High Court Karnataka High Court

Rajesh @ Venkatesha @ Raja @ Raju vs The State Of Karnataka on 12 October, 2009

Karnataka High Court
Rajesh @ Venkatesha @ Raja @ Raju vs The State Of Karnataka on 12 October, 2009
Author: Arali Nagaraj
} 1*"

iv»-

IH THE HIGK COURT OF KARI~IA'I'AKA, BAEIGALORE

nazgn mars 03 was 12"'nmx or ecronxa 2909
BEFORE
THE HON'BLE M. JUSTICE ARALI HAQARAJ H » "

CRIMHAL AP?EAL No 526 or 2009 _f"" 'V

1 RAJESH @ vfinxarasxa @ RAJA @ Raga ;~
520 Lama RAGARAJh,A£ED 27 YEARS; *
CHETTALLI KAnnAx3RE VILLAGE}p_ '
Haw R/Am cnmszssnnooa * z
VILLAGE, VIRAJEET, KODAGU axswgxcm.

. AFPELLANT

{By sxx: w.a;KARu$3ai§3;Ahvg;F$§"§Hé appzaaanr )
ARE __«A_:»_ 
1 was S§%TE er K§RNATAEA V
_.BY 3 231 $afi1K0§?ApmgIRcLE
:  Kaagga Di§?EItT
V RESPONDENT

‘ *_,, cnL}a;’ sx;sé_9v;s. 37¢ CR.P.C 32 mag A9V., FOR was
agpgunaxw ?RAXIfi@”?fiAT ruxs aoa=BLs ccnaw may as pnaasgn mo
..s$m_As;nm wag annsflr nan GREEK or convxcrxnw AHE snnwnaen

DATEIE’-1′ V 33.3.2309/2.4.2009 PASS% BY DISTRICT AND SESSXGHS

v.uK 3§nsg;f»K@§aeL mmnrxnnx Ann IKCHARGE PRESIDIEG~ GFFICER. Q?
Wfiyasrfimuacz canny, manxxzax IN szssxcas C333 30: 58/2006 ~
.,’c¢Hv:$wxs¢ wag Apgmsaaarz acevsan FGR $32 QFEBKCE p/via

T- :375i2;gE3, 323 A33 506(i1}QE 13¢, gmm was fi£?ELLART[ACC¥$E§

‘;$gHTa§cE§ T0 UDERG§:

F123 SAVING C€3%§.’ED AH GE’FEI’?CE PXU/3.376 (2) (F}’£’§iE

A§’9ELL75l¢IT;/ACCZ¥$EB IS SEHTEKCEE3 T0 R. I . 993 ‘I’% YEQRS £51311)
EQSQ ‘£3 REE FIRE QF RS . 35 I 035-“GB (RUFEES THIRTY FIVE
mausmm Qiiiff} ,,

or-‘&’/’

2, FOR EEAVING crommwss AN GFFENCE 92::/s 323 0:9” ‘i:._I$c.._ THE
.?ai7PELLA2~¥’£’/ACCUSED sEN*3:*E2-3:222; zzamgaso $.12. FOR A 1;>EE,-:oD_’*oE*._ SIX
MQi«I1’H$’. L’ S .

3. AND FOR HAvIz~:-;=:~ comsszmss AN owmcz 9/:1/VS’-‘…5¢:.§3f’¢:9,_::,T)’5gr”;
:96, THE Apymnanwi ACCUSED sznwsncjan .:_s..:’V.v_-scar; A,
93233:: or 312: M€)N1?HS.SE2~3’f1’EflCE 3105.2″ . s:_ -3 333.2’ P.U1~II___

CQNCERREHTLY .

‘1’:-11$ CRLA IS COMIIJG an FOR c>vfe;a.131<.’1a’x*,} 3333 COURT
PA.S$E}3 THE FOLLOWING: -.

0 ii ’12’ 3′ LR 1

Two weeks t.:i.me :i.,s_ at the
request of the _§$’oui”.g$él_ “”‘the appellant fax
corlpljging with tlié “¢§;s;:A}.§c.£:;w}§:.:s failing whiah, the
appeal shall f¢rv….:§en–pxosecution without

reference tea the ”

39/ -JUDGE.

‘ _ p ty egistrar
‘ High CGUFI omarnataka
‘ Bangaicsre-560 001