High Court Karnataka High Court

Shivanand S Benni vs State Of Karnataka on 9 July, 2008

Karnataka High Court
Shivanand S Benni vs State Of Karnataka on 9 July, 2008
Author: Mohan Shantanagoudar
us:-: com: or KARNATAKA men CAQURT or KARNATAKA HIGH COURT on KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c

'£'!~IIS CRIFIIINAL PETITIQH CD1-IING ON EUR
ORBERS THIS DAY, Ti-IE CUURT MADE TEE 

BIBS!

The petitiszm-$2: is the__»ss<::_le  
Crimn No.2fi9f0? af Byta£ay&habuia 'jE§I§c§?j

Qtaticn, ragiatarad  fa; A"the_V @£fanc§s

puniahabla under aegtion 362 cf IPfi;=-

2 . firm _ xseaoapf     that the
petitionar i$ %$§.fia$§%fi@ §§ §n;ea3ed. They
have got t$;e§§%£il&§$§;' T$§Vfleceaaed and the
arzi1c1n¢§;§ §s:§.'e;;s,t;  of 5 . 10 . 2007 .
At abofit_ 3;0Ca #§fifi*%§@" tha nmxt day, i.e.,

7.10.296

? fhQ néig§h$§r5 of the fieaaaaad haaxd

= %hg $Ei§3 af tfigmfiacaased and the ehildxen.
came to the heuse of the
x’ “decé§&e§”% & tapped the deer of the deceaaed.
” 7f ihpV§afi§i¢nnr qpenad the daar. Ta people saw
Vx :§%$«$§ceaae& lying in a 9691 af blood, having
:§u$tainad injury an her head. fin enquiry with

°” ths accused revealed that he hd assaulted his

{W