"w-I:-In-V-In
IN '11-m man comm' or KARNATAICA AT
nnwnnnnnm 'Iar-'J11: 'nan! (11? nunn arm:
\-I I-«I-I-I-I Aw 'I-ll an
mud" Gil' W" J-'I.l 'mi'
EEWW
fl[0HANJUIi'.L'lAPF__ A
gang mg %
mo VMAGE, HIREHALLU RHOBLI
'l'.!jI"fl'I'l'1; nI.n.'e I' "
'IV' '- .
n.n1.n..ux ,1n..L_4u_n
2 am L
Wf0'$HANKAF16;PPi%._""< *
man 1'55 .&'Eas
E01133 %
%%1i:c1%KALImna\zn.LAc+E,
. .2-m::«:.r-:.{4n.;r%..=..3..r.m gem: x.s.1:~-;.m
% % n1s'rmc'r
T
-I-flislullfil II-
. .. PE'I'l'I'IONER
STATE OF KARNATAKA BY AJJAMHIRA POLBDE
CI-IlI(MAGflLU'R
. . . RE SPONDENT
[By ad .Ii.1-mzm K.NAVAI.GlMATH, map) ,2, 2u4.o1-.-P-95¢.
I I..uunu urr l\r'Il\I'|-ulruu-1 nun. -..~......,..;.'=.... ....-.... ..-.n..n ....-.. _----..
t:rJ.. R. 1?. No. 3314 . 2005
"ms c:m..RP FILED UIS-.397.CR.P.C BY
AUVDCATE FUR 'l"HE PETITIOHERS PRAYING
rm' MM: 3:: 1=L.1=.u=».....nRn
Q 'l..I'(""\fl"!'II'I"D', l",l"'£I
mun un-
GIIT
-ll-Iqlulul J 11.41.! 1:16' & urns an
nmurm: THE IMPUGNED mmmm mm ORDERAGFA -
ccififxtftfirii AI-Ir: :'5EI"i"T1-";i«'I't'.".'.E r:"r.4.€..c»5
mm m z_sR.nN1 a. Jmm. m. c,c.1!o.%5a1o+
AND THE INLFIJGNED JUDGMENT'»DT:g2.1§'2.fl6 'PASSED 1; A'
B'! "W P..{}., F''""'--' V GB.I!C|:.5.AGB.L'L!R',»V = "
.ll.l.l-'J 'I' W -5'
CRL.A.NO.87}05 ' % .
Céifi-Tfi'TT:§fi flfifr Ea1':;r'i'T1«';I~i:":Ee'ae%La":i;~'sBr: B?"
'This Criminal Ramon Fét1uan% on for
ORDERS mu
been mnvim fin-
VSDIS V9?" ecmtencad to undergo
5 mri d. Elf am 11;: Lh 1 n
....'....r.-3' .-......ry....-g...
in of rm. tre
.m:cu§iad Aundaraa 3.1 for 3 days for the ofifmm
% under swam: 324 read with Section 34 of
_ are: sucnhancad to under 3.1 Ear 3 month and
Socrtionsflfi 1'eadwit.hSem:1on34ofIPC. Thcyarealno
sacr:he1wedtoundergo5.I£or8dnyaaz1dInpa5rafinarof
R '
Cr:L. R. P . NO. 2314 . 200-'.5
34 arm by an order of aonvigtion mi % k
passed by thecivil Judga[S:t-.1311]
4.5.2005
paawd in C.C.No.56!Vj£1§M. ‘ rs: A
and ueermanna in
omm”* ,m–i, f:’hiknnngaf”
2. The 1t.5£:n cans am:
€_)_r;’*!’S 30n__m_ gt K Ikure \_J’1Tlnnr¢
‘V… _w_– ..~..–.-J’… – –_.–..–_-..
-1″ ti.-……_…__11- 1-.Vr’ _..1″_..,_.._;’*-!’h._1_-‘I… _.__.1_.____ ‘rl_.. -u .3 ____ __.a
D1 }JI .I.fl.Ll.l.I£ WW1 l.’Ill.L”(l.l!GfiEIHl
his rasidantial house along
injured, the: accused piolaad up
guumi” they had arnztrnachsd. and had put
1″ 11-a~uI ~-nun 1” award. and -naanfl ‘Elan
3?
Iauul
‘WHI-
‘ all an ‘III. M A an 1 ll: ”1
– ” HE! ‘E ~’iNiJfliI If ‘H? II\flIuI”hFfivI§ TJUTHVFID Jo “lulu ‘X -I
‘ 370.1 aumultad’ ‘ with Gadtia K0111 on tha ‘hand,
and alao on the back of 1>w.1. He also asnmalted
an his rightwaist and caused in_jur;ueu’ to hm’ A2
snatched the Gaddnluolu from the: hands of A1 and she
_…..I ……….
…..I…. ………….In……’I ‘III… “I l”‘I ._….,- ….:_…._
EHIJ llliflilllllfil. I”‘Wu..l.. Hill of; H51 JJIIJ
._……A._ -1.” 1…’- 1…._..1-.
Pflflfl U]. I LKJSI. –
_9z_J2s_n.L1>L-4%
air: I -u-Hutu’:
‘Is COLIKI Cir KHKNHIIHNH l”II\SJI’I l\l’|.KIVl’\ll”‘I.I\l’-I I”II’|hSI1 \.u\lI.l’l|l SIT l\r|lIuI’Il1l.l1anl-| I’lII\7lI \-Ivuxnu ‘run IIl’II’!|.I’I’IIlP’IlIl1 ll
IYII ‘uVw’&I\: Val IIl’1l\IIr-lurch’:-I II
Crl. R. P . N0. 231*! . 2005
an-.34-‘In. Ilifld
E?
C!
III’
Ha.
I
E:
E
E
S5
E
m1m:a’ ciintely “_’ ._ :’»;§§n”.quan’a1′ axxi
on the accused who had
agaaggzn; mauxma Pw.1 a. 2 and
and sentenced for the ofihtmm
Section 335 read with Section 34 of
Imam . ..
*-W” mt % &.e«m« -325 1-a..ae.::!. with. §3egt.ir.m. .31 9»:
.nl_ _
% punishable 505 read with seem: as of 1m. Au
the order 0! conv1ct:u:m’ ‘ and aanhanna requJ:raI’
in this reunion petition. T
trialco relying on the evideznou of P’w.l as2%1:§ 1¢1L%
‘herein’ have sottlm tha matter out
fint injured-Pw.1 in no more k:1~.g%’%%% %%
ammcm punishable uncler s.:;o%ug;; 324, A
era ..t.!.I’.rI
u’
-.7- ~’ 1|:
“fiffifih ii by for i’.’nn
aubatflttnd has also agraad for
alli . .,l.j;:¥’: ” .
5. “IT’ne V’ ‘._’ Fr ‘. The uncut. ed are
§ip_nlication forr oomm_ undinn__ __.