High Court Karnataka High Court

Sadiq @ Payya vs State Of Karnataka on 5 November, 2008

Karnataka High Court
Sadiq @ Payya vs State Of Karnataka on 5 November, 2008
Author: Ashok B.Hinchigeri


m 11% man muarorr KARKATAKA AT

Dé:’§’Efi 11% ‘rpm sm my OF’ Hmmamam, fl jf _

BEF’O%

THE HGI!E’fl,E MR. ..It.:s’m:E Amex E;

EETWEE _Ij:


samgg PfiYYA
am aarzguua. - k
mmgmtmns     % t 
map. as 14%?     x 
mcasss,  .
     
I   Pmmczms:

gas' 331 

%%%kLkis*::m: '

B?x”£?;§fvH§}RA’£g%YGUTPGIJCE grams

1 LREamm£Rft¥** Xj

sR1%%:§§.%o2maPPa, Hcepq

nu-un n uygnians vu nu-ans’:-uruu-n Iuwin I \-\.l|ll\I VJ!’ HHISIIMIHRH l’II\3l’l HUUNI ur RHKNAIAKA H155 C’

ms C§EL.P FII..EI) ms. 439 c12.1=*.c 3*: THE

%%%’m=mcam FDR ‘rm PETITIONER 1’-myma THAT
ms 1»-:m*BLE caum my BE pnaasxzn TE}
EeH{fiRGE TEE PE’ITFI{3§ER ON BAH; IN

-4:-‘tau v-tram»; urn 1:11:11’:-II:-11:11

3.C..Nf__§,’?4§[2UGB [cza*.m:>.4/mos) 05* cnanrmxm
LAYGLI3′ R3,, Bmaamm cm, FEEDING OR ‘mix.
ma $1? F’1″C-X, BAGHALGRE, WHICH Is REGD. FOR
rm mmncas 1==;U;s.3m’ or ms.

mun uuun! ur nnnunzr-ma mu:-I pugzxl Ur ISAKNAIAKA Hlfifl COURT OF KARNATAKA. H§G|’§ COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH C

ffiilfi cmmm PETI’I’I€)!3 come on %§*”m:

GREERS ma my, THE ccmm’

F’fiLL%WBiIG:~4
QR Q E E

‘fiw rwpszadm r@ate:red

the afisarms pwsfwhabh

2. M 98345 gef is that on
5-mmoztas Walmh
(cw-ax 1:; as cut. the tmoai: of
crass-2 mused bleeding

mum” W. V is turned dawn by

the mg: *rm1§ by in; cmzier, dataad 17.09.2003.

L the learned cnunsel fizrr the
that than is delay in reeordjng the
Q; the Althnugh the iz1x:idm1t too}:
i 34.91.2003, the statmsm carf iqgm-ad in
an 24.91.2933. S1-i 3.1-Lmaqum’ m amrm

‘sahmxm shat the pe.2it.,iem~’a mm is mt found in that

ws@’§ai1’1t,{E”m. Amrwtiing m Mm, the Worund Certifitzata

a33′>% that ths mzfi sustained by Abdul Wahab are
HEM

i’lI\7I”l wvuns wt” I\l”II\l’.l”‘|Il’\I\l”\ nlun uygni vr nnnlvninnn rII\:I’I’1 hvwnl Ur nnnwntnnn HIIJI1 hill}!!! U!’ RHKNHSHRH TSIUH LUUK§ U!’ KAKNATAKA “K5” C’

cf simylc namrc. 1: 7m m g-sum that tag:
M2 is; appmhwam aniy an the basin. of
gamma: gr am amused no,1, Hrngast f
me me pefifianer has b-mm in

the lax: six monxhai He

smpaaém mean mm which

Q! Par $331273; laartwcl
C§$%mfi£ perstm
hime3’§§’ has cut his
thz-assay fig xiotiaa that the petitioner

is izmrsivmi i:a;m»~c namely’, Crime zmsezos

punishable under section
that the p-¢a’®ner’s axmwedmta
the mm a&’ hail. 3;-i.:z-Iommppa further

fine. lmifa used by the petiticnazsr [Accused

fit:..2jT ?mr xgtwaulfirzg the ixzfinné, is at-ecmrww; from the
Km} ham an the} xaaluniaxjf atatamcznt cf the

V Hal.

HER

Iudgé

– 5 ..

pwtima is d?1sml5sss:zefi. Hwcm, I dimct, the Trial
t1::apediwthet:z”1al.’ ‘ H’ V
J§if~

_U 10.: $_<.~<zx5. H5 H8390 :3…» 'lint.'-v.43. L: 3.33) r.n.:B £_.:I._r:r.lI_£ L) 3.33) CD=… !..£r._.3._=…¢I¢ ..-.1} .¢.1}.J Cain… r~c==iP5=..3. .5) 3.3.3) 39:.