High Court Karnataka High Court

Rama Devadiga vs Gopala Poojary on 3 February, 2009

Karnataka High Court
Rama Devadiga vs Gopala Poojary on 3 February, 2009
Author: Jawad Rahim


A
4!»

2?, This §$ a 2*éxi%sis:::*; urséef Sectiaizn 397, cr.?.c,’4a::&:%'<%res¢

aépraésai :2? eviéersce is 21$? permissifie zmie$$ 'ia §é%§itefé*«*« *

sci tfiat thé evidence has been eiti'zeir»A§»§»;r':;c re:'f§' éfi i~:;~ een._ V'

misagazéied er that xiaiéfi 6§§9rtu?aii'§,hé%S"iéeén.

the accgsstefig L' % A _

§* The reasafiing cf the t'r'ia Aii..r;%iéV§A':;§v;-v.'_*£'f3_:jfié.fi;:ii:S;1§:2.§#3ri arm?
riahify the aweiiaie fine 53:"-rue. E,
ifiéféféfé, find r'a§ rs%gr¥i t'ir:é'¥:*:éf§i$§<:%z tégfyévtérfere with the
fifiéi rags

9. fer the iggeiiiiimer at this

.15..

giage $’:§bm’§t$ thvai””i’;iéA paiEi%.§ner E3 asse irzieresiefi in §§”si§F?§

_.V.q’:2iet,i2§;%§ t§. i:%”:e”‘§§Aiffi§g”:§é}t§¢%’: by gsayéreg the arnsurai rzavared

:2fsé§e,<r'_ ihé éfieéua, E){i;:~FESSif':§ firzarzciai dififituiiiag, he $2333

<r"7é'a:.§*:?«:f;%ab"é'a "'_§i;f*r::é;"V'. Learned iéfififiéi far the gempviainafit

V .weuié'*ai$.és:;:§m§t that he wiii rm: ifiiiééié any aefiravaiaé

4"'a£ci:.Er::2:' aéainsi ihe a£::23seé.€ Hcwever, as we are giving

_'_ '~_fia%z.§i'§iy} ii is aafiregréaie is $335 3 saecéfic :3:-"dart

ji§, Henge, whiée Céflfifmifié the crfiar regarifiirgfi sefltefica

Féfififfiéfi $5; the cazzrfi beiwé $33525 agaifisi the actufseé,

/

5

£313 geiitiareer is gféfiiéé three mérétiés time is j§,af§;i_ “‘i.Ejfse

améafit émiered zsfiéer the imgéuzgrzeé arder, T%”3§_§iE;’3::f§’i;%.$§;’V§’€;f§

{sf bath fiaffiéfi that R$.25,Qi3§/- 33 a%rea§§j..Vé.é§§::sV§iA–1é§fi

§’§33’¥ ihe baiante sf Rs.2§,9i’.:£s;’~ $15 aayjéiaiég ‘é3″§§é»fa§ €;,i'”3f

regard, Tha rasmndan: §sV.T’3_1ermiAit§.fi’* is tiia

amaufst ii’: aieiazagét as aim ihé a§%’2§_i:’:ét_ that’-W??? ‘tie %:é,a§§”§ieé
ag amrmiiiafi, The §&i§i_§_§’¥? 3i’é”r’:;s:u’f5 “::§.§;:«.?;¢}’;’»’s;e§ sf Era’ terms 9?’
ihis wafer, H

?§h*