High Court Karnataka High Court

H R Ramu S/O Raju vs State Of Karnataka on 5 November, 2008

Karnataka High Court
H R Ramu S/O Raju vs State Of Karnataka on 5 November, 2008
Author: S.R.Bannurmath & Gowda
  T'  Ew MADEKERLTOWN POLICE
 »i*4VAE3Ii(E.RI«.!')'£$TRICT
* _TfiROb*f;3f~:»..Tt*EE AVSTATE Puauc

  VTL%"'(mrsai.Ts';a. PAVIN, SPP)
T   _7n~:1s CRLA IS FILED umnaz semen 374(2) CR.P.C
.   AGAINST THE JUDGMENT omen 25.1.2907 PASSED BY THE
 _,,P.{)., F'¥'C., KODAGU AT MADIKERI, IN s.c.No.3/es -

 P/U/8.302 OF IPC AND SENTENCING HIM T0 UNDERGO

IN THE HIGH COURT or-' KARNATAKA AT BAN'§3§;E.x,(3i.?;If§:.-4 N
DATED THIS THE 5*" BAY OF N0VEM_BEi,:':V.?.,{}i§f.:3;  T     A 
PRESENTJTEE>.u T"
THE i~!ON'BLE MR.3usm;_E S.R.._3ANNfiRE1f§1jF4 E; 

THE HOWBLE MR. msnce A';!§_;VENUGGP_ALA GQWDA

CRIMILlAL;'fi«P_E§fi\¥L;;!};!(3;§§§£g.gO07  "
BETWEEN:    '
HRRAMU s/0   A   
AGE!) 55 YEARS      - 
R/O. HGUSE,NG'..16;_.§LOCK--_i§l'(}.._1G"_  

MANGALADEVI NAGAR" E  T
MADIKERl__T()V:'9fi;   1' A

k  4 _ _ ...APPELLANT
(BY sat'   Am COMMITTEE))

AND}  E   

STATE hr'-" §€AR.?<TATAKA.... -

PQQGSVECUTUR, HIGH COURT BUILDING

. . . RESPONDENT

CONVICTING THE APPELLANT/ACCUSED FGR THE OFFENCE

IMPRISGNMENT FOR LIFE 81 TO PAY A FINE OF RS.2,000/- FOR
THE OFFENCE P/U/S.302 OF IPC & DEFAULT SERTENCE ETC.

 



THIS APPEAL comma on FOR ORDERS THIS 
BAHR'UR§E.A-'?fi«5:;DELIVERED THE Fo1.Low1N(-;:-  V. , 

JUDGMENT

After admission and caning for Jéé.ij

Authority, Central Prison, ieifitsesre, i1asV:info?:§ié;iv«~:h.aE theui”

appeklant / accused disd ;_on” –._In View of the
death of the_ s§ie__ appeai stands
disposed

IR

sd/~
Iudge

,, …..

Iufiqe

sac?