High Court Karnataka High Court

Naveen Kumar @ Naveen vs The State Of Karnataka on 6 July, 2009

Karnataka High Court
Naveen Kumar @ Naveen vs The State Of Karnataka on 6 July, 2009
Author: Subhash B.Adi
-1,

IN THE HIGH comm OF KARNATAKA AT 3AM@gi;¢§:E[TT 

DATED THIS THE 'W DAV QF JUL~';'~--?'..u()}i)9::'A--.::  T _:     

BEFORE   2 i %'

THE i-~iON'BLE MT2.JusT:cE AWHTAN ASVHVANT)§§§fi§;{§O'UDA§ T %

CRIMINAL ?ET:TIToNTL:xsa; 2923/ 2Toa9[

1.

Navecxz @’T¥€_a\t{:en
S[o Rajshckhax ~
Aged abou$,V.2″?.__’vt:aI’S’ ‘ V ‘_
R @ Ne:r.~1?., NVa?,ar”*l;1.Var<vag<.mzda
Petrol –

Banashankaxi * ‘ ‘ ‘

k5aI1ga.iT3:rc, .

2. Vishwa (1; Kaila. Vishwla
” _____
” fisgéd é;E>}3ui;’J_.’8 yean}
‘ ;.R”‘@ Nc)_.3,:AdI1§thyanagar

. F€.6.’%f Cémlc,
“£iéyaran3*ap1ira Post
Btangaiciaeffififl 09?. .. Petitioners

n(jJ.-fly S:?i:i:i.k1f.1<.rishna:1x11I't§:13r, Advocate)

T " u'E't'ié Stair: czfiiamataka
' . j'l:5y the Basavsshwaranagar

PG];iC€
Regxby the learned

– 3 –

immediately, she aiong with her neighbours went ta spot

anti found that her son was xcaurdercd. immediau-j;1y_,

is iodgcd. The police after investigation of the fed’ 1 =

charge sheet. Dlmixzxg the course of’iiri’v’€is~,ti§g.’;1tio;n; ii’.is ‘

that the deceased is a rowdy zfihc fiitéfitioacf

a rowdy sheetar. There is a1:!._ t:;;%e witncsattg “‘inE:iden{.’
(jonsidering the ci1’cu111sf;;,11ces;V-a11r.iL_’€Ti:é-» cf tjie offences,

this is not a fit case for g}ain’t’ef ‘A ‘

Sd/-

Judge

‘ ._”svbk/