High Court Karnataka High Court

Lakkappa vs The State Of Karnataka Rep By The … on 3 June, 2008

Karnataka High Court
Lakkappa vs The State Of Karnataka Rep By The … on 3 June, 2008
Author: Subhash B.Adi


HI fifi HEQH QGURT’ OF KARNAETAKA E1′ BANGALQRE

7flfi’f’E}’3’l’I-fi3″I’E-E 33¢ 1I1lAYfiF”J§.3HE 2%
BEFQRE

Tim I-i_€DI%”‘mE B2IR.;.’.lUSTE€3.E ; j

&€I*E:

«:2. ‘ BARBH
fi:G”{E;Am Gait; GOW.

snwgwxt. we _
RAHfiA£’§”ALU’E.HAVEfRE’D;%Wi2 i _j_~__PEj’E’I’m1i’ER

THE 3TM”3 95$”? ”

REP’ mm Mam: vmsmtc ”

P’RQS»ECK3″1’0fi «, ‘V V RESPSEDERT

:33? $Ri;§fi>§;?§%”;3*E§xP15is;’*~$§f;}EvCGURT mm, PLEADER1

“$3

” Rzesvimlan Fetitinm. is filed urmdm” Seactian

V M3}. at’ C~r.I3,{3. to set asida the
” ” «.m§3v_v«aeméimti0n am mam” of ammrm pasamd by the

w.;mm, fix fill’: Hmfiflf 1%§’ datad 14.1.04 and

the 9m, Fm, Hawami in arm. m.2&m4
:..”éL;e’.’3..m.

‘ “:1 “&.m.,7,*as

3’ fiwinal Refimfaan Pciitian caaming an far
firm; day, time Caurt mde the ficslkmwingw

_ .

VT Em audit Tt’&}X31″§, –~ E:x.Pv-5.

3., ‘Thu trial mum, an appxmktimn at’ then

i3our1a:3 fimt the hm%3:ad false mtztzrm V.

ta wnmmw am mum af Rs.3,mw- and {

not mix! in Mia”

Cfimpaxgjgr, Enturn the aafmd usfi ‘~

amm 13 evidem am
the mwmfimn — Exy-4 91′
Km ;fi:%§- is mam-1uc.m which as

awumd has
put: Hm i(:§rt£ 31.’?m19${} he has

mafia;-5 -5 £113: washer at

page m2.?5a§maak5g;9;4{¢g«%j£a at-Igxxa” tum. E32,?-4{d} in

thy Rs.1,{3fl8/- at page

tkw evidence at” PW-11 – the

_ Gnufimmcimnd Rahuthml and

T’ fiumpéaixga? :i§a$ mamimzd and in his atatcmmt, 116 has

‘ H mmunt is madibafi by the atmuaad. This is
éiagr fiwm the; esmzrima fin flm xwtzslutian beak ané

Z “% dwumnxzary
% mm aural mamm cxmtg mtablish that me

pefifimmme’ rm withezlmwm the atmtznt from ma Sxzscigty

evideezwa; has mama tn the
aflmw agafiwwt mm pm§:t5ie3;1e:r” §% J01′; ra-

…::’ §i’I’a:

‘Liza-xx, the that the

ofram is: rm:

s 4,: §.5~ew*x1mi i’§S i” that m
g mam” 2*: mi’ aha S’£ n3:aa” m be ahmmaed’

befwa pmsmmtfiug ” a crzxmml cfliam

; :::fra.§ cvifiancre. orf PW-:1 ta PW-15
fi.m iha asgenm mmmiuad by
; gamma haw mncuzrrantly fmtmfi
V. is fi.t1}y ymvmi beyond rmzsmmbie

37m ma waqw far hatmfarenae with tha

E

E arfl ma mt wxwdfi me 3:14: ammum Mfg. V.
Rammum am cmwmy tlwugh the Q
~s’a=-rm-..u. m with the paymt sf

thza Tm murt, an.

urn:-burr’ Itlinfll ‘Iuinfifliul Vi! i’|l”IlIlIl’IIl1I”

I
I
I
I
I

I
n

jufimmmz. mi’ wnvicizicazi and mrfim anf amsw
txwummm.

thg ammw, awn hmrc rm msafig

mmriafimmfi m& &epasibeeé ihe * L’

am thifi fififit 3% ram: dfimptgfcad

é… ‘Taking £3137’ ‘a.s:w.”%2unt, I fmfi that
irmkumsfl mf ‘ fér a parind of «one

month, fiazfm _ *

Ae2vm’§?§ir1g*_}_§;’v, grassed hy the ma} mutt

I

is semgmed with 6. fine eamnnt sf

Rsa3,§i;”i%I;??,.a4′-:_;:fn;2gLA’:E5dAei’a1xl’i: as gay, amxsed to umlargrz simple

fur am nmmh.

Iuaas

mumal 501′ fling ‘ ‘V