High Court Karnataka High Court

Ramanna S/O Dodda Hanumaiah vs State Of Karnataka on 4 August, 2009

Karnataka High Court
Ramanna S/O Dodda Hanumaiah vs State Of Karnataka on 4 August, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
 

IN THE HIGH COURT OF KARNATAI-(A AT BANGALORE
DATED THIS THE 4*" DAY OF AUGUST 2oog'%'gAa 

AND’ . –_ I ‘–

THE I-IoII’BI_E MR. 3US”E”ICEVCIR-…I<UI§1A.RA–S\f»{AF?iY'
CRIMINAL APPEAL . :'.2L063'I'i.:20O'6"'v..,.

uuumuuumuwuwmu

BETWEEN:

Ramanna S/1:5 {)tI’a’c£;j2.I_
Hanumaiah ‘ . I
Aged abeut 2% years’ _ *
Vegetable MeIrc”r*.a;’It.v V
R/at §~ionnuc}..ike (\i)._’
Tumkur Tam k mstfict. H

Appellant

Reddy 8: Rt Srinivasa, Advccates)

‘ Kgarnvatiaka by

« . _» ” He{3i:»%I§£_I”. i?c;i’i_¢e

(By STE: G. Bhavani Singh, 5??)

Respendent

x This Criminai Appeal is filed under Section 3?4(2)
Cr.P.C, against the Eudgment: dated 219.2805 passed by

9V

the 9.0., FTC~III, Tumkur, in s.c.Na.54/2r:}(}5 “»j[ceigjvi}::t;ng
the Appeiiant/Accused far the affer1Ce’*4p«;1’:)ishxa:}§ié2_
Sectian 302 of EPC and senten¢’éng* h’im .1;’¢. u.fic3_ér§é:._
imprisonment far fife i.e., tiii his -ngtufa-E. ‘death’v “a%:._d….3133 in

pay fine of Rs.5£3,000/—.

This Criminal Appeaf “c.}§’mi;§g’ fig) .:’§ieaVring thés day,
K. SREEDHAR RAG 1., de!iv_e.re=: c_i:«wthe_fb_2l5§«;§V{§§.;’

The casei” fl:§’r’:)’sec:fi§§’é’h” is that me Kum.
Shanthamm;§?’.4(€iec}ea?;§en{‘§’}._é’§§’vfh~e accused were in mutuai
iove. The _parért$’ c»f’.’–dé’céééed had arranged a different

aliiéhae f{:%E’tf3’e marriagéfif the deceased since the accused

be!afi§zé:£_T’.’f9 caste. The accused was deeply

: .vVj}”ri:vstrate6—by _f.’?’§e:1?{5V& famzre. Gr; 5..i§..2004 at 11.45 am.

“‘£%§.¢3A”dfécease..d’vVv§as fetching water fmm the boreweli. ‘fhe

}gcC’i:S逥_V’acr’;1asted the deceased. It is far deserting him the

tack amt krfife and stabbed her. PW-1 — the

LA’}””~.L}>_?rsA§térnai uncle 9!’ the deceased iodged mmpiaérst befare the

-V

accused is sentenced to life till his naturai de.a.tf1j;Vv.Vv;fi§..:f§nie ~..

Rs.SO,,GG{)/- is also mposed. On

we find that the sentence;n.eed§.v_'{aV

Accordéngiy, we pass the fo£lowira§ 7c::%;Je.r_§ ”

(S) The accusectis segwicenced’~*:g_!_ifé};. fine amount
ievied is given as.éor¥§§;j:ew1nsa_t§1én,..tmthe’pékénts. we ds net
find any gaed %gvr0;.;_{1d’V«:t;_3_§ni:é:feré««Witt? the sentence of fine.

Aces rsfiéngiyfizha es: pg 5: ifiwed .

sd/~
JUDGE

Sd/:-

JUDGE