Between: 1.
Goya}? Adv; 1
11¢: THE HIGH COURT OF’ KARNATAKA AT 3A.§$i_f§$§’;f€§’§?E
DATE13 was THE 11th DAY OF sE?rE:$:£1:BEEi%s 2§.g;«g}’ K
THE HONBLE ma. J1}STICE”K;”8REl§f;>I?§AR Rx; ” _
Cr1.A. of ”
Smt. Nagamma” $ ” 2
W/0 Ha1mmani;hapf;:a;._A ‘ ”
Aged &bU.131*_:i–56:;y€18.3.’$; :
}T€/04i%f533f1o’L%_i”V€3Ql0r1§;’,:. , = ‘
Ba$av&;§;gzttétf1a,’C1¥,zii1:1};gLfi mink,
V£)avamr3agr:3f¢VDistfict; .
r.Smi.. ‘ 5
/ E’! Sl1ij3″.8;?§?i1JI’t1:};§’»,.’
Age::_<_:1" abofit V36 }f€'3_§?1I'S
R/0 E3h0'.ri.'-Cdiofiy,
£Basavé.jpat:ana,ChaImagiri taiuk,
V. *A'Daiti3nageré"'District=.
…. .. Appe:§}.am.s
_ ' ;S'e:33:e af Eialnataka by
'"§3af.savapattana Felice;
Qavaflagefe: Digtrict.
…… ., Re:s;pc>nd.em:
{By Sri G.Bh:3.var:iSi:1gh, SPF. }
The site was not granted. The deceased was insisting A 1
to refund the money. A 2 went and abused thetdeceased
and threatened the deceased not to ask 91′
money. In that regard the deceased 3735-:
oath in the Mutt that she wcttld Vbayfizzerzt.
After the said. incident thet_1_eceased u L’
2. In both the ver§ions””i1;= the cotitenticn that the
deceased was put tc VA lfetntifiated in public.
I-§ence”ccm:i?i_tteE*1 ‘Vs! ‘?fie”ab0ve narrated facts, under
no stfetch. «can constitute an offence under
Sectéen 3{36_. =T’he’: ofder of conviction is perverse and
‘A Heiicetyyttiie appeal is allowed. The order of
VccIiVietiQr: ieVV’Set aside. ‘§’he accused are acquitted. The
V”‘bf~
b§*;11’€.iVt’ stand eancelied.
e sd/-
Iudge