1
i
Iii “FHE i’*§IGH COURT GF KARNATAKA AT BAi’v’GALC*RE_
DATED THIS THE 15?” DAY OF 3U¥¥4E 2009 f
BE?ORE
me H0?si’Bi.E MR. 3usncE;A*m-.2: V
sawsew: ‘ %
M/s fiufviflfl HEALTH CF18;——— _
ADDRESS AT no.;*s;”vLAK§<IPE':%'Ma::;~:%–,
Bfi\?éGALGRE~S6O 343 ' ',
REP 'z' MR VIKRfisM§§i,_}f~€ARv3A§N;"'~,
FA HGLE,1E?~_ _ % A
i'-"QR 3:4? 3U?§Vfi.HAv:33AiN.VV.
” A” ,._.»APPEi.i.A?~iT
(ay 8?: GC?f’3i9’#.L $;?x§.G§~§;”A:7.§’v’.;}. ‘L A
#45} : V V ‘ _
%.i§A”;”KUMAR.VSHET %
5:9. §€’E$H.éV”$_HE.’:”‘
gig? a4<:2;;:=,? w:e::.:T PARK mam
.5-:fE'EW,EE?~i :«*?a St 8TH CROSS
' % "v?v1i5aR{éG:'§£x RAGE?"
V ‘=..i#¥:=’L’=.i_,LE5’%*]’.*e”fi:.R_;’5si*-“i
V _ak;%.rs:%fiAL€3aE¢.56soe3
” * RESPGNEJ-ENT
}g.,ca;.APa£A:L :3 men: 2225 3323(4) CR.P.C as THE
éafiéazavz ma ‘ms fxP?ELi.A?§iT/S FRAYIW? THAT THES
% %§-:e%:%;k'”a:;£ com? am’ as mgsea Ta saw’ ASIDE THE
«csaéeiz 9?: a2.o3.2se9 aassm 8? THE XVI ABEL.
%’%%%J%%%%%m4.r«3,, M 3AfiéGALGRE, 1%: {:.C.NO. 15512563
33″
U
2
§~:’-:}N’Bi.E ceum’ may as PLEASEQ Ta 55? ASvI£2i§”».THE
«tsmea 3?: 02.03.2099 PASSED BY THE ‘k%2<*9*:kk];*s1:*;§.§:..
c.rv§.:«z., AT BAWGALGRE, zw c.::.:~:e.%%i«. %
A::Qum":m THE RESPfiNBEfi?'[AC€USED–fj;'='C3§'€ gTH.E'*
GFt'~'Ei'éCES PiU;'S/ 135 9? Ni AC1'. A§4b«."rQ
aespereaewrgmcusea WITH A'P?Ri§_F*'REAT?–._ 'S.E¥*i'?'$?¢£.'3E~,
A343 T0 cawawsara THE iaéFE;nar4T;:eM#LAzir:?.
"£3335 am:-eai coming énfor adfi§i.s§si€iiz…j:?1isA'fieay,-tjhe ccurt
fieiivéred {fie feiicwing
Tfiifi 5bgii:s.f:az':~v.§v.r=::"_§§ai;;*:_§i:~~tfié; ,'::i'2.j3dg:*r:e2-gt fiateé 2.3.2699
passedVin..§.'C..i'S€1_21G~$:'oh' tIhar:a.e5 or 16*' Aaa:tiena£ CMM,
6a::aaE:'€:_:*é. — féswrzdent fer' the affemte
pzsnishabié .;;:1é,ef3-2 <;f.ié;r'2.: :i33, fsiegcstiabie Infitrumerzts Act.
3? 'free a:g:;»§eai" §é"'i"i'§ted far admissier: with a request fer
V . 3. 'riv:.{a.ri::i"." ?e?used retards.
A "Fhe geraaéis sf grasatutfcm cf the resporédarri is
iafiaged misaaprapriation tizf ffififiéy by him whiie in service
éf the armeiiarzt as ?'éfi!'fiéi"3tatiVé. It is aiie-geé that the
/%§-'
K
3
he ccrzfessed is the act and issued the imfiugnéd :h&q’i;:..ié
Vida £x.i~”§. During triai, eviéence “WES iaid
autfmrizefi agent of tfwe aaaziseiiant Whfl n§ereEy__Viféi§tes%A3.jté.¥:1d T’ 1
the aiiegaticms ir: the cempiaint withéfif ‘}s i§bvs%:an-t§a?;§::5gVVV§43 ‘ __V?
ta frcm Wham the accused had rafieivefi rfiéney T§é.;?é’i3ié V
the aaapaiiant and raifiappruizaréateé’;-.fire a;:s;’::e{1i§*;~*:*vi’;-1fe i’i:: $éfe
méiy is preéace the impugfied t:h”e5é’;j’e:,’ 1. héfik. efidévfséfiéefit,
:09? :21′ statutery natice to ciifivfgég.
5. The iearneé. ‘¥:§tica’:éjA’fréfi锑ffie evidence on
retarfi tfiat%__;jc:’*~.i§*icf§;f§;iV;:a:i’i1§ were r’!’13i’1§fE3t is
csnvict thé1_a::ct1séd.fe:>f”?.i§’é~§afd+:%f’fer:::e. He affio noticed
time marmer “E33 whitii “”é;z€!f::”‘:::i?nar’§e was requiréd ta be
§rcvefijv§:jé’S mt dd’:’aé f§”§y thé aweiiant requirirzg ccmricticm.
‘E~_._ sé farmed by the ieamefi triai juége is
ba§’éfi'” ::re ‘Vfi:7é,’v_v».;e:§ifi’énce an recéré and I fie fifii finé a
Vééfiereifii viéié ‘:.ti a:ié fie taker’; frem what the iris? ceurt has
. “%é;::érs..-.__1r; “a case 3? acquiffiai, tfie accused enjays tws
§gné.fi£s,”:szi2., rzme §¥’@5%1¥’¥’1″;}t§§R unfier the mmmar: iaw that
§\(:zV..
4
he is ffifififiéfii uniess waved guiity arzé thé ‘T é*i»ije:*
saregumptién gets fértified ‘$3; arr eizrder sf ac§uitt:s:’~~… ‘
?. 3-Sara:-2, :19 case is made m2t_;aga_ir:§t_~ffi’é'”éi:w:1i§&fi;tcz=_ ‘
afar}? ieave éfiéififii the reasoneé ‘<*zrdc§?T €51' the"tt§¥'aé c5'+;&:fiE;.f.
Sfieaiai ieave seught far is déc,_i'i'*:2_ed afrd V:?~?§sc;'.:Vfii=%.g£;v1?3*$09 = L'
£5 rejecteé. Cefisequerstiar, thé Va_£:i';::»s=;.~;_faiV.staz1.63* «;% ej e:t7ad.
Edge