IN THE MGR COURT OF KARNATAKA AT BANGALGRE mares THIS THE 30*" DAY 0? APRIL, 2009 H BEFORE we HOWBLE MR. JUSTICE JAWAD. 7Tjj T T
CRi..R.P. No. 737 2of;5%%*%j = _
BETWEEN:
U}
U! ”
9 PALANI sic PERiJMAi.,—–~~ _
AGED ABOUT .29″{EARSi %
supm sm mu I
AGED» ABGUT 29 f *
Amu S;*'{}’z”§gRi§$’UVGA.§é~~ K
– Asemwscur 23
fif°*PG$tr«ifivE1.i3’Sic3MAAou
W ,aG£;>.Ae¢uT 31 was
CHA§f£.}.:’i;A S/0 MAAW
Ages ABOUT 27 YEARS
= ALL ARE FISH Meacaxwrs,
“‘.’R/QMEERUGARARA seem:
% 355102 MANJUNATHA
KALYAN MANTAP,
BHAQRAVATHL
. .. PETITIONERS
(BY MR. PLPARTHA, ADV. 8: SR1 BANAND, ADV.)
§»’~3;«»
AND :
3. THE STATE OF Eggxaxa mica.
BY LINGADAHALLI PGLICE STATHDN,
TARTKERE TALUK. ”
a£$mNDEfiT AT . %
(av sax ma SUBRAMANYA arm, E-sicgfifiv’.
Assn:
THIS camsxzxszarss Tmfifiw gs F1’LE:§uisT 39? RN!
401 CR.P.C ex’ THE’i§§3VO.C}fiTE”-‘:.fr*{§R..THEv AP’ETITI0NER
PRAYING THAT THIS Hoflme’ $2 PLEASED To
SET ASIDE THE’ _CG§%’VIC?ZjC3§$§A…’:5§§iTE§3i;fE DT. 23×2/03
PASSED BT T88 :=’§£’;:}_..{3i’;{,i3¥N_’;£) 8§4V§vDD’i;’;J’MFC, TARIKERE, IN
C.C.N€J.6lCi§;_V A%§_’i;11’if€%NF:iFTI§é.é’E..& fiecmzfirso THE SENTENCE
DT. ‘ass’:/ffijfié ?5ASSE’i3′ THE FAST TRACK
C0URT*;f?’A£>;Ii{ER5E;’-..jif*é_ ‘t’3?§E;;A;?~£0.32i83 AND ACQUIT THE
PETRS. ‘ %
..«.§fHI5 TETITTGN :55 camws cw FOR omens on Tags
,/..pA’1′, THE CQURT F’1i3;’i”Z)E THE FOLi.0WING:-
GREEK
Q’ Bethfifariies and their learned ccunsei are presént.
A. 2V.” Beth Sidfi flied an amzlicatiera repofiiina
: ‘sf-Tiiiément between the taartia and seek grant cf aenfiissian
T “ta the parties ta tarnpezmd the affehce alleged against tfim
&W/
r- nursishabie under Sections 143. 148, 341,
324 and 42? !’/W 3.49 IPC.
3. Heard.
4. Considarirsg the nature of efience,;’_:”w§i!’_c}i _
cempaundabie and the terms aargg upa_n,”»:§éjr;i1%§§si9n §s«.
granted. The affence punishabég
Secflons 143, 143, 341, 324_;né’42? rfia ;4$CIéC i$f.
ccmfiaimded. As efivisaaeé.V’VL’L’u§§’dgr (8) uf
Secticn 320 Cr.P.C., It’ }9::a\{_é,L”t:?s._e_:».,L e’1″fe1ct cf aucquittai caf
the accused. 2 2 ‘V
5. If; reféfiiers is dispersed of.
Sd/-E
Tudge