High Court Karnataka High Court

The N W K R T C vs Smt Vedavati Ananth Bhat on 3 April, 2008

Karnataka High Court
The N W K R T C vs Smt Vedavati Ananth Bhat on 3 April, 2008
Author: Mohan Shantanagoudar


%wER?fl Ema, Wha charge ahaet wag filaa againgt

th@ figivar af tha jaapa Hawavar, tha Txibmna;,Q3 ,

a$$@3$ing the mazaxial. bafmra it h%ld thé§”*Efia ‘;

fi:iv&: mf thfl jaag 13 afigligent ta an %xfi§ata§f

“*3

3Q% fiflfi kha firivflr mf tfia was :3 §¢S@¢B$iEl¥xt$ q_f

an fifififlfiti wf éQ%m ?har&£Q$&, tha’w?rimmfiai hafi

ultim$t&’y awaxfiafi camgangafifién af”,R§;%§,Lfifi£–

with a% zntaxaat amfig<ggpagtianga"*tna iiéhility
aaaardingiy.

%~ 3: is x§a qaga€g§ tfia_$§gaiLant that 3%

iv» gm .. ‘

WM galzaa raffirflfi gxa xii figfiiflfit tha drive: af

tfifi jaag; aha ?;ib$nai 3h0uL§ &&ve Bald mna: the
firiwfir mf th% §$e§U$&mh§ wag Kfiflflflnfiiblfi far the
a$$ifi%nt_ia q:%$ti§m.’

g”

” @a “?hg”u3aid. cwmtwnfiimn tmmmgh. agyeara ta

m§*-attr&$fiififigf-$anm$t bfi fiflflfiptfifl, inasmuch a3

@mfi wyrifiumfil haw ta fiaaifia tha mattar

“«f*ififi@p§m&§gE;y fiaaafl an fiha mataziai giaaéd bafara

A=:€§_x_£%; thifi matter, m$ithe:* thas firivez Qf tha

“a§§&@§wm§ aha drivax mf tha %m$ ia examined. Tha

V’u_ firiwuxfii an tha avaiiamlfi material. by’ aaaaafiing

aha avifiamaa cmnalufiaa that tha driwar 9f the

fiafig £3 li&hlfi Em an axtwnt mf §G%. fimmittedly,

tfia %Q£i@&fit ham macmrrafi in thé mififile af_wtha x

rfiafi, figth tha dxivarfl hafi tfia ap§wrtmnfi%§* fifi :%

fivaid the acaiment. The amaifiamt baa v$§mf$$flx&tA

l1.Qfi EMMR Thayafwra, aha a$aa35m&nt»”gfa’thg a-

magkiganww by tha Trimumal,mamn@hAba aaifi ta bé

wrmfigfi fiaamraimgly, tfiia $éQ§fi»cam:Q:§”vith,tha
findimg af 3&9 Wximunfix th§E”&%a @xivar at tha

M£KRT: fimfi waa n@qlig@ntf&5%$n’axt$fifi’§f émfi ta

aha asaififimt.

fix The fi¢m§an$&ti¢n’awarfied’c3nnat be 3316

am %% ma th%’5m1gh@’.§§fie having regarfi tn tha
frflt zflafivthe C£ai$amfl_fia§ aufferefi frafltmra mi
manfiimuigr afifiV¢i%fii$ia’fi§m$.

A_fi} ‘ ?h$${ the aggaal faiia anfl it is

@$%mxE3§m;fg

fig z*$h& ammumt fififlflfiitflfi in this Quart

. ’33aii=ma trfinfimitfiafi ta thw Tribunal.

‘”éa;m;m.

. Ed/-

Edge