IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS TH E 631 DAY OF APRIL, 2009
BEFORE
THE H()N'BLE MRJUSTICE ARALI NAGARQ % ,1»: R _
CRIMINAL APPEAL NO. 1667]20C3ES--~
BETWEEN: " %% A'
State by Hebbai
Police Station,
Bangalore City,
Ba;:1ga1ore--24~. "
. ' _ _ ....AP'PELLAN'I'
(By Sri. i3.Raja§1-1 brmanywga :.B1iat. ,H€--GP)
William S/0 1ate4.A1ph;§:t1s_, ~, 3 _V
Aged about 28 jveam, " b "
Behind Kave1amma--T;=_.mpIe,'--. "
Jecva1:;.aha1ii,A"C.o2{tmvI1Q':?~: " * . ,
Bangalore; " V
RESPONDENT
‘rhascr1. éipgigal’ is fixed U18 3?? of Cr.P.C. by the State
;’I~”‘;P._ ‘sentence imposed by the PrI.C.M.M.,
Banggiorg C.(3.N0.1324/2004 dated 14.3.2004
co31i:’7é¢ti1ggA t§1é”_..17¢s;1;§:ident–accused for the ofience P/U{Ss.454
_ 380};-f£PC¢~.
x This; coming on for oniers, this day, the Court
e:¥e’1i:{(ca”¢»d°§*}1e foiiowiugz
W
JU N
Though this matter is listed today for production of the
accused before this Court, having Iegantl to the nahizoitlgie
relief sought for in this appeal, it is taken for .
consent of the learned High Court Govoifo,ment- ” = ‘V
argumcxats on merits are heard.
2. The respondent _Who” ,w’asA in
C.C.No.1324/2004 on the 13.1; of Chief-Moiiopolitan
Magistrate. Bangalore City. the ofienoes
under Sections 45-éioazid of guilty and
sentenced to foij Viiifoiiimonths. Since the
accused than five months, it
was ordexégl thai’ respect of the period of his
detention asiiuariiiorv State has come in appeal
on the sontence imposed on the accused is
“3.{“On the plea, it is seen that the accused was
aiiogcd héiigc theft ofVediooon’i’ypeIeoo1tier, Brass
.f.:’i1j;;»,;;p’a Stllariiba by breaking the lock of the door. Having regard
I» and value of stolen articles. I feel that the sentence
T by the Trial Court on the respondent~accuseei cannot
said’ to ho inadequate.
Hence, the pmsent appeal is dismissed as being devoid of
merit.
Sd/-» *AP/- 1'