High Court Karnataka High Court

Sri Narayana Gowda S/O Annappa … vs The State Of Karnataka on 30 June, 2008

Karnataka High Court
Sri Narayana Gowda S/O Annappa … vs The State Of Karnataka on 30 June, 2008
Author: Subhash B.Adi


TI-E HCIWELE
cmmm. REVISIGH__PETF£10R m.:«.zi;&%c>j1:f f %

BETWEEN:

sm. mmvmm aowzza

AGEDAB£’JUf”£’ an mans; _
Riarasnmflmmrsm. 4′
mnmrmfivism: é
BELTHA!¢G.’§D?¥ *r.ss.mx. &

PE”I’I’I’mNER

sum kczéxasmimmxa
rmskmxmn m’ THE

” « .S’I’.-¢’!o.’1″E. PE1I$I.-VICZ’. PRDSECUTOR,
A rcanmmxa.

RESPflHI3|Ell’1′

—an

(Ev saaaélmappa, scan

Crim5naI Rcvhion Petitiarr. is mad undw Section
3?? and 401 at’ C1-.P.C. to set aside the judmm and

dated 15.9.2606 passed in C:-1.A Hmfiéiflfi an the

of the 13.0., F”FC~I, D.X., Mnngnlm-e, whmeby

mx1&-mug the order dam! 15.9.2003 passed ‘3;
C£.C.Ho.587l 1999 gm the file of the 8…}. (Jr. Du.) as JMFC.
Ba! g;

Y.

I\4\lh–n4nu»- –

that the incizient has talmn phce on :3 pathwagr

3. The viral mutt, relying can thus ma

? has held that the evfiencue of -téetsjfqiéxma

‘msp:irc-3 the aeurt to hoid >:,g:am;:r. ¢;a,:}%

the afianxae am A. ‘:

pumiahabxa under Sac1:ia3:; 3;§6. L L

4. The um a.§pa}%tm

mart. 1% the evidfizwa Emma

that the with the eviaezm af”

Folios: is pcxintad $3.11: by Eézaa
accused ” dishelimre ‘ézhe aanw.
Comiderhg t3:ie- film appellaég mutt

passed by the triai wart.

‘– far aha petimrm submfm mag.

to the inctfient. ‘% imam: mi:
L % % night gr 25.11.1993. ‘rm evmnae fif mm 3
V incidant. Hr: aha refiacl on the Mahw tn paigzt mg:

aur’¢MI’Wfl’$l”€\l& Miflsfi mmmwmmamm mm-gm mmmmm HEQW amm? Q? mmmmm Wfififivfi €QiW”§”?f3? mmmmm WGH CQEEWT’ Q? Kfifiéfifflfifi Wfififififiififli

amubaandbuamaandanaramadmmia men; He
further 311% that theme is no mofive

the petitioner, in the alternative 11: aha

case may be considered

Ant.

5. The trial 1′-‘W1 the

who has esmm1ne’ :1

pm am pm had mm
to thy: that he is asaaultad by
the lamp and has sufiard the

~,;I.i,;;l’_’ hi..;;_,:_.;g;v.AA_.’He givers: the dotaih of the burnt.

. m-~.mw»amw~a » mm–a mmwwwzsfi my i*=x%fi%WMfimi’%fi§ mmém atmzm Q? %.a%RMA’§”fiM€A MMEM CQQME Q5 mm

xnguz-re” that the itxjurzes” are gnevoua’ in

44 trial court and tm appellate court have also

% the. mmluaion tlmt the mgux-13′ ‘ ‘ a are grew’ as in

From evzdenc’ a taxi” doctor wm ‘ the PW1,

Jitia clearlydiaclnwd thattheitzjuriuawemfreaharzd PW!