High Court Karnataka High Court

Suvarna W/O Siddaram Koli, vs The State Of Kar, By Jalaki Ps,Anr on 30 January, 2009

Karnataka High Court
Suvarna W/O Siddaram Koli, vs The State Of Kar, By Jalaki Ps,Anr on 30 January, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


COURT or KARNATAI-(A HIGH cougfrqw KARNATAKA HIGH cousrr or KARNATAKA men COURT os KARNATAKA HIGH COURT or KARNATAKA men con:

*4.»

~ 13 M 335 %-‘E”i{;iZ;§{};5f.f.}?:%

-‘:::,~:;::5: P:;;*’;’:r:’:<;:=:=~.: €;X.}?~e'§§.?€i;3 ::<'2:'.;::::s We .::»;:::~;;a.;ae*»;..f
'2':~a:t: wig, y 1? sasmztamgg Kiffivfzéfi 3., §xIi§:§;T:rE.Z 1?:-~: , _:'_:-

'fiiis wrié p€':!';it.}101:a u£"1§;_ 53.?’ Ei1{§§.:r:a S£:<:igi;3:g i'»::;~'vI4"'-.i%.§S~%'.:z.€§_}.:’ 3? 2,33: bf; Eiim Sfififiéiiii
r@23§3t3§1<;ie:I':i *§:":;3i.i'§i? <E%:'§.€:§";i.éZ<;::1 of ms:

§3ez”‘$<}:':; as; iil§.i§§.': p€;:'$<:z'1 iixazggfg
Eéaié Z €;E1::? }:32::':::<:<i &'§yE'.E€"%;;'; E.:'";.{ii in
{:§.'iE}}$ _'i't§..<:::. %:T%:£~: &.2ij aaE§§ ¥3z:&§_<:::: §§%.Ta%::::§ Ezzzii

‘E’a§j;:%%:,u.%%§§a;;:s%;;.:f__i:§§8’§r§c?, .z§:;1<§ Eaaai §'i}f3€3I1 §::i%,:%a}Ejg.: 1"€;::::aI'3§is:{§ HE

. ;§°:.;,{'%i<:é1;§_§g::é$§ig§<ijg' 'i'?:}3"– a§§<;:.:%:: tam; is;{:€:§€£”‘ @rs:§e:* £i§§.E’,§§{§

£3. L2i}{)€% fiii’€}Ti§FiZi}{lg finch {i€§{§§”3EifiE’i§ me:

§i,§.:;:4″”ii§§€13TQ€}<i'f;€.E"}Si{§i"1 Qf tfzsa <i5«::&I:?;%0z1 {sf {E23 said §3er§0n E13

" , ":'.:::2*;:}s '£25? fine {"}E"{§€§.' aiazazi Ek §..2€;}i}§ argszi €':"%"€f:31 i;%2<*::*é:a§3:e1* 333%
ES cc:3.1'?£ra;¥'f; ii} fzihe ;3:'§*;2és§s§:3s ef $::<:%;.§{m §s:'%?'§2§§§}§ :33" {E163

<ji2'§mi:"2aE §4'me:%::§ 33%: iliaééé, §_$%?3 gm :;§?;e}:'E': "§,E3£~: {7i0{§::~3'§ 22:5;

V/

M (3 ~ E3? i-}§Ti{.1}§{};2.€}E5

3<[i:'21%*€,:.:t<i§}.-6 i;§:€: acetugiiéi p€3*3<3:':a Emzé Elli}? %3e:*::%'i' –§§;%{:%i{i;w:(:€:<"§

ba:=::2}:"s: {he <:.L:z*:. wizzizji ihéz Efiéiifiifiiii fix,/§2:;g:’.>;iS?_.,::3.f£.{‘: ‘ ‘”;.:<¥3_;":_:;$éi.j§:

£sz'*§e1'S <::xt<w:mi§2":g $"§":<=: pézémzi {i},;”;._ V

3. ii, is on 31:<":§': ;}1'::z1:%_S£g 8. £§§rs1_§"fi gf ifi-,i"z}.§:::.$VV{:<:%;"p?;1:z: %':~a
3ugE”3:; i’2:.>r, for iihfi: reisiassi :>;_f?;i§’;e–.§;éé:’si>’:3.fé1f<:~:I: ?!:§'::': <::,1s%:{§§-?

3:; ‘ijhii €;3s:z1t.ra*§ £->”:’i:;{::*;;’,’-.?€3§j;a;:::,::i_; ; ‘4

f

3. E\E'{}f;i;1<i{-'::';Z; -~

$iaii:i $2"?-;'§_ tiifg. .sééc:«;:r:'ii§f.§'i:::;§:«0z':;i:,_’ §t§2?_§e1j§3u3.*.

%, ?_§:*§.; V§%§{:,.:;§:z;:T;;€3:5;§V_ .I’ §§3:§:*:’:éi::§ {.§”{.3’%f{i§”iEEE.E{3§’2i :5i:”:<.'i§:z::18. 'E'§;:;:,:g;%::: fli} .§:§§'m:,a§ s:§.;::".g:;;17i:+:;:?:,

«:3?'s.';'§;i2"§«f5::%%%%;V:.§:_{:';:ié,4§f'1;:¥§;::fi";%:e:-2:33': §EE.::'::::§ {:32} E::a::.§":e':.§:'§' 0%' fiifgi :*:~::;;3z}3':{'i<*::'3t:§,

E{:;21"i':';*:'3a;;:," §j:::«,2i:%::s:<:§ {"§~:::2z<*::*:2::1em:T Aiivsczaée 2:33 Eiléififi

_ E.$;z:2::3:i.:§:";%;:=2s “{>;%§:z«:§s§2:g %..%”;a: =s.2:.zré: ;.:«£;~:€§;%i:1 3225?. §**:a§; <:a32";;

COURT QF KARNATAKA HEGH COUR’A{VC’r.!:’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HiGH COUR

COURT or-‘ KARNATAKA men count»-or KARNATAKA HIGH COURT or KARNATAKA Hm-I COURT or KARNATAKA HIGH COUR1’ or KARNATAKA HiGl-f coua

~ 5% » ki£§f§j§ij_1:5€}’£.i§%}

“$5? Pawer éa requére a;tterz§g:ji¢:s§5″ –e§;f V
§f*£$&??;ai*$» . ‘ ‘ ” u f j _V
[1 j Wherzever, in the CQi.$fS€ of a%:.._Vi:’1qa::?§, ‘
trial as’ £13326?” prc2:.z_ 7:- ~:’ ” ”

fay’ Shelf Q parse:/2 cwgfined m’.”.;{;27f¢§=,*’;”a’17:€%.*.{:§

in a gffzsgaérzg skaaid. {fig “§§?’Gi$;{§§?€
befare ifze ‘{:ZT§;ia;*Z for ‘&z_;;§a;.-‘eri:’:g is a
cfzarge sfV…::§i’v._:;=j§”fe?2ce, “931 j?:§:’ {he
pu;*’§<;§€ Qf' any f_31'QCfié?8§if1§$ agaizmz
f':.im,'a{}r- ' } A.

fb§_ ‘ .__tfzcz;1:” ii z;s~ :;v:e ::és$a:*g;f»:}r me ends of
_’ :i:,~–»”}:’V{i–Sift:-E3€ if-G5′ €x£;£rn€r?Ie’–.i~3:;:ich §2<€?"$a'327£ as :3:

~ V ‘

——– “iZl’f§;:w’§..:nr2y ‘fizczéaé an mder :”eqz4ir:i:z§
«$€ 3}’ saw}: pmaeeaéziazg
” $3: $3 ééfee casa mgg 585 _;”Q?” giving
H ‘ “i:3’*§;fTéfi€??;C»€. ‘*

25?. €2§fia${sfr:#@§izz:?g;é”–§9f grisara fa afisiain
ggwm i:%;?«?”§’§%%£i’é§g? @i*&e§* ifi. €f€?”€fi.§?i
éaoimiigegacfiés» . ‘L _ ‘
W.?<z€?*6.iE*1e §é?39':?; iézfrssfigaz" 5;" wémm am fimfief

zmrfier iiieféigbzz 26 ?' ~~~=~«

V z1§"%:V'§.yre§s¢n af gzcfimess er €?'§'_,f§???'i£i§"§ zmfii

_V me §}£:?'€??"£@Ei'€§f§"=$§'§'£ {E16 ;2:**%€s@§:; $3'

COURT OF KARNATAKA HIGH COURT' KARNATAKA HIGN COURT OF KARNA"I'Ai(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IIGN COUR

– 3.9 » ms;-§:I’:3<;2,{}é;

3 1. E11 fliifii ;_}res€:§’:: C386; 0:: faem ii: is §’i{§'{. in ‘:;*§i{:9-;§Ofe;3O:i§:.. 23:23:”.

vs:’E:é:n flats: z::a.gis:e.%;:’at€ f}aSS<3(i {7I'£%6::* ii}? E3}{?.f§§'i_f:"f§§{}£3.v..§f jiz.:i_icia..§

s:u$t0<iij;; of ms: §§1'i.S()i":z€I' an s.':i§Se'i:%:.;::%,.:2.
;’}%’:§;s;§<:a§?;§/ p:"<3:*s2″”i£§{.*;I.::::::uz*’Ei;* .’*:1_s2L§*{; .:.=;é2’§*;:j:’§Es{:3€$$ sihsz

Eearmeai 2::1a§T$%:1*ate §éai:’i_ exéiéxxgist-:2.’ é;_3er’:o<i" 9%' {::1$i'.313 13 as, ‘E9
?€’§3€I”§”E€EI’ §.€:§:I1’s__ as per $9 an
%i§€–?:gfa§ .– .a$–». .:’:€;V33-S{:{;1_1e:1c€:3 sE’1Q1ia§d .§’%}fi0i¥,
£312: 1::ga:;:*$r:: of E33116: <33' :1 wriét. <2?'
§f'E§3.§'}€"3&'£SIVC:*1'}§"§37€l%§; £3115: <°;sz'1'£:§:'zue{i {i§:€1*;:E.§<:21 :3?' ma

;:::'$L:§;::’1_§€~%*§ 53% 3’33” «s::a:_:f3″aE f§}3’§$§{>E} £3231: E36 said “fig baa ass: §:§f;§&j§

‘ ;.§§é:§§::;§i€3:é_’«.i;i:3.§}iE.é3 sf {E153 «.:;1′{%;€::If gagsfizi E3}; f§”§{‘i ;.€s3r::@::§

mggIas:;~a:i:: .:éx:€:5:éi:”:g Liza 33:-:§i<:=<.% 9%.' Cifliéfifiéiifi' and €3<;<~z;: if

33.15:: aéffi {;:'°{§;:::' ES :30: in an}; via}; i;:3€.€::;*§'€::':2<i,

§;;fi;" SS far 8% ?;§'"i€i :»:e:$s::{1<§ :.;a:{–:$"%.i{:»:': is; C{}§}{Zffi2'}:'Ti'i%E{.§} '$56 §§7":{§

"éi:%";:§§: ma: __§aé.E a:$é,.§::2§'=§E',§e$ win} §§3"f:f éisizigsiiag {Em %::1&a§32£:'::ai: GE'

comer of KARNATAKA 1-ms:-q C()UK'f.()f KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COUR

~- E E # WP?'%ifL?i:§€'.}';2.€}§:§

§i.%'::3 ;;»~<':=:*i'.§i:"f:3:1~:-32:' in :::__:$i..{3:,§;: :;a.":"'<:: :a;z*:'z'3:tg'§ azs°§%._§T:. an ::s_:::"§ péizfiffiféii

E3}? §§"ji€;':'. iézzsfiiéiii :};:a.?2.gé$i'r£-31¢ a:..:E§'2a}1'i;»€%:":g 'i§":§:'i':'z' 21:3; .§'§i;E;j_'i' –«§T;'3?.':<—3.T:« 5::

{:E.;S?.<.":{%j; 83 mf :T:<}§:'~', 'E7'h<:1'€:§%3I't: §'E'._{23?,'}_§'f§=f}i'. Ex: aéfaiéjji»?;.'§:'.af:=§..h§:_jé1:iE. '

e

au:}}:*§_i§<is §i;i'{i ;%<:e<é;3§;'1g; 'i:E"1:=: :i;2::{:ié_§'§;?€":éi T'§;sé:_:*s£§»§;A §fji"«.:§£~:.gai

i31.ZiSi{}€§._§f.

2.4. $:’*§;_. £i3.m'{~:~&§Z:: §’~3{}f;.§i’,’ “{:c;s1.j:z’:.;’;;£”:§i Em’ Ehtf
f;i>5%’.i’E”.i€}:”2{-3;” ‘3″‘::aE.’%;;§%,:}:g é§–s§:> em’i3r:’1i%’.i’.s::€§ §i’:a%’.
{£2333 in 9; §*gfI’递;:V€:f?” v§’a;”V§;i’§Vé;:’§;.z1s.?_.<~:<i rtziiei' (','1:€ijE'1 E353
$(§E§g§."'i§l 32.7% ' V§_"§*":#'3i'f. 0?" {ha ci:En £”é3§§{“3{§
i.i§,§{}E’};’ é?;i:iin§i’ p§3’s’é%.§.r:>;’1ii*3:* {team §%€*3E”:§{ Em’
::;_::;:3_:aj£!j’£§-T:’:§}:53? {€163 §_::{.’§ SE :::2..z$’€:T:..:{§j%,:” amé

ms 5»: {?{3EE’:§€:§%Z’;’§V§;{fE7?i{§.€’:§ $§;€iE€.”‘§%’::§” <:a%'a2;2"éE' 5;? §f"%:;E§'}{f£:'i;'%f {f.'f,}£"§}E§$¢

» §'f:7s_=: 'fiééi-§S{:i{}%,§g %',iE§a§. §§.};%fi' §u:'i_:-::{§§{'::.§-:32': é;3_1'=<;{:'§'{2ES{:?{'§ 2}}?

<:{iz:'.;:*_ij:..:::§::iia=::'* 5%:'i:é::E§: 32% gig' iiiééi {'I"::"3:;s:;ié€%.,§§'T§:}:'1 Ezéiiégz

2: "£E;Tf}"i'"§;?§J'§{V§{E :2:'é:s;<.i§,s::*€§22

{T4§5:%;:..& €:§§€:3’*<:§:e:;::-': :35' 333% '§,EE'"§;'tEs%i§;§,€Ti§§éT3E'}:7, Emi: §"§~E:'i':,3{"':§'§_§2{.'i§.*:ESS %:§";a=":

s2§"§:a;{.'E§%:;?:;ia%_f::': '§:.§':%4<:E: 2¥%§.§':§;': %'.§"§€: {§§%{TiE'§'f?§é)§'"§ :35 ?;:%"::: §%<3é;.;.:'*'i. g:::'§s::%

%i'?:"';<:.t {I§§i§{'?E"ii2'fi€.}§'E is; :::X:::*£:§:~;:f:::§ ax": 'agmii {'32:-a'§:§'*:::":2:'§.é=:{'E :?;:;:{.§