High Court Karnataka High Court

Shiva @ Shivanna @ Shive Gowda vs State Of Karnataka By … on 12 November, 2010

Karnataka High Court
Shiva @ Shivanna @ Shive Gowda vs State Of Karnataka By … on 12 November, 2010
Author: Subhash B.Adi

§%§;§’£§{fi gay Efifififiifififi

fié”§”‘E[Zs ma ‘§’E§ sgmz Egg’? 53;” ggmamga §§n;.%%%%%

§EE?”i3§§

‘§’§§; §§€3E%T’§§;§;

EEi’§¥E-23%:

35%; Egg: §*:32:§&g@”a:§§;$; ;§&f;a:*@:3;§;§&§.:-,. 5′ ” —

égfi    _ '  
Efiiflfififafiifififa      

gay $y;g§»«;;§5g,§m;aag:§%%§¢;:;§%;;% % %

éfifit

fi§§§&f§’2,&§&lé§5 –. V
By’ Egiagarasipma V = _ $§fZ}’§¥3}E« fii’?

{$35 $§§;§§;§fi§2 2§$é*;;%;’>§ & !
_ ” fismfifir ifmicifizfz 3§?{§.§ af

sea: fifiififi figs guzigmazzz af
gaaéfifi €113 §§é§§E¢&§.§ Eiagsam in I

&§”;;§.$33§§3fi azzé amui: film in
hff;;;:._.*:’i;§»:§;k,32;(:.?f,:~*%k’;§a:a:3&5 mi fim $33 $5 am mgigmreg

§:L§;§§_§é£5§3a5;;f9’€a:£:%.:m§:%%xf

VQEEEEE am. far arfiam itéiia éayg {Em
fisufi figég fig §::%§é§wi:3g:—

Raaégaaié

fieazzziééé czgfgsém aacaggéé §€§g2 i::fa%&§ 211$

Ehai Egg £3 ‘kg aaamaaé; fiai,

aesmgaé §€§,f§ 5% mi. gtgsgzs am fimézzx fikg ~

213 Egcik aim mas? %:£§m ‘ ‘V

232:3; Em fififiufififi éiéfia

Eiemmgatizé

mm’ flag –. _ The” ‘mmgiairmt

gmiaté timag Em Ezaé §”§$.E mak the

Eaga magi $§:a:;¢E:fsmé;_a:2;:’.§Rfs’=25:§i§%§§;~ {mm fize

mm: wsskfiigéf . gmuaaé

Pfagfi %-;;2;~;_§:; ;%2;¢§i§7?;T?§’sV”‘§1′;%*§.%:;:%;:”%3;i&’ 332$’: gfikgzt gag. iéatis aw

amzisw AVA’i§%,% .»L.mm§§&£% .zs&3″3;’§ 333$’ thafifiaar

faé. away fifim fim 3:33:18.

£3 E& viihgfi mfzfl 31% a

a3’§:z§3:§a2iz1:; 775§a$&:=é§9 am the mmgkfitg a amaa was

é Esfilica {fir an éfiimea guffihabia urxdcr

3% rfw 3%» gig”

32 {Egg iszawisigaétiigzég {Egg gliisfi fiiazi thfi ahafifi

321$ kfém ‘EEK trig mmfig fiw yyaamuéian

; E; E3? gfifi

Efiéfiifigs E m 3″ “5§%3é may: $2”: gggrmilafimg aaf

rz–%€’i

«.

mafia €322 § ffizmég témi {has charges

&ga§m§; {Em amugaé was hefggzfi

&$:.:,’b%; fifiafi $$ i§é tiw amugaé §£?f§f€§3 nf ” >

gem 3,: gm fig §§a2;a§§;w?%;;: %%g~.m<gx;z~sg;%gz,:§T T

3}, far 3% gmyigfi gf Qfié EE§fi§°§'§}TE;

"ii ; gfifi I7.

2: $33: Hal

fieffiraf’ V§%:fi ” : Lindy,
Efiagaastz in €3:§5.§2’§§§:§.g1€E§§ Sfifiiflfi

at? $33 ftrial

Judy féifi

mart? }§§§€%:¥¢%*@§%ivf. ééiéiézgaa £335 raéueizg {Em

L gawggamgg in aeiauzz aa

flfififgfié §,§g §;’:~§fT§:;’iv fififi fifififiég Egg?’ afifiwaé

“LA;,:§:%§é=w§ Qazzmaé fa? ma §$§I:fi:fli’1§1” submim

mfiame 3%’ fig §m§%:..;x:é§:*: fin mt Ea}

gmzzzsfifi %%’§;§;,”§@:,z§ it is

V H 3&2 wk tQ$§: $22 mmfiginazzt $33; mmmr bikg

fiaéfiazim gfigfiéfigagaii $2; $3 gmgmzzixiazi éié mt

;: mzfimifiaé fiat;

gimw fig §?%&§§Qfi Q? ammgaé. $9.; 3

the

mag: *:.%:.fi iiiawiig iagiwy haw mmmfififi $3 §;’r§*éé§a$?;’ Tfifié amzzfz ag wag $3 $33.3 kwar

fig”: m;’2§§;&§§a%§§ fif ‘ijim wad’ mm 35 Ffis

5?; gag 2.2 agzfi :3 mg mi, 2%

233 @’§2§§fg”

Even an maygrmfififim of

gm §:*::§*§& fitréfiaszafi {sf 333$ §ffi$§€?13;€§£§£’i$ E éa 32$: 51% any

«~=§%./”L.

afmz’ E £2::smm§%%$§ ‘$3; “wih $13 ®$%,§§”%

mmvéafigg 333% afiizfilfifififig

$1 §%§§w§’%r§ 2:: £3 Raw
Exaé agzafiafgmm gazzigfim :33′ Ewé gasrfi V’ ~

aéatfifi i:§2a’$:.% §.s::>a.’:’§1§§§ Ema gaé» ‘%§s§§*

is aims: “:9 ma 2~;.:-;2:%g_z;::%%:–‘§.;gss,;::a7k:;%~J;§m:, £2′

aefitazxm is mg§i%”za’§i§, kg ”

Q, six’ 33% fi§.

,, E fizmé the aent;anm__

9;=z§s.:*§$éI:_ $3; $21323″: mifigi 3:23 m:3é;i§$§.=

fifiéwézi mxafi ma

4:.

£5 Emwevarg the

gaiz .m~;§~rg::§«1g;§r,g$§:§@:: :23

‘ V’ jzgégmmézzi-L’. $53 ig

3 mgfifim wiflz fma $§’

°ia*zsz;si::$i*:2;%e€§_”‘§;§_% ::3@§;i=:;;$fi is zwfi

§$$i2:g.%’;’}§».}.i §&§.2§t ta §.1;E§§$Z§§ Saii far sea gzérimfi af am

i;’ ‘4.__fi:$5g::}:$ §;L«,e Peta-oner has c2I’fE’.l>«§g unafayarve the .sen’ta»ncg. semi fwd fke fine,
éérefémce L’r’n:£er né bf? 5;V”n 5€'{“°H: ‘-337’>C?l(f “*5 “H”? 55 P”‘”bf Cm’; 5?; M5

.T _ Kr’::TJ*;>?S’e’rf{‘;é£ V/0 aik ,v2_V–u–,fla/:9 ,

_” ~’¢iofi:.3_ol}:é'{t’1’*I-

sd!-5
311599
32%

SBAJ: §RL»,R.?.R’0.&§§} @366:
12.1 1.291%
CJRDER

fin mm is filed fer mr1*ec5mn sf .

111%: ravafimz gmritien Was” &§5s*pa;s.{:;i

dated fi2..DQ.10 ca 1:213

am reducfig tha sentenm ¢ji’:i§&a;*.r; .3 §:r£th

fine mi’ R&.2,€%/..§ for a
1mm’ dafcxlfi mum: n z

$3 ma warda ‘set crfi’
ané mt mentiszned in the firm}

<:rde;:; 'V

-‘ ‘~ _ €.CE:$$1aié;¢f1*§ngiVfii«év&ame, the saperafivc partisan 0f the

19 at §£1’aB:’ 1.05 Ea mrraemtad as underrr

%m , fiscsordfizgiy, petétiar: is partly

% am the j t mi’ mmaminn is
“= .mnfi1w:i, Iwwevw, the smgam 31$ raéucefi
‘ ‘tr:iwaymrst1’u’aemon’£:3’a withafixmcf
R$.2,£’.’I€$[-, in defauit ts zznderga S3. far as
periori af am zmxxth. If the-: petitiavnaar hm
aireafiy wfiergam tbs asntanaa and pafi the

fins, the santxanee mzdergem be givmn 36%: off

and ifths firm is paici azari 2m 1m wm§m:¢a%%%% jT%L%
the semenm, he be reiwafi fo:<-thwith. ~

Sr};