High Court Karnataka High Court

Sanjunath @ Rabhavendra vs The State Of Kar, Thro Fartabad … on 13 October, 2008

Karnataka High Court
Sanjunath @ Rabhavendra vs The State Of Kar, Thro Fartabad … on 13 October, 2008
Author: Mohan Shantanagoudar
wwmsmuwmamnfii Wiufi mumm ur KARNATAKA rmw COW'? OF gmmmmm Hififi CQQWOF  MGM (30%

  

IN THE HIGH coup? OF mmw;--gKA V 

CIRCUIT BENCHWAT 3AreeaALoRE  %  

DATED mzs THE 13T"%AaAy.gLoos 

' %%%[%jB£EFoRE%. % A    
we HON'BLE .£aR,JU51TC§':§MuC)i&§AN si»eANTANAeouoAa
CRIMIQALV $:c2.see2/20%

BETWEEN:

Sanjunath  """  . V'

@ Raghavtmdm _      _ _'
s/o.IsI:1appa@ ivshwar'Shalja,put  " __

aged 22 years " " '     "

Occ: Mason 

R/o.Vitha1 Mzmdir _ V *

Gulbarga   " _ _ ,. PEFETIONER

(By 333 Lrsga-gt. sada:-- Ac1v.,)

';.AND:

 '1:';1i'e State 
 . Thmugh FartabacI~

Police" Station
. . RESPONDENT

‘« Sfimanabasappa K.Bab-shfitty, HCGP)

. ….,, . w..V.J’\.A’J’¥}lV’:\J’K” :«.mm*~a:~uMiwh I-NWH COURT 0? KARNA}%i(A H§G§”% CORR? OF ¥{&RW.M’AE{A Hfififi COURT 0? HEGH (KR

4

complicity of the petitioner herein. assaulted
the deceased Pandit on his and
corresponding injury is ”

Pandit as is clear {irem
because four -~ diffemnt
allegations are the same will
not exmre to the
accordingly same is

34/1
Tudgs