High Court Karnataka High Court

The State Of Karnataka By … vs Sagai S/O Subbaiah on 16 November, 2010

Karnataka High Court
The State Of Karnataka By … vs Sagai S/O Subbaiah on 16 November, 2010
Author: K.Sreedhar Rao K.N.Keshavanarayana
 -- Anwéi',

 [By JR. J agadish, Advocate for R1, Advocate]
 [By Sri N. Veerabhadraiah, Amicus Curiae for R2)

IN THE HIGH COURT OF KARNATAKA AT -.
DATED THIS THE 161*" DAY OF NovEMB.I_:fi§,  "T  '
PRESENT «_  u"     '
THE HONBLE MR. 
THE HONBLE MR. KESHTSVNXIEARTXYANA

CRL.}§;..i?i'O. 'Q-109 oii*--}*::oba _
BETWEEN:--   :   
The State 0fI{_ard e1t:aka,]A : 
By VidhyaraT1};fap1;:reT. P.,S.,  _V

Bangalore C'itY,.'r_  V' '-
     ~   Appeliant
(By Sri N.S. Sa:'z'IpanA gi'ranTaia,h';--HCGP] 

ANT):-

1. Sagai,  - ;
S/o. Su-bbaiah,-. A " "
   ..... 

“‘R/oVQ’T’No.E648V/’2, Airforce.
Civi} Co1or1y,*.._ _
‘ S_$he:A1_;.tiha..1:EV1–,..T ” V
Bangalore’~?.”1–3{T:=

VS/0. Beishéi,
” Ag’cd..35 years,

_ “R/0,» Mjunirajappa Bufiding,

~,_ _ Ranlabhandrapura,
V Bahgalore — 13.

u ” Respondents

Gps* l A

period of three months. Upon recovery of fine amount, _a__sum

of Rs. 15,000/– shall be paid to PW6 as conapensatiosil

Remuneration of the Amicus Curiae ‘

Rs.7,000/~ The State shall pay the feet

Copy of this order to be s:e,nt’;thle._

forthwith for compliance.
The trial court shall take __ote§§’..ggair1St« _etecu_:§ed No.1
and 2 for recovery of the”«ftr;e Aar_11oa1i1rtt’L”ft .

‘tfgagé
safe
3u&ge