Ilfl
II 'I'll! IIICII calm!' or nmwm an mason
nmrnn 11:15 THE 14''' nm or Mann: 2009
anon H ''
'1'!!! uomm HH.|JIIl'!ICI
pnmrnnu nmn- man
BSTVSIIII :
1 mm
are vxnnanunnmyn --
Rm-r Ill-I00?!-flhJE%l_{2§*!~1J'k't!J'1LiE;I."
sin». 'l'Q., _
f"# xV\ x ':a;%PETITIOHER
. . . RESPONDENT
(:3 3:1 t?:t;z-m_mirAh;,, irccp)
I-I-.*xs. cs_t1..ae 18 Irrnmn uis.397 ca.L=.c 3′: -ma
E911; yzwxwzazmt. 23.:-mus mm was
*HCi9!’BLE–“_”§155§JlVl’l’ MN! BE IWIFASID TO SET ASIDE ‘1’!-ll
.i?.’lfIl’_’II’I’11lH ” ‘ENE fififlfl-‘D ‘flfiflflflfl TI! I” F I111 ’11’, [H1 (‘III Hill’.
u-uuurwmswa tutu vn-lulu» it-Iuuuu on an sou nun (-1 I: vs us’! I nu
1’11}! ADDL. (3.3 (JB..Dl’fl i. a’.’lME’C., SIM,
‘. IIIQ ‘PE 115 Al
-, HlnL\1 ul?nU1I
m?, was coun-r ma 1-an rozmomzs:
A THIS PETITION COMING ON FOR HEARING THIS
\
n fi , l.
;L;3_vxc1.¢–V*—-
.j=cgnfi:ma§vvhy thu frasiding uf icar, Ffifif Tfififi
“-I
an
l”!
’13
.’§3~’F
m
m
{L
in];
H
sentenced ta pay a fine nf 3s.5fiflf*+ in fiaféuit t3
tn surfer SI for 1O déya,m f Eh ti: =f@tthtr
canvictad for an orients puhi§fiah1a,finfl§r séétifint
337 IPC and is senttfifi§d_ to »§§v7 i itine at
ns.5onJ«. in defa@lt.jft;fitfi§tqq srvfoh 10 days.
H! is also convictéfi tffirt a “fififgncu punishable”
under sacti§fij30%{A; ire é§d §g sentenced to 31
fax nun figntfi énfintg pay jtfiag of ns.1,oao/–. in
fiflrfiaitg tn fifiasrgfi SI far he day$*b#”an”ordQr’q:
cen§i¢tiqn’飢tsgfit§fiq9’pggggd by the And1.civi1
t”.”t¢hbt¥;;I;*§umxur.
z”~§. It is the case of the prosecution that on
“=3b}11.2000 at about 5.00 p.m., the petitioner was
E driving a tractor an tank bund road at
xamagandanahélli village. HI drawn the said
tractnr xfirofi-T-504–506 Item Pattanayaxanahalli
\,«-x cu:K_..
to Bundappa chikkenaha1J.1’s:Ldo and while so
driving the said tractor on a tank the
tractor turtl-and and fall into a tank
which hakshamnagpa, who was T’th_o
t_:;4_:_¢_:t;<.:; a1_us1:.aL_i:u_n; 5,131.9;-1.: Qjjugisz; agzezi' «cl_;L§_::._'gt th
5559: hr! nnnthllh!' "'.!'.':"'l"".1.¥""'._ '5¥-41121.!-.'?'.?E'5'- * ..!'V§*.'£'"~ ..'£
-u -u-Ln.-I and -I um-Tuna:-l An all .iI..nI. Allin” ’51.)! V
l-“Jun-IIIEI -LIJJ III]: -5-? J-Ila W’ ‘INK
3. The:”proaia’bfiti};sn_:” hupfiért <11' its case
axaminagié-V':_:i?f§';;..1£P1 to 15 were yet
a3.., 4' OI' 'V1:'h'é '5:»:_r4ii;'1'.':rViifi:"s'.aaa, PIrs.1 to 6 were all
t;;a*nre.v§J.o.-$5 "trailer of the said tractor.
. _ heivg cofifiiétently daposed that while they
the tractor, the tractor was being
the petitigneg 11-again arm, can 1:_L'u_I tank
__.._.1 :__ LI… -|_..uA.. ……I..l- _ 1,1… ,I,._._
.v SWVGIREI 120' 15119 J.-B11} 32-FAB .1. VIII! hill!
hung A1-is-hag 3-"nag. 1-Mn.–<|-.«.M 1.3-nu Ina.-inn ah»-i ran- 'if an
V . mfihv- "H ¥iQ..'5 j11"'w 13 I 11*
anti it suwidenly turtled and fell dawn and went
into the tank, Gundappa and hakshmanappa
sustained severe injuries, Lakahmanappn died at
the 39:31:, Gundappa diad during the cause or
/) n. .. :..
)'(_-fi1\_,f\.J(«LvLV’—…_.
_.«::L vs V
n-{.-
troatmont and they also sustained injuries at
variaus natura. N
*rw.7-snrvanna is the owner of :;a_:ga¢ga;.
Ho has not suppcrtod the cane ur_th§}Qr§§§§uti§§”;
?W.ii~T.vaor§5fi_-ia_§fih#fi fSi;_ who conducted
the inquugt fiqnch@fi&m#§V ‘. ‘.V’
vw,1%g3{§gaafig§a¢gpy&; ‘u éf1 and Pw.14
Gun§agp@ jfifi gag ifififiufiififtifin officers, who havu
dang pafifi at ih§ifFinv§stigatian and have filed
char§&, ahha£; *§§aih§f the petitioner-accused
hgrain.
+-‘i-us .3 F1″ AF 1- El umni–I -I-v-I Anna ‘I nu!-A nrl AF 11. -I-|nn\\’I Inn
‘III- En i EH31 P 31 &tK”” ‘ &I”3&’–f 0″ $.51 Clilly
«L… .A.._,……..1.._….. .s.._..-….._I_ 1.|._ …I ..I.A. _.t ..|.. 1…. t.__ 1.. ___.I
5’3 I-J.’fl.Cplr -I §U -I’-“WU 5-“U LULUIIK: 5.1-’51]-U HF HEB PHI HF”
;tha sama towards the left, as admitted by the era
witnaases and because at the said fact the
accident in question has accurrad. Ha also
pointed out that in tho avidanca or Pw.1, he has
/In “”..
Qdfivuxx”-*-
admitted that he does not know as to how and why
the incidant in quastion occurrad. vLuiV.:lI_C:l”i’T.~.f..7l.3O,
P|f.2 also has admitted in his evida:~nc.af_A’VV»:f;;i§’.j’ _, f:ha
«affect that he has bean degosing b_g.f§Jcn. CdLi:t; *_._
‘c.L2.t.c.:;-4.21:3 by his manner Ii’:-1:37
-5. Apart cf than three
witnwses, _tV:i’2.§ “and II clearly
revealg. .§.’_.h’e ‘ :_ ‘\’vV§VVt£-i”‘VVV’immediute1y taken
towajv:d;_”tji_:§s fiha tank hund road, it
turi:VJ.-as3-Afiiicai~V..,f.+*eJ,1’« .’_’:i:1§t::Ithe: tank, the speed or
sr-ahia%:”L-gé’ ma¥_s,rV.. rsu:;:’Ai::_ ‘E:g }.:ritaria at all, but the
ex;-i::gnce V-‘n__e vaia1:.§=* fiat the petitioner suddenly
. _ Eula-xfim 1:1;-9 t;’.tEii4§1é;o.c toward: left. so it turtlocl
. afid the tank resulting in death of two
The Trig-
1
3
1
-r
In
I!
–‘s-n—- —
imprimnment we-uid suffice and meat the ends of
justice. Under tha circumstances, I find there
an nan quad grounds to interfara with the ordax
at cmnviction and aentencn passed by the Courts
below. Hanan, the follawing:
. ——– “v :fl? %\fiT 41F _lw }V E§i,L?N
< W:,& ¢<._ judge