IN THE HIGH COURT OF KARNATAKA, .
DATED THIS THE 3181' DAY OF IIUL'.~;[_2.O0Q - _ I I
PRESEFIT fr 4' '
THE HONBLE MR. JUSTICE ._tI1.'sREE.:)'II,gLI§v
V'
THE HONBLE
Crl.A.V_
MANJA @ IWFEJAN-NA;"'--I'i'." "
S/O. cHAN,N;A_c}J,R1cQ'w13A;
AGEDABQI;:T 35§ig'i'EAI-Is, _
R/Aiv:PO_O1)/IAGAIN/{£3 VILLAGE,-
DUDDA HOBLI, V I.
HASSAPJ. .
- V APPELLANT
(BYSRI B.K. V-NARENDRA BABU, ADVOCATE]
FI:AEIxJATAKA,
~«I3*f.DUDDA POLICE STATION.
_ RESPONDENT
(BY SRIaS.’B. PAWIN, SPP)
THIS CRL.A. IS FILED U/S.37-4(2) CR.P.C. BY THE
I FOR THE APPELLANT AGAINST THE JUDGMENT DT.
“‘Il3.’3.O6 PASSED BY THE ADDL. S.J., HASSAN, IN
S.C.NO.70/O5 — CONVICTING THE APPELLANT/ACCUSED
” -“FOR THE OFFENCE PUNISHABLE U/S.302 OF IPC AND
SENTENCING HIM TO UNDERGO IMPRISONMENT FOR
LIFE AND TO PAY A FINE OF RS500/~ AND IN DEFAULT.
TO PAY A FINE TO UNDERGO RI. FOR 30 DAYS FOR THE
‘F
Ix)
OFFENCE EKHHSHABLE U/S302 oef fee ftfHE
APPELLANT/ACCUSED PRAYS THAT
MAY BE SET ASIDE. _
This appeal is corning:=.A_on:-…for .
SREEDHAR RAO, J., delivered the following; * . «.
JUDGg£NT»f7
One Rajugowda the accused and the
deceased are friends,-“‘i?’J\7::Ip the lw.’i’.fe..:o”fxthe deceased. PW2
is the idpeceasedl is the case of the
prosecution liad illicit relationship with
the vln’fe_ a_c:cuse.d’L”-.’,I’_he accused had simmering grouse
against the illicit relationship. On the
intervening nightof 13. 12.2004 the accused had spread
V’ –. A on the near the village hospital and they were
The accused in the night hours assaulted
deceasieds with chopper on the head caused his death.
PW1 the morning around 6.30 comes to know the death of
“it: .h:elr’_hu.sband. PW1 lodged a complaint before the police at
8.30 am. as per Ex.P.1.
2. In the complaint it is stated that some unknown
persons caused the death of her husband. T118 dead body is
4/
hearfiu§’thnrgday,d