THE EIGH COURT OF KARNATAIQA AT BANGALORE DATED THIS THE 11"" my OF SEP'i'E§\x$ER 209$: T % _k BEFORE THE HONBLE MR. JUSTICE :g§.gAL1 j BETWEEN: Sm. Near Jan, W30. Sri. Dastagir Sal}, Aged abouhlg 1»-'ears,.__ _ E. _ R/'atN0'20,2""Cr0ss,"_ ' , 2% Main, Nanjundeswara_Naga: ' " BangaI::>£e;.~:?6Q:-096i._ 1. °' _j_~_ .§f;Petitic3z1er. ( §:t;'iariL§fann3 ;M':1riyappa, .."/1éige}:.,,3? k}'ears,% « j « A &T.%s:fo.myappa, TR;'at'NG..,1"6., Main, figfijay-a5':;a.nd:3'a1iagar, ' ,__Banga.iGr§ 4 560 096. Sritiigéasa Rae, 2. x "$50. Vcnkobarae, " -Age: 33 years, No.45; Est. Main. Vi3'ayar:az3d Nagar, Bangalore -- 560 096. Prabhu, petiiieiier and the learned State Public Presecixtor are heard an riterits. Peruszed the impugited judgment and else the <:lep;<:e..ifrit3;iii*t_vei' PWs,l ti} 3 examined fer the prosecution before the ~ 3. During the course of his argiiments,'le:it£ieid"§§eaie Pigblicii Pmsecuter submitted that aggrieved by tiie order of acquittal, the State did us: eppeai, ifoundiii that it did net deserve to be challenged' State. A i 51. The respondent Nos. ii_e.iiarge--sheeted fer
the efienee under IPC en ttiie ground
tliat at abeiit ‘slim they eeiiiiiiitted trespass into the
site belengidg».._te the attempted te install 3:: Idol cf
gétnjaneygisivamy. V Ge._eeiefiil reading of the evidence of PWs.1 and 2
i’it isi Smt. Near Ian, Wilt) is the petitioner herein, has
_ V that on cine morning at abmit 6.00 am 0:’ 7.00
the iicciisgezl scams to her site and started cleaning, Whell she
iqizesiieiieti as to why he was cleaning, he tcild her that they propose
bttild there C3318 Anjaneyaswairiy Temple as there were Arali Tree
Neem Tree. She has further clepased that when she asked the
‘;—-_§””\-‘\.——‘
Station- PW3 Iayavanth Singh is the 1.0. His evidence does net
relate to the mzcurrence ofthe alleged incident.
5, On carefiil perusal of the: above evidence of
écould be seen that the learned Trial }udge”righti§}f K 2
same and recorded the finding that the 1.0 ”
the said charges ieveied against tl1eV3;c%;§:ii::¢d.
judgment and Grder ofacquit£i11.._does:iii1t $5.-§1EI iE’Qr interferefice in this
revisian petitian. Hence this revisioriié :di<:mis€_e1i'_as being deveid
ofmerits. é
Sd/-'
Iudge
%%%%%