m THE men OOIIRT or KARNATAKA gr -. x mm» 'mxs mm 2913 DAY or JUL'? V % mmnn ms aoarnm MR. JUSTICE 5'. . " 1 T Criminal Revision pmfiagio. 831 oiflg _ Between: ' ' A' E Ravenappa S/o Dyavappa Aged about 34 years V 1 Q . » Shyathaiakoppa Soraba'i'aluk = . Shimoga District . " .. Petitioner (By Sri B.An,aV 1: "c1; And: 1 % V % 1.
State of V
By Sorafiia __
‘ V ., …… ..
€~1v+’I’e3a9Pa
Aged 13?
omrvi ‘T¢isP¥*==l ‘T
3/0 Ramappa
fifitd 75 years
S] o” Tejappa
V f f % “5.-. Fflfiaypfi
*3/o Tejappa
Aged 29 ycazs
. Gangadhara
S/o Te’ a
Aged 2 €’ga;rs
Mahadcvappa
S/o Ramappa
Aged 57 years
All are Agriculturists
R/o Shadalakoppa Village .
Soraba Tahlk ‘
(By Sri Honnappa, HCGP) ‘ ” ‘
This czimina1:.»1*cvis;ion =:pet;i1i€in”«is” filsdja/s 397 r/W 401
Cr.P.C. by the AdvQ<ivate;1'_ibr_ thepefiifiogzeif praying that this Hoxfble
Court may be plcz#xse<1"to'"qizasli=i:hc"39:1; the order of acquittal
dt. 16.1.2007 pass¢:d"~hjj_thc F'–rc:–1':~,– shjmiaga in S.C.No.118/2005
This comm' g up for orders on this
day, the Court the 'following;–
V:(}ov§z-131;;1'jctnt44Vt'P1ca:icr is directed to take notice for the
1cspo1:idci;§t;s.tA and also on merits.
_. Thtilttis at delay of 456 days in filing the mv1s' ion pe:t:rt1o' ' n.
petition is by the oompiaiuant against the judgment
The Samba Police charge-shcetcd the accused for
h punishable under Section 302, 12043, 201 read with 149
the deceased. They are all interested Witnesses. Fu1'E"hcr.'V:.'PW-1
who alleges that he had heard accused Nos.1 to 6 talking
finishing thc deceased i.c., the father of the PW-1 K
earlier to the incident neither he ._tht_: ~:déT<;::_é: a_as«3§1"'V'jr1oV:'*
inform the police, nor did he mfqm "
disbellcved" the avid' tznce of these VVi1IIi€_§S3S, Hy u T s1.'ht':I'fi
was previous cnemity betwtwn t}:1¢:.V'1ie:zi1_:ics~§§"L.The o'ti1£.*:rA"wi111csacs
have not supported the
4. The Triai .ou§;A_¢og3.-é3£ier2§fi§i:1 .. cvizdtznce found
that there to the alleged murder
of the father the accused. Though there is
iI1DIdiI1at€:d§1’3y,’, éi’£:_::lit mi c§§’;1u§id;-rafion of the entire cast, I do not
xfé””i11t£:1’f’t:rc with the judgment on merits.
may Lfccn satisfactorily cxpzaincd, hence 1.1%.] is
mvision is also tiisxnmst-:43′ .
Sd/–
Judge