_,VRepre,s.eAnte'd by the I IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25"' DAY OF NOVEMBER, 2oo9 BEFORE THE HON'E5LE MRJUSTECE EAWAD RAHIM CRL.A.NO.1022[2005 BETWEEN: Puttaraje Urs, S/0 Yadiyurappaji Urs, 1 Aged about 54 years, Taiuk Surveyor, Mysore Taiuk Office, " , Mysore. ..."APPELLAi:=;T (BY SR1 A.H.BHAGAVAN &:'/is-._N.FtAQElvA:K_RTSHNA, Aoys.) AND: State of Kvarnataika by Lokayuktha Police, = , E'/Wsore, . . A " " S*tate'-Pu'bi,.i*c. Posecutor", "" Wiiigh-coi;r: Bu-i.id'i~ngs, Ba_.n'ga_iore,H__ - RESPONDENT
A (BY’se;is.e,RA,3ENbRA REDDY, ADV.)
A ‘ viT4_!fiiSTCriE’FEinai Appeai is flied under Section 374(2) Cr.PC
V Advocate for the appeiiant/accused against the
Aitgiuhdgfment dated 31.05.2005 passed by the Special Judge,
V”‘–i.,_4″‘Mysore, in Spi. Case No.17/96–convicting the appeiiant–
&LjZ/
accused for the offence p/u/s 7 of the P.A.Act and sentencing
him to undergo SI. for one year and to pay fi~n_e of
Rs.10,000/–, LE). to undergo 3.1. for 3 months. i T
This appeal is coming on for orders, this
deiivered the following: _
3UDGMEN’I’1f’ ”
1. This appeal is filed under against
the judgment dated 31.CA–S_If2OO–i3l inis1S’p.ecyia’:.iCase No.17/1996
on the file of the Special,:._}–tJd’gVe¥.gg ‘iconvicting the
appellant for the:oftfehceunder’.Se4ctiVo’n”‘7″‘o’f the Prevention of
Corru ption 7.
2. Learned has filed an application
under Sectioni3g94 (VZV’r;__PC..Vrepuorting the death of Puttaraje Urs,
,~’t.h_e In support’ of that, photostat copy of the death
V’Cer’ti:.fVi’cate~i.ssued:”i3-y the competent authority is produced.
‘ 3. AJ;earii_ii’e’d-,uS’tanding Counsel Sri Rajendra Reddy appearing
Karnalta-i<;a Lokayuktha submits that in view of the death
4"certi_Vf'ic–a–te filed, it may not be further necessary to get the
Estateiiment verified again by the jurisdictional police.
{fig}
4. In the resum/§he death of the appeuantés not m
mspute) ConsequenUy,the appealabates and 5 accomfingw
recorded.
KK