High Court Karnataka High Court

Sri R Saikumar Reddy S/O … vs State Of Karnataka on 3 July, 2009

Karnataka High Court
Sri R Saikumar Reddy S/O … vs State Of Karnataka on 3 July, 2009
Author: Subhash B.Adi


VCWURT Q? KAQNQTAKQ HEEZEM C¥..”§%L§§i’f”‘§ ‘-EZZIW Rfi?-“~*;’Na9«[W3sEU32 Mififi-8 €UUR”¥ 0? Kflx%lN&W%Kfio 9-“HGH CQURT OF KARNAYAKA ¥*’¥!€.5H LQJUKI K)?” émwwmamgw MEUW &.&~¢-mg

Ire’ ‘ms EEGH COURT 0? KARNATAKA AT BANGALORE
mmn ms Tm am my 01? JULY 2m9f ,

BEFQRE

‘rm HQITELE 1m.Jus’r1{:E T «

cammmx. pgmm: :21?” 2(2)? ‘
EETWEEH: ‘A %M 2

sm R. many, *
S10 N.RAc3mJRm 23nm*,% –

fiGE:38YEA-RS3
RIAT 30.359, 14%: CRCETSS,-~’
250 STAGE,

BAHGAI.0RE;-it i ‘~ …PE*n’nc:NER

{BY Sm

A1m’:_ . ~

1 $’}’ATE, $95

% %¢&?£»’amLK: PR%E£’Lt’f.JTC>R
” ..E{f§}I-{‘fi~fiJR”I’ 024′ KARNAT1-fiifi
aAm=.aL9R3~5au cm.

2% a iSE.’IxC,G.VEHI{A’I’ESH

ks/0 :3.Gv1=aA1==:=a,

AGE: 55 YEARS,

EMT HQ39,

Gavmw. Srmm CDLGEY,

Tamszfia mm,

EAIiGAI.2(Z}RE~56€: ma. …RESPQHDEH”I’S

(BY SR1 HONNAPPA, HCGP FQH R-1]

-nu an –

‘-**’W*’*-‘-“WWW”-3.-M-I suwnwwrvurs-na-r nlwri-wwwwi wr mfi-‘\mIVI:~u-M.m:m- mmzz-we mmvw-n-I wu”-wmmfiwmtmmm r’W|’.:l”I muum U?” Ki-‘§K¥’?5flTAKA
. 5

ms CRLP FILED U{S.*!~8’2 CR.P.C 3′! Tim
AD’siUC.fi.’FE FGR Tim PE’m*Ic:2HER PRAYRIG___TI-LAT
Tim H4i’I}Ii’BLE wear as PLEASED TD
mi AND m: {H BR.I{G.8/206′? RE(3I’&f1″‘§,R’3£}
AGAIHST HIM QN 10..1.2fl0′?’ AT

P.S., BANGALORE AND THE
mwsnsafiss man BY Trm PQLIf;E.,v_I_£fQ.VvT§«IE._

mum 110.3; mm.

Ti-HS pmnwxaxsz c<::1~mG :f::2i?x='méja'nEzI$1=:Rgé:L*:?11:s

DAY,'1'HE caum M.fiDE.'7f°E-{E FG7LLC?W{£€G':e_:
¢0EDER\flfi

Ramm"§:z"§hy a cast: in
axzam E"g;..£-"ff pLm.1sha' ble
V:1:{§ §,':51§i)(B) IPC rfw'. Swtion
3(5) : a§:£ {Prevenfmn ms Awacifiw) get.

This 1:1 ia__ " time pmceedlny" in

. c:x~:¢ng?%::q.s;%%2e§7i« rezatm is umiar Rxvwasfigafian.

% mmpxairm mat the magma have

fiiéfi 3;.' wherein the wnwiainam. admztw that

13, fileri gar the afimace punishable undm
193 is undfi mjsmnmptinn, Ha aha atatad
' V' [that the aflfiafisris $3.5 in tha mmphhlt Wfiffi made
mammuy,

ms w.v*'"a.:La"'\Az5n,¢r~"m

nuwg s Ww»"~d'F%&nV3\§_. \mMT' m.MmwM::~\:\M Hmvan uwwmé WE" Mm:9wM:;m*w~; m%wr1 v:..Mws..%::w ms' mmmmmfimmw mum L.UU§vZ£ UP' ¥€ARNfiW}'3¢K& 2°-§§G§-[ flfiufi

.3. apart mm tlfim, the ajlezgaizion in the -wmplaint
S that cut: 21.13..1984§ he had pin-t:m@ the
om Mumbwamappa under :'w%t¢red sale

was in%'% that the a€:;l:.:-1_;_1sezi '

the gexlezral powcr of W cm

Mu.n.1y" 1'

4. Sf o.Gu;rappa
is ‘ ha ia reps-wt.»-act by
that under mist-akm
and diapute with @1111:

to :t’§-.agii§%.~” ghgimby settled. He also suhmim

fer effmom punishable uf $3.5
& ST Act tum also witmut any basis

tin”: has mt smamittw any eflmne. Since.

.. ham Mm aufimbly I-waived betwem the

” he rwuwm far disposing of the mafia’.

5. Laamfi; Gauxmel far tbs petifionex-accused

auhmitzed that an @ard.a ttfi dispute, the mattmr wmt

uwr In

– mm» » wwwsm!_, wa uwwwawmamnm nnww vwwwaw «WW ii”wM¢$%§Wfiv’£~.B£”3.K’w~*¢. wnww. \Q-:(V8«theSuprmsCx>urtax1<3hasb¢:mrmlvud
aeumuzmmsuamxadmpaearamsammsgaai
6, Beth the Counsel aubm'¢s~ua.at
site in qmam, the dispute *
amic-abky. Tm emire mama gm sga
mm m me, when ugggagpuae civil
side and the mamriak alhow any

imemion on affiance.

‘Z, an the file of the trial
Accordmg’ 15:, petitinxn is
Cfiw Nr::.8f2®7′ stands

prw-ant and Izmir in is

Sd/–+
Iuglge