High Court Karnataka High Court

Shekarappa vs The State Of Karnataka on 17 June, 2008

Karnataka High Court
Shekarappa vs The State Of Karnataka on 17 June, 2008
Author: Subhash B.Adi


IN Tim I~{{(3~H comm: oz» KARZEATAKA AT Bwamfiag

Bhififi TE-ES Tm 17m my SF JUKE ; f

smmwa
S10 SHWAWA Dfiaauamg ~ ”

OGC:PG£.”§’ fa
Rm A
aaaavam ..

m1aL1=UH.’ms*I?.AV”i:, ‘ii: PETYHOHER

my am 1G. V Anvomrm

%*x’m«::, “S»’fA.’i’E 6%’.
k%mr.p-3:. mxmsr smmx,

% H369;

mam: mmismuroa, Rfi5PORDEH’I’

uuaudln

_ ‘ ” Cfirémznal’ Revision Pctitzian is filed undcr Seaotian

‘ __ ‘~~;397;;§’ sa-f Cr.?.Qa ta sat aside tha judmant ané order paasad
T % the P:-LS.J., Bgapm in CrLA.Na.2{)I20{)6 dated

_ “.16.}.3 .2396 and ccsnsequently set aside and
‘ ” ” crder passad by theJMFC… Basavanbageswadi in Cr}. Case

.’ouR’I or KARNAYAKA HiGH Couxfof KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

Ne.91r’7,1′?%i dated 24.3.2085.

COURT OF KARNATAKA H16}-I COUIFI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COUR’

11% Crimiaal R-wbian Petition eomim
admmiaem tbb day, tlm Ccmrt made the. . .. V.

‘% rswiaian p¢12it§91’§. §&_

‘ ‘ and ardar af in”

dated 2-asgzms r:.;;;§;zs:a.2o;:zoos dated

16. 3. 1.29%.

2. me; ahaetecl far ofi’e.n<:¢
4:3¥9¢a' an the ground that
ha wan. at Alamatti bciwean
23.72 1992 axui staring this mind he had

..'1.j};1e'H mama fimn SB. and 12.13.
8.0. account ani thereby be has

V _ 1256 public mzmey.

A ‘ Time pmsacution has %d PW! to 19 and
O Exs..P1 to P31. ms in mm <x:mpla1nant' am

–. immcmr, Bijinpur has gnaw that the amused has

miaappmzamwtad an amount of Rs.1,0{)O/- $6-fit on

IOURT OF KARNATAKA HIGH COURTAAOFTKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

22.1:2.1§2§4Z3 which was am auczceuncteci. In st1ppo:f.t”a::.fi_§:fj;11e

mm Eh amtsmfl. mI% ham baem _

7 ta 12, 14:», 1:5 and 1?. ‘I’hey_AIA;ave

umzmt fiepositad was not

dmama:-3:21. Eu:-Em the

amctunt: and same: cf It 3 also
stated in fine vultmtarily
aepeaim t..’r.§.§= has pafi and

I “W.

‘L into eonsidaration of the

Tan’ the amused with rtigcmug
an rmmtha and rum of 311,000;-, in

$15 to umdergom simple im sm-

fine The kwu apwllaw court has confirmed the

J ‘.

5% Iww mumal for the peti’£:ixmc:.r submits that

I the mmgflaim was filfi an 13.4.1999 and an the very

same ems. the. accused paid the amaunzt. He
thm was no misappzvapriation sf amotzm,
esmim were not emtemd in
snhm’m that some sf the
thmxe ia any
mhmm em fine 5-abm the
comlaint is filed. not juatified in
imwfififi an the
mmwdfi __ _ _

submits that me
aoceurzt and they have: smted

, fthatv mturned on demand.

._ mam’ witnms and in the examma’ {inn

Uhe that the excused paid the maney by

fia 11:15.3′ ppropriatzien. He has aha gum’ in me

‘ ” RE” am-aunt were mt mrxiad as the 3.0. acxtaount.

COURT OF KARNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

HIGH CGJRT OF KAINATAKA I-IGH COBRT OF KAINATAKA I-IIGH COURT

Judge

.UUKl OI’ KAKNAEAKA HIGH COURT QEKARNATAKA HIGH COURT OF KARNATAKA

8.. Ccnsidar-im the esvfienw on record

afi them ia also diacremcy in the .

the firm may be imposad as

rignnroua Znrgxisonmmt. I ordésf

requircm maifimtian. is
mrzd%. Semtnmoe for six
months $5 set with fine of
Rs..5,0G<3§~. umlcrgo simple

Sd/-9;