High Court Karnataka High Court

Devendra S/O Sahadevappa … vs The State Of Karnataka on 23 January, 2009

Karnataka High Court
Devendra S/O Sahadevappa … vs The State Of Karnataka on 23 January, 2009
Author: V.Jagannathan


{N *;”‘m: Efififi GQURT OF §{ARNATAE§_.}ANE.§’AE¥$?’_’:2{§{;}$f’ H k

BEFQRE

THE: HOWBLE MR. J£§Sfi’ECE: v, ‘J5GAN2v3A’%i’}{AN:– 锑V

<:RL, ?£«:T;r'1*;o§~z E~J.§L'?€}O4.}2Q0¥%A:

BEYWEEN:

Des:en<3;:'a ' :

S/0 Sahadevappa I{ashi?:>ea_i–~. ‘

:26 years, C0oh'<::_ ',

R/0 SM. Ar¢3_<;opg%g9;_.v"iHagC V V
fluflatti Posit, _ A
Haveri. {)ist:*ic':;– 1'.;__ ~ A A'

;– M ..PETI'£'1QE'€ER
(By sz~m.3. Ka:igg:e,gs«.1y:;AA.% h M .

AND

S tats; éf Eifaznaialga

* «%AB;,.»« ;.ts'~s,._m=2 n %%%%% " ' $.M.¢r%E$PN:3E§*r

{_;}B’3.r,’# S:*§.:R§; §1’r}.;§§§{§3i,:”:di, 393?}

“~–‘i’h:&:’s’ péiitien is flied 11/5 4812 sf C1′.P.C prayizig is

oréer gasseé by’ the leatmed Sessions Judge,
._ in S,€.N0.fi4f20G5 in so far 2:5 {ha raiease ef the
12 L5, TVS Mepeé 33$ concamed if: favezw cf the

T peiiiianar {Rail Haida?) ané ts} pass an}; ether oréer as

” this _E-Io12’b1€ £39121″: {}€€ZI}.S fit {:3 gram ii} §’}.€

3»?

cirmnnstancas of 61:: case.

This petitian coming on tibr 2§¥:i::2:$s§:<33?}.__"%;E";i3_Eigfgg

the cam'! mada 'tbs fafiewingz
0§§é§»%

Hsarcé bag}: $§;<i<'9:;%.._.":" _

'i"he . u neada 21:} be
cansidemdi' V'*'s.s1fv%::s:'*£I':{=::* the xtriaé Cmirt
was j:1i:§€i'fi'e-("ii 0f the 'IVS Mspefi

(M. C}. 39} A 2%»-'Z<;i§3e g3:si:=:§;é i§f£}g« .{§i*<;ii§:;"* <2-f acq:_2.§&ita}.

3". "§'%1e S:§.b:1':i;.s:€~ieI1 :3? {E153 lsargzrxefi {EGEEEESQEE 33):" Elm

§')€?*aZ§,§'3_:€s:1 e3X7.§"E§:4 3fLi§E;?., he is {he {_§i9§?"i'}€I" of {he TVS lviagxzéi and

§€;~.v§i"a.s' t.é§;%;€_;<3._ bféizés ézéaier breiihsr am faEE::2wi§:g €336: 5335:

-V agaiiésfi éiariar braihar ansiégig 3:: acquiiial, She ma}

:x:%eT:1:’4:._z cimié fiat hays {2r{§€;:’$e:% ~r:%§;s:::a’%,iaz: GE’ .?x>i.{}. 12

‘ aflgé haaae §%E’§.§z’f3€i far nezresigary {§§E’$C’;”iQ}§}.

}

.. I

3. Learned Czaverzzmerlt Advocaie who”A.’§éQE{AT.3fi{1″E3i:::%f§

for {he re$p9r;.d$21:~S%’:at,a szibmittaii “£;h.a«t’ :1::§:

ma}? be asked in CGf}Sid€:1’E;h€ req1i’:?§t*–Q§’ Em»:.fg;{:tié:i<:'zr1€:r§'~~.% "

%. In the resuit, the is the
ma} cam? is i1e:.'e:b}r go' the prayar {Bf
ms petitianer .f(}r.Vr;aiea;$iz:g.;2; .?;i"'::é 'iieing sgatisfieé
{,hat the zrehicle arifi
Subject <_:0u;"€. dsetrns 1%.

§1€{f€SSEi1_”:;? in 0f the case, ‘£336 matter

be zbisposeé of a%é;€i§£.%} ” mazizigs {$0123 $163 date 9%’

__ :’€{;:1¢.::f§i u%;§:JI4ng fiiatzlev 33:” _*;h::: peiiij 91381′.

35/9
Iudgfi

–Dv1″: