HEGH COURT OF KARNATAKA HIGH COUR? ..-....--. mun LUUKPA KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA , ,@ IN THE HIGH c:0um' or: KARNATAKA cmcurr gerxscn AT eumaaxsa DATED was THE 15*" my OF aerorze ; % % THE HONBLE Mf2.JUSTICE:?;&(3ié§_;§§i
cRImNAL?A%?;?§AL%:sm8w2br§3Mk %
Between :
Pamthappa Raddy ._ S] 0 Shukrappa Yajagi _ Agé 48 yéazis; , : Guiba:ga'''E>_ism2<;t.' ' _j V _ ...Appc:*l1;:m,t (By. sri. ' " State: af KaInai;aké._ VA _ . ;
Through Vacii. _P0]ice”Sj;ai;i0i1.
Gublgarga, V, . ~
Rap’ by S. P; R,’ V.
High .Cou:~r.i:.,e1″ Kmmaféica
Banga;1Qrt:.V _ ” ‘ ,.Ré:sp<):1cieI1t
:::"(By.,smt, }&;:;_{:rac1V21;:":i;_céa:;, Acid}. sJ:=.p.,)
LLOURI OF KARNATAKA HIGH COURI KARNATAKA HIGH COUR3" OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?
He further admits that in this case, there is no Sjiiliptfilil
0f Kick on the testicles. According to the doctar, the
gzmptom of kick would be eit_¥:1cr contusion or E1b¥'3Sv}-C«*V1L ._V
He has also Statefi that a kick could not -1-
ieave n13r}<; an the
§'rom the deposition of t11eVdo<:t'b::_ ézfil V'
_records, it is aitlflifif dear de<Vf<i'a~S C"dT
suffer any external or fibfaéisns
fmmc} an the body am 1:101; Thus,
the yeilow c0io1;r":'-fiiiid §«co:1§;éted%*:::'i:: ~ right side
scrotum may {:: ?g1i1i11a as conic} be
gathered The doctor is
imable to iilfflé 'éieatfx even at the time of
£113 depositiqrs. ' A1:V:11;:di§puted poim. eff time: i.e., at
irlmié' (if his mortem also, the {Easter iiid
1'20': '~giv.r;=:_- g:§pi.f:i..c:§I1 relating ta death. Under such:
€:ircu;nStanr:?es,~. «-'ihe submission made on behalf of the
:%;::;e:'¢f%:~;::e,-_%:ha:= "the death is not éue: to the kick on the