High Court Karnataka High Court

Linganna Gouda vs Veeranna on 30 June, 2009

Karnataka High Court
Linganna Gouda vs Veeranna on 30 June, 2009
Author: N.Ananda


: E ;

IN THE HEGH COURT 0? KARNATAKA . ‘ Q
CIRCUYI’ BENCH AT DHARWAE5.A’*’:– . ‘ V’ V’
BATEZD THIS THE 30TH Dgfif. OE’ ._s:;,i§»r§;”f’.§’.%Ir);;:: 9T”: ”
BEFQRZE ” é 1 1′ V’
THE HOEWBLE §s«Ii?§fj’£1.§S’}’IV<i"fE §:.A:w§:§.'gg .._V, :3

camzmg 12*;ms1oN 9&1"-':9::;*iQ;~¢ Niiaéfi/2608

BETWEEN:

§,inga1111a€Grmiiia;.V . =

Sf ii} Hajgppa Gzilliia. %f}0:1§a4,

Agtz: Ma}’Vs”31′.–.. .7′

Occ: }&g1’icL11t11;fi: V . ‘.87i:.si1’2f_:ss,.’

R/<3. 'I':a;1a}:a1, 'E'q:«.Y€:1E ' Peiitianer

{By S1"§.SVfi;:°§S11ai}' S2.:*;i.S«¥{, Nawazg Aé:3;v,}

%%%%%

' ;.'+§:%:%:'a:;é§;% ,K. "

:3; 0 1 a5:i.3:;:é%1wa:’a§pa Bufla}

page: M3339:

G-zjc: £gg1~§§:1f:1i;um anfi business,
R ,! :;.=.s .;{£;=§p2:£. V93 Rgsgondemt

3 ” {ifigg Prims Law Afiseeiaias, A633,)

This crimtiifiai revésigm p€€§fi€)fl is iiizsé ungisr Sfi€’.iC§.{3I”§

Essa? m~.:r>.c:, praying ta set aside the judgment sf JMFC,
” Kappai, $3 CS i’~Z0.89;2{3%é dated 3,1,2Ci$? canvictizzg the

§3€€iii(3£!.61′ far filtff €)ff€’:I3.{3€ 11;’ 3 1338 of E’-Ilia Act, and ate.

This gaafifiszi gaming am for aémission this day; ‘aha
Cfiilfi mafia the fofiawingz

ORDER’

Tha peiitien is Iimeé fear admission. ”

far pafitiorzer is absent _

2. i hav@ gone :Z’n:”csug}3__ . iECOI”C3.S:._”_
cencuzmnt fnéixzgs of aaurtbelow *–.i:}fiatT jhgaeiiiéiféiier has’
committgd an (}fi’€i1Ciffi~..v’}3i1I3iS1i3.£§}:€ ii1:1(3.€I”$Etif{1i§I1 138 of

N5§0tiE:1blfiZ Insmm3em£5s }5s:: 1i. Q’ ‘

fividéiaca ._ a:i&”zi€.’:f::i’ ‘V by ‘ ‘31%—-1fe:’s;§§011fle11’€–ccnapiaifiaggt hag heid
that f£E*:=:~:_ 4’ms;p<::1i€i$::1tfé*a:&1§lai:1a11t has praarsti I1€3C€$Sa_1'}"
7mg::«:;e:§i§::3.ts:V t:fi7enc'e=:s _g;:um£3hai::}& amder $fiCfiGI} 138 sf

F~§v%é_¥gi'é:et§:;a§b}c:%. z§Z1£§iI;&;1f53tfi;i':'t3;'Ef:i fact, "€135 lfiarmczi zriai Juégfi E135

' .i*€§sqieaqE 'f_h€e : 'e:'i::fanc€ sf aecuseé; ifiizaé he had :{;§i;f:gg.;g_ 2 %

the fznéirzgs 0f the trial Court.

4.

trial court ami i Appeilate 5 I1.€:{?€,§’s $aV’;’«2:i1′}«fiV:’V*~ ‘E’T.’£VZ3″‘1’€’iV:f€31’ t::3 V

£11 view af Concurmnt. Vdfmié-ixiga r€Cs:):=::ieei

fudgment Qf Suprcm§£?s;;u1*t ‘it; A..!R:.1v999~’§8.C. 981,

Whttrein thf: Supmme

“in its :’t:’v§sis;§:1a§._A j111*ilse{§ic§’7iL;”.:g.V:i1¥c Eéfigh Court can
<::a11_ …fé;–:=.r ~. E:xa§!nin¢.. j€h .r: V Vrécord cf any

§3I'9<E:€;€€ii fi;gS £62"1:}§é'.':p1_jIp6sé"»Qf'satisfying itself as

V"iéuthaiif;:0ri*Eié:z1é*.';:,$';- 1eg.éiiii3i" r pmyriety ef any

1″–I”ins:§i1:;gs; ” f$fii’i tgrizicgh -(:1: ‘ Qrder.

am the said

mviséanaiw. pkaixk°:=:1’*’«-.¢é§:inot be equated with the

— ., §}0w}§:i1″ fit” :1t3§.s%;§;::é11§a_ta Cour’: mar can it be tratated

Egfgfiragjg 3S” ‘Va .vser::Q:1& }§p§€’:§.éEli€ $urisd§.c~timn.

_ mezfifgm, it wcauld net be ap§:’0§:riat$

1 Cam’: to :6:-ap§:*eciat€ £116 evfience

étriid 1-‘gems to its mam ccxgchzsien an the same:

kfhfin the ctvidance has alraady been apyrrzciatfid

“§:;y tbs Magistrate as we}; as {ha Sessisfis Judge

in apgsaaiy”

3

{En mc:m:s31£}$1’ati0:1 of {he maifizeig E fwd thaé fim

camrts heiaw have 319″: cemmittcd any glaring srmm is}

6\’?z~.

-, *wV»~w’-«..~~

apprfizzriatiiarg. af eviéence. skcctrsiflingiy 1316 :3:-§.§3:ié1:a£ iéé?i$§€;33A”» 4_

petition. £3 Cligmisssd. u b ”

*5ub/