High Court Karnataka High Court

Mallikarjuna Swamy @ … vs State By Bannur Police on 9 July, 2009

Karnataka High Court
Mallikarjuna Swamy @ … vs State By Bannur Police on 9 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
 

I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9?" DAY oa= JULY 2oo9'S

PRESENT

THE HON'BLE MR. JUSTICE..s<..s4REE'DHAR';.R.ACTIE.  V'

ANP    V'    
THE HON'BLE MR. 3US'T_I'c:.E c.R'.-KIJI~1ARASIA[AIvIY:

cRI_.APPEAL  2006  
BETWEEN   * 

S/O KRISHNA 
CENRAIPRISDN. . 
MYSORE   =

MALLIKARJUNA SWAMYBS IMA-LLIKARIUNA 14366

      APPELLANT
(By SH B S._PR.A.SAD, AMI'CU--S__ CURIAE)

AND :

_MYSORE'._x
-'N. * ".RESPONDENT

STATE BY’ B.AN’N’uRTPDLIcE

– % (B’/Ere B..i-ji.AVANl”‘S’I’NGH, SPP)

A ..4CR::I_’;’If3\PPEAL IS PREFERRED BY THE ABOVE

‘CDANVICT/APPELLANT/ACCUSED THROUGH THE SUPDT.

_. S cENT~RAI; PRISoN, MYSORE AGAINST THE JUDGMENT
‘.fjV»-j._ DT.19.9.vQ5’ PASSED BY THE P.o., F¥’C~III, MYSORE IN
¥S.c.N’D.52/05 ~ CDNVICTINS THE

-If.~C’C§\!»ViCT/APPELLANT/ACCUSED No.1 FOR THE OF-‘FENCE
‘ ‘.’§ “P/UV/SS.3O2 OF IPC AND SENTENCING HIM TO UNDERGO

JV

5
The appeal is allowed. The order of convict!”-O_l1 and
consequent sentence passed against the accused:.f”j:i-s”‘iset
aside. The accused is acquitted of all the
against him. The accused is to not

required in any other case.

The fee of Amicus Cur~:’a_e*-.i.s fixed iii/hichlll

shall be paid by the State.

Vghyké. ..