High Court Karnataka High Court

S Manohar @ Manu S/O. Shivanna vs State Of Karnataka By … on 2 June, 2009

Karnataka High Court
S Manohar @ Manu S/O. Shivanna vs State Of Karnataka By … on 2 June, 2009
Author: Subhash B.Adi


N v¢””‘€A€¢.’ ‘t>fl””B

?¥NF£’m:z£”§3iE wwwww Wmmmmwmmm wewm mwmma mm” Eammmmmswm WEMW mwww M?’ mwcwmumm Ewiiééfl cmm” Q? %’é;¢Wi%’%’fi%f’§”:3a¥fiZ;¢% &*§5€”T$5’% flfifl

1% HR gzag $333? Q? Kfi§R&E§KA.§F Eéfififififlfifi
Efiffifi T328 HE @2″3:@X’a§ saga 2§$§
agyaaa
TEE fi@N’ELE HR. JESTIQE sssggga E. ;$ij 7

CRIHENAL §E?ETEQE you 1;34;2§§§; *

EEWEEN

. fianahar Q fianu

33¢ Ehivanna;

Egefi abaat 2% years, _$ _
Rfa Tera Ragasanfira $ili&gég’

fiafiamggura Hbbii, ,_ A~w._-

Engalara Earth Ealgk, ‘ I _
Egngalsrfi finial Biafizictg Q

:,§{“§2?z?:anaR

{B2 $RI},c§:§A$n§§§5g{x} Ea: xffi RENEE LAQ
~vL-._§? **** a5sa$:a§25;”&ava.:

REE

$ta:e sf Kainatakagg
3? Sakgieghapfirg Rural Emliss,

;”§Qpr3$Qfl$e§ by ‘”~–~ —–
Efitata E&§Ei$V§:G3e$§t@:;

E§gh £&fi:§V$§ E§:nataka;

2aggg;ggg;;_w -* .,, REEFQEBEET

»f:3% sag. EATIEH 3. GIRJE; RSQPE

1VA’n,n;$§:§”§RL.§ :3 gzxga 3f$,é3§ CR¢P&€ §RA%E§§ ya
“,”$§3aR$E Hifii aw” agzzg 13 QREHE E3. :83§2fi$s {:3
1, . SEE§LESE&?§R& aggaa Eagzgfi $TETE%§ 533$.
mV§Q§i$§f2$QS§; RICE 1% gay ggmnzws fifi ffifi EEEE
.fa§’§$E §$§’§LE §REE$£EE$ ggggzsgg gfiafig, §R%$A§g

fifiifi fifiifiiflfii §E?ET§§E SGMIEQ Qfi FQR $33335
REE Efif, THE CGURT EAQE THE FfiiLQI§G:*

.. 0.”. ‘AW’ » ,= Wm’ W,» aw gm

i$”é%dI”%>xi$1’*&5?’€n:.§,/’*’¢,::;z37″*&;?5’$»@”‘?s &3.M:..}9H锥 €\,,,sm2’!:>,\q?E*’4a;§ W? §”$W».’fi’\?”%

3. fisnaidaring tbs naturs 0f the sffsnca anfi
afte: msmaidaxing the gravity of the ifivélfiement

af tha getitiener, it is mat juatifiafiié fig Rfiia

flmuxt to reieaae tha accu$e§. Qn :bai§> #hag _thfi ‘

affencg alleqsfi af highway fiQbb§r§,7.1

ficmazdingly; thifi eii§§Qal §a§i§iQfifl§$’§ax9%§
fiismiasefi, V _ A _
1 . _ . Tudge