High Court Karnataka High Court

Mariswamy vs The State Of Karnataka on 4 April, 2008

Karnataka High Court
Mariswamy vs The State Of Karnataka on 4 April, 2008
Author: N.Ananda


Em THE 8E$H’flQ$RT my KRRfiA?fiXH, ERMEALURE
Q%TEfl THIS wxa $m may Q? RFRIL gage
EEFQRE
THE HmM*ELE mR.§m3m1cE m.AmAmnA

$33.. 7?. Wm. Ezfiffiffifl

fiET’a’E2E£=$ ;

MRRIEWRMV

3£$.vEERA3nmsA1AH

amgw £333? 5 Yflflfifi. ‘zu*
3331333? 33 HRNHVRLLR VI&kRGE _H”v_ K ~._ ;
anmammmwmmp KD?P&h% 31s?:.x ; ‘9g?:%;9wER ”

in? snxywwmg smamxgw A&$j’fiAsE3H_ x§3¢u:ATEs
HBVS.§ . ‘M- 2 <.u ". "w"

Amm : J §. g iux : .*’~w.

wax Ewamg my K@EN§iamfi”‘.T7f ;”V
B’? $j.”z£=}¥EkP;’L?Z”;T7?:§l..[, ‘ V
RE§EE&ENTED aw svmxmvgmagig %Rfl$E£MTGR

wxma aamRT13w2un:w:f; %_ __.

fiANE&fiQRE V. ~ «VV*;z_”. w<;. RE3?@NBEflT

{EV fi£1,§afiwA§FfiV4 fi§$§y V
"cR§Ezfi£Lf"%ET:?:$M FIBRE fif3.439 CR.P.C.

?R&$:&m"~$m. EmL§E$E THE ?E?ITxQMER. aw anxn IN
CR-T.E%i:'Z';.'iE£%z,;*'f35-"?'f–«.$«C5E'.j'~$§P;N8PDfR'E*E*€1 RURAL». EH3. ?RE$EN'I'm:'

: x?Emfl£w§"fifl THE Exam my TRE fi.J. & smwc, KGPFAL,
v_":w a.m;w3.§33£fl? wazay mg RKGEETEREB FQR THE
=_mF3EwaE %gm:$.3a2 my zyc.

»3?a3$«Q§TIT:@N’m$MzN@ mm FGR QRQERB $313 DAY,

7 THE=:egR@;MAnE ?HE Fmnamwxmszw

nunpu¢-. magnum u_-n-n.nnn.4-n-u_– mg snug:-g gunman ugnngnnungnu-n..nn mg nunggq. sagas: n…uun ll..l1nlll an: a H

x*’an
I w

Qflfififi

§at1tiawax axxfiyafia aa aceuaafi. in Cr$ma

Nw.1E%!fi? xegiatexed fox an mffenaa puni5hab}g

undar fiactiwm BEE I@€ by’ Gangavathi Rfifiéii7

pwiiaw ia sgekimg hail.

‘3. Eha atatamamt mfg””amlitaryf> eye}

witmaaa ~M.Shaikh Huasam wmui& £éfi$a1f an €h§H

d&tg gf macurxamqe wham kg w&a ggimgflcfi Efié
Kmtarfiycle flea: piawfi wfgtmfiwifienmaf ha aaw
Siddalingaifih mnfi Hanj§$afih§;amfi fi&@ix fathax

Maziawamy €pgfiitiwger. 5n§tei_§ %’aaaaulting

fiamaaaedg :’ it fiég fitatéfl by aalitaxy eye

witmfiaa, Sidflalingaiafig and Manjunatha were

_fiatim§’&mfi fifiaggimgv@fia@mma@, At that time,

fiaIi$wamy’,i:$§igat@fi th%m tn aaaauit anfi

fini3hgth$Wfia¢é&aafi, Manjunatha afiaaultad an

the §®a£_’fif deceafied with a award. Thfi

, “fi§¢$aaed.Nau$tain§d. imfiuxiaa an” tha haaa amfi

x: éuéflfimfiefi ta injuriefi at the agar. Cggzp

tha groumfi wf paxity, yatitiamar :3 xwleagad

an baii.

fl. fimfimrfiingiy, yatifiimn i3 as€e§tafi._§W”

Fatitiwnwr ifl ffilfifififlfi an~”%ai; –$ub§é¢t xtfl}

fwllflwing $mnditimna:~

5*-1

, TEE §wt1$i@ner 5fia£fi Exeaufi@_a~fi$fi£ far
a wmm ¢f fim,5fi,flfl$fi~ afi@_sh&il~wfi$ér a
$ur&£y f@$ “£he giififiw gym ta the

Batiafmatimn mf5§fi@ ¢émmi§a§i $murt,

hay ‘3h§£;” fim$ tamper mr

in§imifi&$é7mjifl}p&a$aém:§én witnesses.

$II;:The__§étififi$&@¢”,5fi&il attemfi the agar:

uragu3arg?§ *._F_,~w

Sd/-

.. .._uu¢ n–.-..-.-…–.. .4. .-..a_’..a_ ..’…u –_.n..-.-.-.-… .4. –.–.-.4. ..’…. -_…-..-.-.-.._. -_