High Court Karnataka High Court

Smt Puttatayamma vs The State Of Karnataka on 27 May, 2008

Karnataka High Court
Smt Puttatayamma vs The State Of Karnataka on 27 May, 2008
Author: Subhash B.Adi
OURT OF KARNATAKA HIGH COUKJ §.;)l!'._I£AKNAlAKA Hm'-H cuuul Ur KAKNAIAISA mar: Luau: UI' IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT

.-1...

EH THE Hlgi CCIURT £33' EP*.R1'I.=&'fisKA AT BAEGALORE

EATER THIS mm 2?" DAY 91? MAY, 2:305

BEFORE

'rm HQWELE I-m.J'EIS'I'ICE SEIBI-IASH 34.1)':  V

'3'R.L.RP. W. 1436/230'?

BE".i"i!IEE*i' :

Stat. Puttataymaa

Ivi',:"-:3 Late } 
Aged about 65 years,

Fgaaisiing at Earrmhalli jfi3.lage, ~..V  A

Kangexti. I-icabli, _   
Bangalore Scuth  V . 

mm:

 " .  ..,fiEEtI*3§.or1ER

:3': SM.   fibvcstévffi}

1.

The State sfaf ‘

Eidadi Poliéq 3?.;atiVon*,~ *

Biciaai ,. ra «

Rmnagazg’ m,stri::*..?:a.’ ” ”

2. H “”” H
S_ft»._ ”

Kaiziz-“ai-‘3P’§ X

‘.Mi1d&2.2na;.

“45 years.

-- ._ A      alatha.
  '  f9i'__f€3' Ikémmamhappa,
 Fagin'-I-ahatat 25 yeara.

 N<::3.2 to 4

Sim msicling at
Emmhalfi Village,



Kengexi Hobli,

Bangalmze S$uth Taluk. mEES§dfifi§RTS

This Criminal Raviaien Petitifin $5 filed’
under Sectifin. 401 9f the Cad$~-§f_*$rimifi&l’W,
Pracedure, praying ta call=f¢r tha reccrfis inf
c..c:.. B-3:1:-.Ei95J2DO3 dated 1e2.o3%.T2j::so’4 “by-L.t1m.%%%c2g::a£ %

Judicial Magistrate, Bangélézé Rurai,Di3§ti¢t;

Bangalwre and aet {aside ,the jfifigment am&

canvict and aanteneedRtha xé3g¢ndant”Eb$.2 tn
4′ _V. ?_.

J
This Criminal]!Eatitipmf,¢mming an farw
Adisaion _this’mdayy. théfi €¢u:t made the

f9l1awing;r_»_ 1

of aheut 1291 days in

filin§g_thié_aEévi§i¢n. Petition. The reason

.\…H..I|u vr sxnuuvnunnn nuun \..\Julu s._:-rjxnnwnunnn ruun yuan: ur nnluvnlnlxn Hlurl LUUKI Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT

1.;_r_g’a::i of delay is that, the

fieti:isfie#’,w$$ _und¢: imgreesion that, the

TR; Staf&f§iii $il§ an appaal and yrmsacute ths

]_aama, §hQugh°%he mafia effort ta get the apyeal

Ufi£eu;gsi£aa the aypsal is net filad by the

3.:-.ja.tA;a~,7t1?:.a*.s Revisian 5.5 filed.

*Li{ fhara is ns justifiable raaaan. far

Vcandoming the inardinata delay. Even assuming

Uulu Ur KAI(NAIAi_U\ HIUH LUUKI q.r3sAKNAIAnA I-nun-I Luum Ur KAKNAIAIUI HIUH count!’ or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

us…-

that, the patitione: trieczi. to get theV.–appeal

filed. $3; the Gcavaxtnzaent, that dares

that, aim wag pracrluded frtsm

Eavisian fiatitimn. I=$mV~i2*a’*e:i5f_act:.a§é:3r_ Vx:e§::5}.;=;’>.3»j’ A’

are given for the inGr&i:13Va€–éA”dei&_ff’~in

this Revieican. I ncsé V..gé:z.~:;>:;i.”v_: i-sééaificfis ta

ctnndana the rial

3. S’s,cc:;::z:diz1gly,,_ I.A,… A .:”..3 ‘.”.v!.”:£é”‘_V’:3 §,’%”fi;-‘f:$<li and

cansaquéntly, H tgw. . '1i.*.e'3;r.{si«;§n. " "Piafi:ition is

dis-amisza ed .. -~

Sd/Q}
Iudgté