High Court Karnataka High Court

Smt Sagaya Mary W/O Arul Prakash vs State Of Karnataka on 12 August, 2008

Karnataka High Court
Smt Sagaya Mary W/O Arul Prakash vs State Of Karnataka on 12 August, 2008
Author: Mohan Shantanagoudar


BURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA MIG?! (SOUR! U!’ KAKNA!AIS.A Hlur

Ifl¥1fi{EZ}flK3§i£X3UTEFCMFIflfilfiflflflflkfilkififIMKNIEALKIREI

TI-IE_HON’BLE ummsncz MORAN – * % L

EMTEEI)11§IS'[EflEI12fi1IhAE’Cfi?!flUCHJEflT2(XN3

I§£FtKflE

1

%%a»mc.p.’zm;:+sao 01′:

an? saanmn waxy’ -. i”

RVO ARUL PRAKRSH =v g””~’

A553 50 vanns ,»=,j. { ; .”»’*J._ j
RfAT 39.15, 3RD cRos3″_V.’« A , 3, ‘”
1 MAIN, 5.3. 8HmST31HfiEgR’pg *_ * 2 .3
EEKL FGST, ..=_;; ‘. *4
Bfiflahbfififi-§6Q”01?’;

am? CHRISTIER ‘

3:0 Lama FRnmc:s*%

Afififi 47 YEARS ‘.u’_ ,
RfiAT Na.15,,3Rn fiRQ$3~’

I ngzm, 5,3. enmswnzmaana
” …..

anNaALoR3~559,§17a_

~, FRANCIS E SESVR_PRAKA3H
{ age LATE vknmcxs ‘
53533 41 ?EAn$”.~
_ %jam,mo.15,.3an caoss

‘simagwn L.B.u3HA3Tn1aAsAR
afihh £esT,¢

… PITITIOIIIS

E 3.:-::.«..{ 1* “s:mm;=..um. ADV. , :

STATE 8? KERRHTAKR

fill-«I UHHIHMHHN .:n Iflnfifi untu H’\II.-nulnluu-ru …u\ nunrv-\ uauu unnuaunuuuna lI\ |\ll\I\”‘\. l..It\IL1 I-l\l\ll\J’I.l\II-l’\l Jr’: I}:i5’\(“f’y’\-l'{.’.l:l:\li.I \-I\lH’E\-fkI)l\~l\.I .l(\ I)lI”‘|(\’

nun: var nnmu-unaxn nlun uuuln IKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGF

‘8’! PQLICE ‘.INS?EC’I”E)R

HFLL POLICE STPLTIOH

Iii-KNGALQRE

REF. 3? 33. PUB{aI€f PRGSECSJTOR
BEQEALORE

#3? Sci: HONHRPPA, I-K3?)

mmnmmm

‘re-3’23 CR£..P 13 315% u/s.43a”‘*-c:n.–.p.c Paavxnai
TD RELEASE THE 1=3’r1*1’mmmr;.:.~2=._ar~a ,afiI*L%.j’*:z¢”L-.’r:-is Wm?
or mama? IN cn.uo.1§exo3 ~01)-* my :;..s;~–.,_’»..%amaALoaE,
M-I33 zm ct.-::.2:c:«.2237ama, P222131:-:c…i-.:’gw 7;-2-z.vsj»…m.s {arr
ms 2: Anna. c.1~1.1~s,V awn “‘rHs*~. :,~m?FE1~:cE

9..-‘ws.341, .504 Am f:§3tE«.-_B qr’ Ema _ ‘ ‘

ms Cmnifihfl’_~..§§i’i€.f:*i:3ti*–«.._§:i2.!4_}”:*%1G”‘fix}. ‘ FOR onnzns
‘1’:-ns nu, ma cc;:x,;r.:*::_ mm’ -rs-:1:*~v1rc1_L.’Lc3a*1t~;aG:

7——–s::– .

T113: pause’ x; iv.;s % 3achtx1′ 433 C1-.P.C.

2,” amga-mama fin’ um ofi’¢nt:es

L’ mm % ‘ 341, 504 &506-B of ms.

% % of the prosecution in that, the
‘ neightx:1n’softhe::ompla’mantItuuaum
be quarrel betwenm that petitaoners’ and

‘ with wax in place fin’ pnrldzag the

V

Inn: H\£\-IIH!\ulw\l Jn l)lf’1(\”\ untm wuutuuuwu Jn nu-an-g uniu uuwlwnnuuu Jn nu-an-s unau Huunuuuuu Jn i)ll”\l”‘|”‘\ uniu 1-nawu-nxmvnl 4n IMHO

UUKE Ur IEAKNAEAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA PHGH COURT OF KARNATAKA l”HG!’i COURT 0? KARNAIAKA HEB!

vehicles. ‘Iha rwords disclose that the charge-sheet was’
laid in the yum’ 2on3 shawing the f
sbuccrsdizxg accrued. Afier u ‘V

were ‘finned to the petitiofi

submitted by the petmom-5′
war’: mat named on than Court
was mt mrreot in agaimt
the warrant,
acaoordirag no Bums on them,
mmpmnmz. the said facts. than
re: by summing mmnnabie

warmn ‘ f_ _’ brm” period’ .

‘V 4. to the nature of allegations, since
‘a:*4 juatiae will be met, if the non-baflabk:
is suspended fior a period at’ four week: from this

M

fil\I l”‘Ifix”I LIUIILI \~l\!\’fI”fI.I\I’f\E _If\ ISFr\n’
91″ VHVIVNHVN -an Eflfififi lull-‘1!” WSIHIULISIHU Jn tslnrvn IJ£”\lL.i I-l’\li-(I\nlAl\l\-f\.l _lf\ sunnfi unlu Iuuurn.-nun _II’\ In