High Court Karnataka High Court

Iliyas Pasha S/O Pyare Jan vs State Of Karnataka on 29 July, 2008

Karnataka High Court
Iliyas Pasha S/O Pyare Jan vs State Of Karnataka on 29 July, 2008
Author: K.Ramanna


m TI-E rm:-I scum :3? KAR1§’AT&KA, BAHGAJ¢€)I<§i§?_V

mmn ms "mm 29% ms! cs}? JULY 2063 % u

BEFGRE

wim; Hoxmm pm. Jasrmg xgaézeiaxéya é é – 3

cmazfihz A92-=r;aL 1~¢o.3'$?..a;'¢$A-V.:i;'§v

APPEAL N0. %i5f?5/as

BET¥EE§*1 : «-

zazms yasm. 4′
321:: $13.23 »3’1¥§3_ ‘

EAFi}J};E%29%Q.¥3;5′., E.m§s;;§;ac2R:’§~’2.§ . j APPELLAWI’

sis? em; é ..,._Rf.. gasvavgzmfiaz “1¢:.3 nnv, Aw}

Pxfifi

s?*2z=§:*$”~ é§5»’.”m§;z:;HrAm'”3?’
WF;E~§fig3§’iA§i33.».’£.;E*£=’.£? ‘4’.?j§3LI:CE REs1=o1~znEm*

gE*2*’–§;i%r:..:.:’ ééV.*z=%ii:x;\:.z2§»:ié;é§°:*§-:mn.*t’:z£1=A, HCIGP)

m;EH:.;;_§;L RPPEAL e::e.1575z@e:—

~. –

T mans games mam
_ _’3;’s mafia mm
‘ man mass? 56 YERRS

ccmm OF KAitNATAKA mm-2 com: 0;; KARNATAKA i-MGM cm.:m 0% mmmmm men courn OF KARNAYAKA mm; COURT OF KARNATAKA HIGH coum

Rgmnarqa I53′ z«:a.a’:, 3″” $11335
;€.*s–:.;@.v;2=:$A:«3.=;”£’I-fix mam?
$.J.fi.&$:’éE,. amsmmxx P.PPEL£u’fi.Zi§’3*

fa.

2 5
E -“*7.-4
%”…._.»
F
¥

i’f§’%U§%”‘€ 03* W{5«%RNfie.W3E~(fi WGH £IOUfi

Ftriaimiglfislafiéz –

[cmmr 01% mwmmm mam c,:mm{jr.A£1§ 2<.AmAma;r’£36″‘»’RESPECTIVELY
33?; ”£?}-!.% m=;wxa;zv:::E._VE:51~zz=;s}{gax,i’a “§52é’B–1E}’€,__$_§£C’E’Ii3hI 232 we
Assn $£«;3:’m*£¢:.r::.*-,» ‘§’j£-Em-*I’*. :33′ as.3a0a;’- mu
rm 3? ?R’:’§§.EE¥§*3′ 1;_$F §’3;1’€E.,; ~ Ti: }.§}’€I}ER£’3«€3 5.1. max 6
%3§£%TH$ ~m:e;-3f”‘1e~;”z ¥:’é§Z:”=”E’Ef’i¥f§E- §U’£~:’.”aé?.~mizE UMBER SECTIGH
232 19c, *~ ,*. =.’a .’

2:12.:§§i§:«a L;. gym-‘aa’s’fccixzrsas 35: ms. BICTATING
fififififififi? ?H15u*sA¥; THE coma? sauzvsazn was

EGl”‘£!”5E3£Il JUIEGMEN’?

.._§’§:e_sae 1;§:V:: appeals are filed by the amused

“=-«.__é’T;%.$3.°i ‘a;:;§::*; 2 challenging the erzier mt ctanviction

éfantence gasseé by the RV Axial. City Civil.
Séfifiifififi Juége, Bangalczra in 3.C. Ha.

r1a’IH§4_a’¥35, whereby the apgaellaxstsvacaused wet-a

mnvicted 333$ fiéfitfififlfié far the affenca
gmnisfsahia unszieg: Sec.232 at’ IPC directing them to

unfiergra Pu}. fer five yaarz and pay fine of

,.w/’

;~RE3?aflDs$ffC ‘”C§.”

.f,TOUEéT’ 054 mawmatmn MG!-e COUfi

€:;€5.:’»’*?\y.§?f1§’iE” OF KARNQTAKA H30?-I COUR?””(.}_gF KARNATAKA HIGH COURT OF KARNATAKA KIGH COURF Q? éwasmmmxn a=-€Ef£’I.}’

well 33 aggellant }’:¥:;:.1 and that hath agzgellasgita

haw; aiready suffiarafi sentanca fiat abamt £i?§ fi
$9313, time senténcé undergoing by them ‘iag ta. “i:§’._:
treatefi aa sufificient sentafieé” and ;tfieyV’ba ”

released on bail. As {war Sectiiérsg E_?z2

gunishment prescribed .f<*.2V;t:*'-v..:fLi'i*.;c%1e fihaifi' is
that the cnnvictv,— shaIg3;"'T."§;a§V"-.__yx.:f2is2*:a;i.. § with
imgriasrsmmt fiat l:£.fa "':«§5.:-~ 3 term
whim: may axtaigckta fiéén' fitxial Cauxt
has taken a meager
§e,ft}':i:3Thfl3.i€$,f_}§'§;q _ iwriaonment
3226 .f:2%::_a: *?harasfara X (is met
find an? raducxa the sentence

passgfi' 'Egg; tlée fifazgrt. Tharazara the apgzeals

fa.i3.é ah-'§:if .«§z:~:_ liafila to be dimissad.

'i'..–;='§scerdingly, both the apvpeals are

– ‘s.§ism.2?,s7s;.~:;_;§.

Sd/~
Iudgé

L1′-U {SS