High Court Karnataka High Court

Basavaraj S/O Madaiah vs State Of Karnataka on 10 September, 2009

Karnataka High Court
Basavaraj S/O Madaiah vs State Of Karnataka on 10 September, 2009
Author: A.S.Pachhapure


IN THE HIG8 COURT OF KARNATAM AT BANc;,;§.:,£:§:i§§E’; j”»’J.’V’w K

Cr1.RP ;243″fg’2{}§é

mmm: -‘mxs mg 10%’ my OF SEE3TEM8E{<.'~ fiO€)9.: "

BEFORE

THE H€)N'BLE MR.JUS'F1'C:E A§'&:fP;$;. C}§H;é;m':e§e: «. " A T

CRIMINAL REWSEON psi'-zfifiazigé Nt).24;3?A/f2_0{3:sf"""

BECFW HEN

1

Basavaraj
S/0. Madaiah
Aged 47 years

Coolie, R/A?’ i}’a,§1?1ab§fi_.oo;:afi}i

Taluk zsr2a3e.va11:”;jV A_ ~
Dist MaIi{iya;” ‘ ‘

Wfcé; Basavé1*aj11_”‘vM ”

AgedE42’Y€€i1″3, C’4{j<:fli*§:v._. _ V.
R/at {)23;{£da:bh{;r:w%_–2i1i,. '
Taluk Maiavalli -_ '
[}if$i"P.'Ia13€i§'€i.»_A

*7 _('B"y- S. éigsmzh, Adv.)

A5323:

Stgéte mi Eéafgafiataka
By Beviakavadi Pciica
Ta1uk_f%.~’ial5avaHi

V. L. ” rag-33:: By R? of
” _ Cficsurt of Karzxatala
A Bailgalore.

* ” Putzamadamh

S_/G. Lair: Madaiah

Nanjamma
W/ 0. Puigizamadaiah

PETETIGNER/S

:3′ CFLRP ‘.;£4;’3′}’;”.?.?€)O€:a

with an imifintion ta (381186 harassmczilt and that findiii-Vé

Tria} Court has 1:201; bean chaiienged. in that *..i:;.iE:’;-*F,?’».V(::;f M

mattar, I think that it is just and 1:m:’:’p:;~;–r. 3:0

Court. to yrccceéi on with unéer S&:::ti0if:,& 3%?) as

the petitienerss by holziing an €¥.:}:3Vi}K’1(‘v§!’]:3.IVfi£a’£E3A.fiI1§}1§i;’§;v-.i;£i.V”§§fiiSSi}€C:t 9:’ ” L’

the fmeziitzg that has been given ‘ifge gaéitititzggegffi hemi;1.
The <2'-rd::r ef the Trial "c:?:';;;@e:;sate1'_g* costs is
mega} 3116. therei'?/5:' ésida, in the
Ci1'CI}fl1S{f3_'[1C€S%

'Fhs7._'petifi;:;fi'v-":;S«v._ ordstr passeii by "aha "§"'riai

{Zaurt direc'1:&1.:,Ig' Ehé ';1étifi:;{1ér§':;§§ pay the compensates? costs

to ACC11f§Efi(1 €13 V3'$:1<:i '?S is sat aside with iibfirty to the Triai

I- _CflG"11rtV i;:§ i;%:£;&VVV'approp1§§%a:te actian against the pstitiontrs as;

p'i'«:n%Vid_@fi ';3fid_£j::" Se?.r:ii,;”;ag}.’;,?Vé£:$f§g;’sTV.€d of:

Sci]-

Judge

xii,