High Court Karnataka High Court

Manjunatha M N vs State Of Karnataka on 23 March, 2009

Karnataka High Court
Manjunatha M N vs State Of Karnataka on 23 March, 2009
Author: Manjula Chellur
11% T33 BEER CQIERT OF  $$KA, E.&N!$A.'LQRE 

gawan wags was 23rd 5&3 GE Maxca, 2s9§{*{T;*;

EEEQFE

$32 HOH'BLE gas. J$STECE mggggA;¢aELfi¢g"-f.

cRL.§.§@.£§§:/2993.'
gxmwaax »

MA§J§fiA$fi& g R *aj

33$ xaaxxaaa x _

g§a:22 gas, A-W_g.

asc:Asg:¢§;3ag; V , _4.v, Z

fiffl zgz$gLg@Ua.*  j" ','*'~w=

gggzagg QALER; '_~_~. V a'V_
§%§Aa§ERE;$zS?RICE-t"~' } '..« yarzgzagaa

gay 3:; : ¢'Kf;g§$gv_§.f _
$a%%: >T

gggag uE'xAR§AmAKa
»_§y aAR1gA3_RugAL 993193 swgmzog
I.  . ..... 14 V
.3 aa§_gy"mgg srarg FSBLES 9assgs3r§R
r' *g:$g*¢ag£m B§IL§Ifi§
'9_$g§$A;¢ggw1 sub RES§Gfi£E§

'  {3y*sg:,s$§g:sH R.G£R§I, figs?)

"'=a¥3fig sax"? is §I$a '§!S»43§ 53.? c as EEE

-T §§v9Q&$a 392 Egg yawzmzexga yaayxxa as gazaaeg
--«I?EE yawafi 0% agza Ig €R¢§Qs?if@$ $F H$EEKARA

R'$RA3; §QE..:I€E 5i£'A*1'E€32§, §£§2'$2¥6EE.E,, QEZCK ES REQ-E.

a "?§R gag figgaficas §§$;g$§3?5, 42$, & xza 0? z§c§



fax: the xeasczg that th@ victim was 

yams zarhetz her azcenfidezzce was wen ave? by '

accused; ta zgczazmit the affezgcas:".i::--..qs;e4_st3;¢:?:;." 

Igsaicizzgf 35!; the faatg n§'§z£t an the gar: cf
2.32%    '..'%;5§,§éx'=::m.2z.*se between tha
v3?.c*:.%..z7.,:;:V~"E'.2?.3.3;§3§* G35". a a§1%r%'% szzaeii

sggé, the 222é;'i::t@;:*._%:;e.i'.;f;§"*'}.*aa§§* far tzial tamzzid gm:

..A_3;,z%;<:é:2i"%%'-i*t.;?'...$a;I§§:};.32 §§}."§T.:£.'-.~-'§'..;;ié gay gaersmz fax grant $5

  regard ':5 the vex?' facts aé" '£23333

$$',:*~s&'"~'%€:}';a;'c T};;g *$m2§m@ §®Z'£'%?iE'E{?';3 tkfi m;¢%:3i.m £6: abetst

 3 §r@§&;r35"_ 332$. uitigmtgiy £93: =2:*ea$@r;$ abvimm an

'.?,:f'f$??éI;%;;a3.";§.§,  $3:a Eizaé 2:9 aafspiain abgut the miter is

. L'*__§:i?€;%"'§'5é.2*er:ts,. whim}: 31,3: €333: ma ':9 tém iségizzg af

.  aha asmfiiaint weuia indiaata that p$sgibilii§ fig

 



 

targyering with the prasecutian v:itn5¢s54a e's"}:'}cLé;zgnet

be rzzleé mat ,

 

{index the czirczxznstagbncefsg j.  " _f;r§.ei:v5'-._;o£u:.5  5t1'ze"~
zaature 3:6 the offense, and t11a"'circ}::£§sté.zé¢e£; 'iI:?'.t@&~.,T
which the actcused. sa.i'é_ "to 2:L3L%:e'V"T¢:3onrEs;€.tted this

Qffence, the peti€:;'.on .dé's'eéff.-'e:fss'-._to beVu d:;i. Vsraissed.

Ac:cord.;i._n.g3.y ,5 ....t?;$e§ .  V " aismissed .

I-£a.*x.v11?1:§"' €t_:.é:$ :  factor, viz . that"
the fifiazée in the year 2065,
the H££ia§ ucg§%t _i§v di§é§£ed to dispose of the
r;:at*:£1e;r" as  as possible, preferably
withifi Si3"m§fitEss£§§mbtaday.

 .....  

Tudcjg

57 _$ggz24s359