High Court Karnataka High Court

B S Kiran Kumar vs The State Of Karnataka on 17 July, 2008

Karnataka High Court
B S Kiran Kumar vs The State Of Karnataka on 17 July, 2008
Author: Mohan Shantanagoudar

§?$ E§2&¥$E TQE §E?Rs fifi ER
“%§;,?z.l”§’§~;£.:?~§fi&’;”;rfi*’E @a”‘€’Q§§’?’ ?S.., ?EE’»EfiEE’§G $E’§ ‘;?’E’EE FEES Q?

IIGH COURT OF KARNATAKA HIGH Count OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

M

Q? }*§£§~H CGUR? Q3’?-3″‘ Eifififififfiifi. AT BAN

mmm mg TEE 31% my 35* JULY V,

mg: TEi$}€€’BLE %Ra%$’E’§fl§3 §C;i*Zi{§§I€’ E

?E:§ma.’%::«z*:;§%. 39% Qyjgms

c.m._._a_f 25% 0/3″?” W’ A O

FE~’§fi’I§¥i’*1f–‘~..§¥%-“LE.

3 §:§3§=x§§a§?”” “‘.”””~~
£a*§£z?n&§A’.«,’ =”‘u’ »
1′ w fi .

‘:2

‘>?E*fi%£§§iggfisgfigkgawéascx
;N;fixLa£$fi§:?§£a*u’

$Afi$RL%RE%$§§fl$§,«’ … agwxwxessa

:3? $:i3~§’$ag¥:;yxi¢ A§va,§

O*-_vf§§fi§%§$E 3? KR§fi%?&K%

-.%%;:V:;=u:;:¥:$*§%§: L33;’2’C%?_3T FGLECE waafizarg

O, … flE8?0EBE§T

‘”»nT:3§=$%::§.fik $3533, AEEE. 3?? 2

f

#33,.-§*3§ {3R:.?.{Z ?I”«LFR’2’EE*§Q
IL Efié S.,§.’7.}s’G.2’§5.r”‘fi3 SF

5%.. ., §r”‘E”C-«Iii; fi’L£%RE, E?-EE€TE~§ ES REGESTEREQ FOR

2.; £%§*’E*”E§=§é’3E §,-gfjffifiéfi, “MS, 3&3 R335. 14? GE I?C.

2. Ratiiinnam an accused alongwith otlrlgaru in

8.C.Na.275!0B. The acomea am being um

afianm punishable under Sectimzm 1443, 4′

r]wSectinn149 of we.

.3. 11»

deceased Shnnhidlmxa, was
standing near counuafir fhaigt of tima, a
Santm car in shopped. Said
Samro éu$.5. Aceusod Nam
ta 4 A rhmaam
accufivgscl thus bar and stood by thn side
afthe no.3 pushed the

that point of am, accused

I*Zps.;.1 “&A and nuuaulhad the deceased. When

deéeefiad aocuaed No.3 told the other accused

have the place, no saying, all the

‘ 4A.aé§:useaV V ‘gwcnt in Santm car.

V 4. The mamrial on record prima-fiacia discloses
afi the accused had mum to the spot pro-planned.

UH LUUKI ur mun-muaannn mun I..\.JA’uIu§’I ur m-uwmunnn nlun v…uum ur KAKWAIAKA I-not-I gaunt’ OF KARNATAKA HEGH COURT OF KARNATAKA HIGH CC

V’

I-nu!-t COURT OF KARNATAKA HIGH CCQRT OF KARNATAKA HIGH COURT OF KARNATAKA F-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

L cattamim to the span peti£:iu_1%:._jcr in

{Z”.rL;?;E§a.,§.§34E%{% went nmr fiw fimmaed

him; $2.22 35 fim 333:’ fimfimffimg amm&
afisamég 211% ziacmsfid. Emaafi’ I91o”;§ b j
zlwa wags all

ammmifi § gkrizxsavfafiég
flame ‘I'”f:.s.:§fl m be
saw an mam me.

‘§”&i iL’;m;r§,g 131% pefifianexws
ts the material 01′}
‘fig raliafs as prayezi

{:33 by Elia v

§m’c§n’.inn& are fiimmgmed,

35/*3?

.Tudg7é”

j> *.%§§f~2§$?,@§