High Court Karnataka High Court

Abdul Kareem Telgi @ Karee Lala Sab … vs The State Of Karnataka on 24 June, 2008

Karnataka High Court
Abdul Kareem Telgi @ Karee Lala Sab … vs The State Of Karnataka on 24 June, 2008
Author: K.Ramanna
_.) W

1% THE HIEH

C3

auaw as KARNATAKA, BnNsaLaREff, _
DATED THIS THE 24TH DAY 09 JUNE 2§G8 :fC'='
BEFORE __W,_ x V

was HON'BLE MR. JUSTICE H:a3m§§fi$%," °i*,""
CRIMINAL Agpmai-NQ.7é1f:oQ?= ""
aarwsau w,*; . -,

.-------ma»---

1 ABDUL KAREEM TELGI @sKAREEg*fiLA~SRB @ LALA'*
S/G LRTE LAD sag TELGI"« ' "av.*¢
AGED ABOUT 41 yas ''T- v
RXAT NO.56f5$ MINT RaAD",_
KHANJI KEM?Hs:1aU:Lo;§G"=g
NEAR ape FORI,MUfiEflZ*_ ' .A--.»_,;
.,n.4:;wg~,;_1;z ;'f....APPELLhNE
g y Sri M ? NAfiAIAH & UBAY¥K,REB§Yg §vs., 3

1 THE sTA$E_eF KA3NA?AKA a_
33 pzamya ?QL:cE-STAT:cfl_,

NOW C B I,BEW DELHI; _*,'

 - - 2 v .. ,£sP0NI3£:~:T

CRL A FIEED 'U/s. '374 ..... HCR.P.C BY THE ADVDCATE FOR mug
AP?ELLfiNT.fiGfiENS? rum JUEGEMNT DT.21f23.04.2GG7 ggssan BY
THE :XXX¥V AQBL, gCET¥ CIVIL nun sasszaws JUDGE & SFECIAL
sessrcms _JH GE, VEAKGALQRE IN s.C.N0.457f2eo2-- CONVICTING

fgTHE APPELLAN??fi§CUSED No.3 FOR THE OFFENSE pxuxs. 255, 236,
i257. 258,_26Q,.€2§, 457, 453, 4?: TD a?3 g 4?5 or IPC azw
'sEc._12o-3 0? 19% AND Uis/:20-B 0? IPC, As AN INDEPENSENT
HQFSENCE & Uxs;;53 {B} or KARNATAKA STAMP ACT, 1957 R/w sac

12§+B_GF,THE IPC. AND SENTENCENG HIM Tfi UNDERGG R.I. E98 10
?E§RSg"%Nfi%,TQ PRY A FINE OF R$.5,GQ9f" FGR QFFENCE

'aféiv/a.253--9F 19¢ RXW SEC 12Q--B OF THE IPC, 1.3. T0 UNDERGO
'»,"R;:;~ron SHE YEAR, (4 szyaaamz ANS axsrrwcr QFFEMCES u/s.
a,f 255"a?_:PC, AS $53 CHARGE N05. 1, 2, 3 a 5 FGR GFFENCs}.AND

1 FURTHER sfiwwawczmc RIM we UNDERGG 3.1. FOR 5 YEARS AND we

- "EAY R FINE 0? RS.5,UOGf-- FOR THE 5953303 ?fUfS. 256 OF E?

'=R;w sac 120--B 0? IPC, 1.9. T0 UNDERGO 3.1. FOR QNE YEAR, (4

SE?ARATE AND DISTENCT GFFENCES UNDER SEC.256 G? EPC, AS PER
CHRRCE HGS.6 TO 9, FDR GFFENCE} AND FURTHER SENTEflCINC.HIM

TO UEBERGO R.I. FGR 5 YERRS ANS TS FRY A FINE SF RS.5,GGG1~

F03 THE QFFEHCE P/U/3.25? OF IPC RXW SEC 120-B OF EPC, 1.3.
T0 U%DEEGG R.I. FOR SHE YEAR, {4 SEPARRTE Afifi QISTINLT

flu»



M01»

OE'1:"E3E'5CE1S UNDER :':?EC..?.57 «:3? THE rm, AS PE CHARGE r-50.3.1-3 're
:3, ma EACH O'f'§'Ei*e'CEi} AND §"URTHER SEENTEPICII-ii] HIM TO UNDERCO
R.I FOR 5 "fl3.ARS AND TC» my A FINE GE' RS.5,00{}/--- £13011, FOR
THE ssrrmaca pm/s. 2:38 or we R/W sac 120-3 05' :pc,t_ 13.0. To
UNDEJRGO R.I. FOR em: YEAR mt.) FURTHER san'r.er»-:r:I'r%Iw<.:,_'~--.;~:;::\«1 TO
{JNDERGG R.I. FOR 5 'EARS 33\I-JD TO PAY A FINE Q9."a$1_;LS,;o'@.o/-
FGR OFEENCE'. P/U/S. 260 :32' 1pc Rm 353:: 120~B o£*--.Ip§:",-- €90
UNDERGO 3.1:. FOR. om; YEAR. AND FURTHER SENTi:i£;ICI.t§I"G 51:4. re.

zjmnzmso 12.1. FOR 10 YEARS AND TO 933,3 E'Ef€E1"':}';£'. Rs."5,.o.oOr.e

FOR THE OFFENSE P/U/s. 467 as :pc:'R/w"«s;'~:.'c. -:1.2t:-«~_af<3§' :.pc,§

1.

9. TD UNDEZRGO §?…I. FDR ens YEAR,’-._ m;’n..–TFuEz:rHER SEZ:’fi.TEAEi{CI!~1G”‘..–:

HIM TO UNDERCO R.I. FOR 5 YEARS zfx._r:L%_ TO” PAY’ x’€’3Z’I%J.E1″~.,«’n’i:=… 468-:_c§E’ ‘if.-‘a;:”‘;”{;r”V.._, 313,4: 120″-;.I3_

oz’ IPC, 1.0. TO uumapso a.:. ‘–v.;:~t3::z- ::ras.~._t.faAR:3-= FURTHER
sezrsrmcxrqes HIM TO mmzaeao 32.1. FOR _3 1’§:-.=>.ras”p.x«zi:; TO 2921.1″ A
FINE 05’ Rs.1.0o0f- FOR TI1:=;.0r.-‘E*B.r=;CE.’€u’UvT_”.471*vz3.:?..v3:Pc R/W sac
12:o–~B or IPC, I.D. To’:;rim§:R.3o_VR’.–‘1;..v’*§’R QNE yma, AND
FURTHER szmsrxcxsrs HIM “£9 ‘Ur»mm*~:s:_;cir. }R.:i–; ..s’z?. 5’ ‘$3332 .r2u~:9 TO
PAY A FINE 05′ Rs.5,0a0/–, FOR TIUE’. WU/S. 472 GE’
:90 R/W SEC 12043 Q5-‘._ Ip;C}””‘-fiio t3N.DE.2Rt’3€} R.I. ma ONE
“$51.33, AND FURTHER;’SE’f£.’1fE:NCi£_bIG§ 5-=;~1::~1″4V’tc:–.flUN.I3_._=;P~.¢3o 3.2: FOR 5 ‘rzzaas
AND ’20 PAY A FINES uoL”:’;R.::_.:”;,0Ge3[–,._.«Eek T1113 owmreca P/U/:3. 473
05* I130 raw sax; i120é«B “bF. »:r”i>s%.;i:-F ‘”I._.’D. -VTGVUNDERGO R.I. FOR ONE
YEAR. AND FURTHERV-SENTEi~I!3II*Ii3 «arm Em UNDERGO R.I. me 10
YEARS AND Tvo’%”‘?A§;”:;’A ‘E?:INE’*«.»oF m”.~5,”‘000/– FOR Tm: awarscm
P/U/S. 475 KOFIPC’ .»:=z1Vj:er4_s:»:;:;~«.___120-«B 0? IPC I.i3. TO UNDERGO
R.I. FOR om. “.4z’EI25.R_,V~ ‘E;7A£3§$ ‘u§.1*I§’.3. FURTHER SEZNTENCIME HIM TO
UNDERGO R.I. ‘:iGR_5 7{_E}–‘«,R.–‘.’= ‘;M~1£:« “To PAY A FINE OF RS.i3»,OG0f-
FOR THE oFE”Er»Ic’2:..4_;a.iu/:3.*.§’2»Q_..*:r.:-Q ‘:»-1..,:’.-7Fo1=:- -;-ram ‘zama, AND mamaa SEI~I’£’E2N£’,’IZ’1(3
HIMTQ LEI–$~E3ER{3€} R.Z;– _E’GR. 10 YEARS AND TO and A FINE Of’
:::3-.5.”z3.:34GX’=- ?-f”E’OR.. THE GFFENCE P/U/$3.129-B 02-” I’£>C. 1.3. T0
UrJD’E_RfJQ”–R_.E, yE’f.2sR”‘~–.ONE3 YEAR AND FURTHER SE1N’FF.’.N€Z’ING Hm Ti}
v.,,r1-n::E§«:=.’3<:*' "if?;NE. z~aom:1~: FOR THE OFFER»-ICE P/U/S. £53 £3) 02'

inz<Aa1\:AT;s§<Fx..__s*r;¢»€;2V,.;ai.:fr;' 1957' MW sac 120-3-<35' IPC. ms ABOVE

';§§NTEwcEs¢sHALL §3u CGNCURRENTLY.

;9hS3£m’rHEuFeLL0w:wG:

cRL.§~p. COMING er: FOR (233333 THIS amt, THE r::m=:’r
o R n 3 R

E=VuOné week’s time is granted as a last chance to cemply

1 *wi{h the affice objectiens, failing which the matter stands

“. fli:missed withsut any further Grders from the Smart.

SD/~ 3UDGE

if ,1/LL”

. -\_,. 4.1.-*9/(“”-£7
(%fmi7f5″””7:1zrLfi?’