ta 3 are
‘R’aa’idea1?:js of I~I.230B.
*.2″‘.__ f2A1_’:«:*a5as;~_. Paxziuvarahalli,

D.N€3..153,

M .:E1s?»*C’k, Kuvarrxgmnagar,

‘T E f ‘ ‘iiysfire .

State cf Karrzataka,

B3: Jayalakahraipuram
Police, Raprresantexti by

hawaver, he want ta tha Police Station. tit is

avidamna fauna that, thfi’ ¢ft§fi¢e d@¢5 fi9fi

aentence af fine of Ra;2§bf+ e&c§ &§aigst the

accused in raspecfi Bf éagfi Q: the offéfica.

5. Lea.r:nefi– ” petitioner
submittagi” ;=;g..§,_% the injured
witneaa has—Va5Ai§fa.%i§;3iI:3:A:thai§’;~:: f:§e :..in;:ident occurred
and acauaiefi rkhiah its supported
by the: othe£’%4.9vidén§a:§’._V5ne-2 and P9}-3 and the
vaailjtfzi _____ _«1t:;ot considered by the

A§:;;eL;1’e:ta -. ,Ceu’2: f:’.v.

fie-arngd féavezrmzent Blender atzmitted
Tthe J.«:Tea.x:I1ed Fast Track Judge taking into

-»._””V&<3t:§i$-iafimifatian thus clfiluy and alas taking into

sour-uni lIl'It\l'I.l"I.l:l'll\-f'| 1ll\71I Muunl \.all' l'\r|l\l'I.f'\u"\i\4I"\ I"lI\JI'l K-\J'IJfll NJ!" I\l'\KI"II*\II"\I\l\ I110?! Lo'J{JKi 'Jr "uF\KPlI\3.F\KI\ 71:6" LUUKI

%a:}f:2n5.i.%ieration that, the injured instead f
tn: the Hxtaapital has gene to the Police

Station and was not even treated at the

.– -um Vim I-1K”IIlIl-I n IIIJI n

also fiounxsi that, there 31:5 21:: avidence:v~’~~té:; .$§_:§’é.§%’e«

the alleged injury. However, ..

warrant for imposing aentencg and tI:1a7Lt:, ”

‘ ” ‘”** l’l”IIII ‘ITIIl’II\”‘I III!-‘.7! I \u\J|JI\l NIT I\D\I§I’I’\If\l\l” ‘1″-‘!1

171

its paws: and has modified the aenten¢§} I_éo
mat find any error comittad by the £w?i§ifififilA

Cfiuzt.

9. $ccaxdingly, the Rgviai&fi”§efi§i§g f&ii&_

and the same is dismiss§&,

W- sa/-e