High Court Karnataka High Court

B H Raju vs The State Of Karnataka on 3 August, 2011

Karnataka High Court
B H Raju vs The State Of Karnataka on 3 August, 2011
Author: L.Narayana Swamy


Au’i’~vw

IN ‘.I’1″iE’§ i””EE{§E**I COURT OF’ E{A.E€N: 1’§’£3gE{£X AT §3ANGAi..ORE’I.
I3ATi%f§I3 TETTTIIS ‘§.’E’~IIi§ 33″ I331.’:{‘ OF’ 2°31} G in} $11 201 I
.{‘:3£-§P'{}i4Z1S
TE”EE%I H{}1’\£’E3s.I,E WEE. J$S’I’IC}}’I L.. .?’~I,5’x.,E-§?.é’i’r’;’§f’°é}”a SVi?éXfx?§Y
CREE/I.INAL §7’E%Z’§”i’i”IOE’€ I’«i’0.«1§128 GP 20 1. I

E_3€1*’i,W’€’,€;%I’} :

E3 . H ( E1223 LE.

8 X 0 HaI1u.111a.iah,

Aged about 36 yeégurses,

Ch: Charzdrappzfs E—1<m;s%:a
§~1,f{; KHE3 Ca)§£H1§n

KL:'r1.iga..I ,

'1'umI»~:u.r Dist4rEc:*{:. – V _

— if ” 5 ;1P<:3'éIi'i,i::):3€e:*
{By E\§az1di La1w Jr'-\3S§;<:::':3,.f1§%$, f3§;{iK?{§}{T2l':§.€:':¥'<. ..

mid:

The Si’.21€’,§e (}§”‘V?{£;E;f§E&£§:,£fi§iEi “T1: AV _
E3}; N€I21111.z1zig;a112?~ .’:’m;.m ~§§?_;§E;§;{“:€ ‘vS”§.2§«§.i{‘3E’E
Represeme by S£.2m:é }f3a3§}§i{§’?_§;’€L:.F’:§fi:2’L.ii,(§{}
E’~I.i.gh Cmzri. <3? }~§7arm;£:1.22;.'§<z3;".'
.E§z::2'2g:1.i0rc2~56{}0{}1, " ' A

T " ?. Re:-7»-.§3':"::.'§c§:–,':1€:

{£§§;_ _$:-fizz? g§;1}’*;§}i1:.::1 ;§:’V §»£.a_g_g;g;;<:, E–{€3GP}

ééfifiibété

'§"§€:§.5;; £Tz':Es::'2;?%'f§;~1%}; E-'3'<:':i'.§§.i::::': is Eéiézzi :.,::1::.E§’3;. :2?
‘7,{i’.r;i§’3.{3 :3:”2wi:i'{ ‘:’,§:;?:§T. ‘fihiss E-“§{;n’E3Ee Céiziri 2322:. *’ $6: ESZE-Sfifi :0
. V A u, 5….

.: –.E?$w3:i:E%§;3:»Ia::;§i.g”:g§3;;§fsEa “E.”‘eW:’: §3if:’~;,% wE’:;1<':.E': §.'5;?".§;_{{§,.§ {:35 {Em <}§."§'1r::n:ta:"–:
*-..:i?z'?.:;;<'3,».2{}–' <3? EPQE,

"–Céj:~'§:;::é ?;.§’1{:’. §}€§?’é.§’§.§{}E}€’fZ” 9:2 Ezfiaéi’ in {1§:N<3,EE%5;'2Q}'£ sf"

3. L<:::a2"I'3<3ci §~T1Cf{i%§3 e:p_;)<;%27:..:"i:'1gg; fax' %:he :res;p:1{1c%rf;i, W S”i’.;:1*;e

0pp{:ss€=:<f1 i:?1§"1C"§ s:':b:'z'1ié.§.fi(§ :0 {i.:'.s:r:1is-.::e; tihs? pe.i4i£i<:»r1.

4;. E"{2;2:'i§':.;.:_§ c{;»;'::ssi::.ie:"n:1&; and _i?»<A}n.I_'1t.6:*_"21ii{%';,¢._Va

b€iVi~"f;',€'.I'1 'the ;:v::':t'.if;.ic:3'1"m:' 2111.6; t.}'1ff <?:€m'1§:§'l:?ri':"u21fi{.. :

<:<m'1pE3.ir22?a1"1i: ziiiegeez 1.1194: §'.h£:'.' p€;%:.f.£_;i€i;:}er E1223 ¢:IE3€§2it.L%EV§_:"E.'3vi.2.

and on E'.he. c(3z1I;.fary, '£.he:~": p<:%t4iti<mer ;1is£3".._;1.11eg:':%'s«.féh;:g§'.7 the
<:fin'1pE;:1im1'1'1i. 1121.5 <:,1':ea_fi,e=:d {E355 'Vp€:.£.iE.i_i;ie};’, “‘Z1:.*_i:e avznpiaim. is;
fiied aftar the legazi ;’:;{§’§.i__<;:€ €;,E':Ie3: «.;j%::i.éE.'i{3r1e§'. "In

the {':i3'(T:'{1HiSf§.£i_§;1C_f3':5, '{_ 2:3;-:.';':;£'v:i»n-;:._ ir*§:£%w_"t.§.5i2:i 31%'; 5: Case Whé;':i'€

€;h<% {.}%;"ft§§.13(}I}C.".?"- _é:£e_3;V,:§.'£:.ié€},;:_;{{;=r –»gr;:_;'"§': 6:7..a11?ti::§paE:r}* baié.

5. A:é(:?£§i:’iV§;E,§;; pt-35;’3;f?:i€:nf.2′ 21E1:)2a;e{§, in the £;’:’s,rz;=:1″i€’, 91″
;{z:*f€;&:§ fiisft [3€??.”i’,’£””§’é(}_E_’§€’.,’-‘iv” ‘£;§fg fiat’: E3<:rE§:i:<:: in Crizimré

':36 §:*:;1§a:°g€+:3 32:": baéé Si1§}}€{fi1 {.23 83(51-

' V' V.§?:}EE0:%§§;f;;§":1.€iii’£.g:”>:§i’$:

ii} ~.?&f:_§I§f.§€”}Z”i€ff’§’ fjfiléiil ::§>;€: %§§.é:{‘é’?'{,};” ii}? Eiééggz $m:2 in

‘é§?:{E s;a?:’€’§s;§’la{t’E§<:::':. am:-E *§_E"1<:% __§:,s:€–§s::§§{%éizmzzé .E}i}§?;{".€;'*.1

,5"

‘% & & h%mw 2:”