High Court Karnataka High Court

Ambawwa vs The State Of Karnataka on 17 October, 2008

Karnataka High Court
Ambawwa vs The State Of Karnataka on 17 October, 2008
Author: Mohan Shantanagoudar


.u ur mmmmm -ms:-as COURT OF KARNATAKA men COURT OF KARNA’rAkA”” HIGH COI

-uwr-u I an-nun I Vast!-J{,’lV’ ‘J’ “”””\”r”r’l”‘-‘ rli”r’ ‘-“J’J

.S:;3.§.Vfs%i§:i3§1z.ia N.Tejaswi, Adv.)

£N3%fi:HKfl1c0uRT{H?KARNATEK§’ v

CERCUH’BENC%L§?Q#EBA?G§L,:F»””

DATEn1%Hs1mfia17fi£fiA¥cH?QcQaaépxxfi
, BEEa§Ejx_ %
‘FH_§§ H<',)N'i3LEZ MR. J'U;€:'; I'3§-{3'E_§é§Q£~£;§f§:;3HFaNTANAGOUDAR

%-gxaggpmfijgigg/2oé?%

8ENNEE$:i_i g"

§;mbaxw:a_ ”

W] 0 :31/1ivapp;2:.. Ja;3}a:’3,§3ti’~« . V _
Age: aimut 4.?’ ”

{f)<::c:: }{m_1st:hoid.,_ '
R/0 G()L¥§V;f§)N '-.%'iI1age;._ " '
'}.'a11..1E<; Afzaixpur' * " V'

, ¥§}isif:,, ':3ti1barga" « ….. .. e

. . .Pef:itine1:

AR

State of Karnataiéa
_ “= R€p. By Afiaipur Poiice Station

‘ ___ :22; Shararzappa

S/0 Basa.t11″1a Nimberg
Age: 30 years,
Occ: Agriculture

Ur euumnmca HIGH COURT as KAR
_ NATAKA HIGH comer of KARNATAKA HIGH COURT or KARNATAKA HIGH coum or KARNATAKA 1-non

COUI

LUUKI

38

Tq.

Sangappa

S/0 Basarma Nimbergi _

Age: 28 ymrs
0:35;: Agricultum

Bamnrza ‘ _
S/0 §’akiI’appa Nixnbef’
Age: 55 years,
Occ: AgI’i(:u1tu;f_€._

Krishnappa .

S / 0 Sha§;:iLr1uk}f;appé>;::Niinbzgrgi ”

Age:     '  

OCQ; __ ' 

.A§–1~afej}/’6i::{7:oLt§f(B_}’ ”

T__)i$1;_: ‘ %

_ ‘Ift1’is’3._Ptétiti0n is filed under Section 397 and 403. of
(3f;P. bj;s”f}1e advacate for the petitioner praying to give
suitabk: directions to the Trial Court in S.C.No.15/2006
H * 2:21′ the fiie of tha Fast Track C’;:}ur1:»~V, Gulbarga

— _ V€},t.’23.{>.2t3O? to review the evid<~:;1c43 and pass tha
jtzdgxnerztfi afresh in accordance with law.

This PE'-)titi.£)1"1 coming on far orders this day, the

zxjurt madt': tha f03;{0wi:'1g:–

. . Respondellts

$'5'har9.ribasappa §{.Ba¥:)shetty, HCGP for R1
' S1fjiv K.D.Bhantanur, Adv. For R2 to R5)

IOURT OF KARNATAKA HIGH COURT_.0F_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Petitionc3r'$ counsel has filéil Ii2€:i3.1{3 f{3E.}'f3,'€i£"(§11¥;i{i}f]:'t;

She has issuad notiae regist;:5I'~'5:C1_'_: 'ft; thcé'

pe¥:it.io11er on }7.9.2Q€3:8_. None' fo1"«t';'m~: pétitioner.
Petitioner has I101; advocate.
Pet:.i1::£11€r is ‘Vj’O:10t§;’_pr§:s§%;:r1t«4.}5éti:~r¢___fihé Caurt. fiance,

the petiticifi isg-“tii§§i;;és,s7ed.– fgir..zi0:i’«.,prGsecutic:3:1.

Sd/-‘
Iudgé