” V#’IW’t\I VI’ I\I’!I\I1.!”1lr\I\r”I ‘II\lI
r ysfunr vs £\l”Il\l’4P’l!:l”‘!l\l”| r1n.’.vr1 Luunu ur !\I’l!\l’1l”\ll”|l\l”l |”‘1l\3’l’l LUUKI U!’ HHKIVHIAISM HIUH COURT OF
I1»: mm mm: com’: or mmsmsrnm arr
BATED mm THE 25″ DA? <_I?E,, J_Pa€(I¥§RY ?_ {¥i't§ " 'V
BEFORE V
m I-row BLE am. ££U'S'1'IiVI_Z_E—.V..I-IUI;tI'q73V:*s1}I' %§.?§m5H5
BE'I'fi§EEfi
1 $12.: vENK:v;':a:A3:' '
SKO "
RIG Nu. 1.22;, 3333, ‘mm'”Rezs.n
1~z’rsc;;a£__
2 Mo:-ma’
Sm VEflK§1’&\ZEl£_
AG;§.::’32 233%» .__
2.2:: 39,122, mam
” .31′: Q’r:x3E,,_ GGKIffI.AM
A .-tm~:Tc3E * x ‘ ‘-
3
W)’-Q sggnvmamg
A€rE-:48; ms
~ %.:s,z.;o 2»a::.122, 333 mm new
zzfim swam, mmm
fi’:f3ORE
I EETITIQKERS
“‘-.,_ ‘ ;gny S225. : 9 m, ADV ;
AND :
1 STATE BY JAYAIAKSI’E’II?U3Ps3§ ._
PGLICE; }I’:’.’E’sf.’I|R.E ‘
2 RARE! rs
AGE:35 ms ‘ V %_
# 253. 121.3 $12055, 2’:s:1::”%s*1*AGz.._
racsmlxu-2, mscage
3 mm 5/<2 azzxsxzaz =_
AGE:28 212.3 -_ 3 '
a 122, 21521:: _ST1F:¢;4K"~..'j %
4 smzI1:;m:::%9z1a- 3:3.imI:z.:;
"
#5 122 %..” x mm ;3*men.¢%%
cscgmmza, ‘ u ‘ %
5 I.c«F?.E$I7+l ,Vs””.’.*¢.5i’£:£” 4
_1,3,EI4ETEE3Vf£S:” nmzn . 2 9-~7 -»-2 co 9
V’ A 3′-‘[ ’31amI**::fAs é’i’i’;3″‘2émImnEvu’
é %%nGE=%33A%”¥ns
# ,.2–§&. <;1mss,2m:s amass
"..c+a:€u:;. zu«:, ' HYSGRE
a DRIVER mama
Sm ~' JAVARAIAK
" 268, 12TH amass, 2ND STAGE
VA &'r.;aim..a2-s, zczscm msmmms
jay Sri. : we 3 mm mm R2–R4 5-. R5-R'? s Sri
mu:-4 LUUIU ur auucwmnua mun LQUR1 OP KARNATAKA HIGH CQUR1 OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
3; V S%, H€IG£ FOR R1, R5 DELETEB}
CREME? FILED U/3.39'? R33}. 4531 C'.'I{.}?.C BY
33$ AEVOCATE EEK flfi FETITEDKER FRAYHJG Tim?
W
HIBH LJJUKI U!' MMENMIHRH:-:-Hi<avr9't<a;w3uw!-1'-'wIrf'=as.v~\nnHlHnn -nlun-uuuuv -vr an-nnentnnn ruwrs uuutu ur nan-IV-HI-an-M flfurl t..Ul.'.i'Ki 'Ur' KAKNAIAIQA HIGH"
1?:-1:5 I-ION'BLE c<:1u*1=:r MAY 23 91.33932 TO
mm mmam: amnn n'r.29,.1.o7 233353-.'_T%;:% :1: T'
c.<:.x~:e.2?2.f02 on nae FILE ' §3§"* .'_I'I«~$
C$URT; MYSQRE.
‘Ims mwsnaxi 13 <:<::2»: :'T::1s'se
3:1-113 DAY, 'rm: GOI3RT;–1f!P§.m ,'32'£*$ _:
This ' order passed
by the …. C.C.N”i;:£z;aiii:s harem chosen ta: -come up befam
‘§..f_’tAAh.i%s4..AAcai’£1rt by filing this rsvisian.
Heard. tha lemma Counsel few the
petitianers: learned H Cimmsei fax: the
‘E,
raspcazzdents and the learned Governmazifi-. ~
far State.
3. The menwuent to CT;_::i;=:;;i.:2ai” ..C”¢de * L’
Camfi ifitfi afffifit Q59-fg~éi*12f2ifi§§_Vébction
29 pravides for fifi@§dm§g%gf5 $§a:ian 372 of
€r.P.C. nf 1§?3’u§éiei§ §£;!%@ngfifi#latea that
the victgmish§§;”hg#§_zx ®i§fl£ to prefer an
appeal,ag§i#é$g§fifj§$§&%Mp§aaed by the court
aaquitfiing’Vfifiafw§u¢fi$§d; bxT eanvicting’ far a
laaaer ‘c££qn§aR e£i imgm$in§ inadequate
»,camga§$$tien $35 finch sgpaal shall lie to tha
A”;;ofirtV §9.”&fiigh, ths appeal ordinazily lies
a§aia$fi £§g’§£dar of convictien af anch aourt.
x i§wx’*Xn Ntha instant case, tbs a¢¢u3ed. ware
A -fafigfigéahseted far the affancas punishable
Sections 143, 44s, 42?, 342., 323, 324,
Hlfii-H CODE? OF KARNAIAKA HEGHACOAURT OF KARNATAKA HIGH C OUR? OF KARNATAKA I-HGH COUR3 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
11% read with Saatiaa 1&9 af I96. The victims
being aggrievfid by tha créer of acquittal
EV’
“eh-II ” \auVcI’olI\? ‘all !\a””\r\l1rIlrI!\r’I ‘I!\.7l
.- n…_,\.:xwnr vi l\l”Il\lV!”Ill”‘|l\l”‘| nnun \–V.ILJI\! vr IV-\l\IVl-\IMr\.H. nnwn \.\J|J!(l ur l\l-\I'{!’lI-\I.F\i\I’\ HiUH COURT OF KARNATAKA
passed, had tc; prefer an appeal
Appellate Court in View of_…1:h4a
Seatian 3′:2 C’:r:.P.C., the
intxseadnced ta ena.b12e’ __ “i:.1;e 51:0 = L’
agpzraach thus £31.:-m:__ 21′:az12.-*:At_:____VVé::§£E_ ‘a.;gpa.:§i«..1;3*VAvvffiling
an awpaal, which i5″‘-1;i;>zzfz§.If3}§; f$i:éfe::ed against
the czcder of 4¢’c:_;vic:€’i’e:i’;.
5. 312:; …. the revisian is
di3po8 i=3fi : €o£.V§é?i:t.§:iA .Tii3c;é”xtj»;? tn the corcglainantw
petitianézfi _t§’V.$ an appeal am providad
uSu€¢’:ti$V2’i’»%ifV$____é;f’3f the amandment ta 6.13.9.6.
cf 23937 ..
the zsrecarcis fcrthwith.
Sdfii
fudge
zwk:’*””