High Court Karnataka High Court

Dayananda S/O Sadashivaiah vs State Of Karnataka on 23 August, 2011

Karnataka High Court
Dayananda S/O Sadashivaiah vs State Of Karnataka on 23 August, 2011
Author: A.S.Pachhapure


EN wag HEGH QGURT 9? K§RE$TAKk AT BANeg;QRE
§ATE§ waxs TEE 23m’3A$ 0? §§§§$T, 2a::

EEFQEE:

TEE aemigzg MR. guswxca 3.3, §ACfiKA§QE$\ ‘fi n

$R1fi1flAL A?PEAL No.2é4§ §§ 3’3§

BETWEEE:

E.

fiayananaag

3X6.

Sadashivaiahf

40 years,

Eotal Businassg ,_ A-m__.
Eeganagatta, Tgptur Talukgx < x Z
?umkur Bi$trié:.;§*V.' '" " '="-W»
Bevaraj, _ ,_

SEQ. Shivab§$&p§a;,,

3? years, "Cg

Agricultgrxstg

Rangapuza; Ti§tug'faiuk:m ,
Tumkmr Eifitziéfit" V » V

,VR,K.x§hénkaramfirfiE§;
'$£§saKémeg$wda '*~~* —–

';é2'3§a:s,_

_m

'Ag§igu1tQri$tf ;

Réng&guzag %i$:$r Taiuk,
Tamkuf fiisigiét.

i § S. Xanfiharaju,

"ggfgi Shiyéygaf
"£3 gagrs,
°T§§zi¢§lturi$t;

v =fl§anga§u§a; Tipfia: §al§%;
"pu§umkur fiistriaig

% Y¢gaaané&§
35$' Shagkaxagyaf

3% yfiargf
§a§anaga%§ag ?:pt&z Taiuk,
Twmkgz Eigtrimfig

%§?§§a§z\§§§k%5'\§§ .\\

;'.':A

1 1 C 1:." .

undar Section £28 €r.?VC. The bail bonds af the
aggellantg are cancaiieéa The trial Qsuxt is
airected t$ secure the pregénce of accusefi §¢$$1 and

2 is underga the sentence.

K3m* §§§§}{§§