High Court Karnataka High Court

Prakash vs Shri Suresh on 17 December, 2008

Karnataka High Court
Prakash vs Shri Suresh on 17 December, 2008
Author: Huluvadi G.Ramesh
13: 'rag H1<:;;~1 {L'(){ER"E' 01+' k:£§R)s?;§'I';:&KA'.:§§'S7_V
BANGAL(}RE ~  

mun THIS THE 17"' my 01? m§c:§%_§43$;R2ééS%  

B}:'.F(':)RE '«   ~:' %

THE H();\é'BLE aria, .}:2s':*:{:§:mfivusv';;.11;A;1;;;{;sjSagtsa

CRiEks£I.i¥'A.L §ue:'w*1s:0:$;}js§;3*%;':'1*1{}Nk:~.;i).9§m1«' 2995

EETWEEN:

igrakasilfi  '  ' 

SS5: Sata!izi'g}Iii;§§;§{e1*§?:A _ _ _  . ,
Age: 4'? yea-£93, Die: » E:fi':%;:§Z3::3t1?.rz-a<:'£i;;.*, 

R13 Basfiézyé  $_::::.i;7esh'2=.,%a{,§ 

Gad}:i31g¥aj,LCr:f:Sfs, }3';_B°.~Qc:t:ad, --

TaI:v--.H:3i§}cs:ri,"{3is§i 5:}Egé{':3,';3_' ...?ETITi0Z'€ER

{ By  §F'§V'£::3:a<V):a'i; __ Ai§ '¥.;'. 3 

    ..... 

V V
‘ = S.:’0’_'{.3_1aa;:idra§~:a::t S%1efié:na:::

:5’s~ge_:L §.fiajnrf Gcc: Busiaaessn

z R-=”‘}:> S3.Bk€Sh’WE1§’._, T31: Hukkeri,

Dist: 863 gaum.

T116 State (sf Karnataka.

B}: P.?.Be1ga:3m, …RESPO?€I)}E?€”F

{B}: Sri.A_ni%.S.KattL Am.)
IQKL,/’ $35555

?§2i3 Criminai Revis37t)::z Patiiizrti is fiieai under Sec’£%<m
39'?{ I} {If Cr.P.C. 2;:z'ajy'ing :0 set aside the judgmem and; arder of
caxzvictioii <it.3,9.(};'"§ pasaed in Cri.A.}~En.235:0é3 W} the fik: 3f
the FTC-I (Dist. & S.}'.,) Chfiiadi cezzfmning "Eh; §31<§gmee:1t and
Qrder {If C{31}¥'iCii£3§} d§;.zi1.i E .04 fiéfififééd in C.{"3_.?\E<:gSi5§i35f)"§. an the
file afthe §MFC.,, Sa£1k€3ShW&I, " -'-

This Criména} Rm-‘i3i0n f’et;%iim”2′”(::;:–z{i’;:g[“r>z$*_%”i;.:” é:m:%é’r:s

this day’? the Ceurt mafia the fi§}1m;1i§z}t;ace ‘{§:f !he– zjzrder ziaieg 2?12,2.f}6.

I3. Tiic “péiéf:§.é?m_;.irV in this, petitima had $8633 cimviaztaci by

ihe: J§V’§FC_;: San1§E=3sI3m’ar in C.C.NG,82f%zQ1 ané fiat: aaid Gfdfii’

2 E_;Aa::;_hc;e”13 ;£311TE}rmed by tim Difitzfiici & 533316313 Eizdgaa, {::§3.§}~:’.235=?Gi%. it is tha S:1%)m’is;.11~«c£m:pi%3;m:e GE” 331:: mder

paszsezi by ‘ihés Cmgri {EH 22.2.06 and fiaat tmw. at fiat:
interventiean uf {ha skiers, boigh the }C33}’i’i£3S Exam amered izztn

e::empr{:n2’iS6 and Satfiad ihe maiier amieabhv and fin:
3%-‘r”

complainant 3350 undertakes; in wii%;d:’aw the eomp}am’£ in View
fifths setfietnezzt arrived at b6′{W€’.€¥2 them. Acc{3ré’i’:%gEjy,”sguighi

far to emnpound {he Qffezace. A11 appiicatican -§i§:Id¢3T:*, 4:?

fix» sectécm 328 €2fCr.’P.C. is i§1e:~d’Ei}”z%1ig zfggaafl ‘?«'{i§_’i§€fi§’;..%:lfi?~ Sfiqgfééé A’

by bath fiat: pariiiezss anci Eiaeir C{s1;:v1 :~;§:I:”.V_.

3. In ‘flew £1’f__{§:.e s:im§:_.V ?:_ar;i::;°~dEated 2§.3.(}é éésmisgizag
the petiiian is recaEi§:.r3._._ T}1e._p{–;ti£’é€?::1 j;!§._’i0W€d pemiifiing ‘aha:

parties $133-.c01§}§’§§Qz2z}§. t§;~.;e_v<3i7£T§%sz;:¢'; ' V' }é'«.*(icm"afii:zg1}:'. the izzzpugnrsd

{§1'd€3}'S pas;:~:seé 1:9}; tide' = Magistrate Vénd the iearned

Sessiezas Judge are get a.s§éi:':_. ~-§"e'tiV5ti'-.:s«_:§_xu€'::* 'be raicased {mm 'fine

custedy forth xssjtii.

Sdf-~
judge