High Court Karnataka High Court

Sesi Nelike vs The State on 9 September, 2010

Karnataka High Court
Sesi Nelike vs The State on 9 September, 2010
Author: K.N.Keshavanarayana


SENTENCING HER TO UNDERGO IMPI{iSON1§«i~ENfi’:_’_i5Oi?”{..A
PERIOD OF THREE YEARS AND TO 1:>Axj”—A_I4′:vNEjiio1v.’
Rs.E3,0{)O/– AND to, T0 UNDERGO S.I. ,Fioa.3 –..jMoN’mS

FOR THE OFFENCE U/S 313 omiric AND”FE}’RT”I~IER’t-1’O»o4

UNDERGO IMPRISONMENT FOR PAY 2
FINE OF’ Rs.5,ooo/– 1.1)., “1’o”«.UND13:Roo”.S.14. gF~o”R.j3
MONTHS FOR THE OFFENSE UNDER SI:c?:’aoN 329» OF
1130. ALL THE SUBS’1’AN_’_fiVE SENT RUN
CONCURRENTLY. S

THIS CRiM1NAL._i5iPPF:}\L;. oN Fog FURTHER
HEARING THIS DAY, co_Umj oeuviaaiso THE
FOLLOWENG: N

Pleader files a
nieifio of the death certificate and the
Sta,t€IIi6=1f1″J[*0f’ and son of the Sole appellant

he§jtE”eViI1., 1″ece’wedV’byV:§1im through fax confii*}:ning the death

a SoT:AeV-.4appe11ant, who was Accused No.2 in SC.

H ‘- 24’-30i3″ioefore the ii Additional Sessions and Special

Mangalore District, D.K. She along with another

2 by name Neelappa Poojary arraigned as Accused

took their trial for the offences punishable under

Sections 109. 313 and , 329 of IPC, and Section 3[i)[xii) of

SC & ST {POA) Act, 1989 and after both the accused were

&/ ~
found guilty aged the appellant herein was convicted for