High Court Karnataka High Court

State By Honnali Police vs Chandra on 26 February, 2010

Karnataka High Court
State By Honnali Police vs Chandra on 26 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26"! DAY or FEBRUARY 29 
PRESENT % " ° 

THE HON"'BLE MRJUSTICE   1 A'   J 

AND
THE HONBLE nm. JUSTICE  k
CRIMINAL APPEAL fitfieso OP  
BETWEEN:    -    
State by Honnali Poiice.       APPELLANT.
{By Sri.S.B.Paw1'11, sP1~>;g;     

Chandra, 3  

S / 0 Sri.Manj appa*,._ 
Aged about"25--Ye-ars,"1fi.; " 9 --
Agriculturiist     ~ .
R/0 S8IVafk€fi., HOIi11étli T 

DAVANGERE. msrarcri'. ,  P  RESPONDENT.

(By-Sri.V.]43.E§i’ddar2iin.a§.ah, Adv.)

‘ ….. .. V*_*_*_M*_*_*_$

.=V”I’i;i$ is filed under Section 377 of the Code of

P:”é{_:edu;féS, praying to modify the Order of ser11:ence

v.::’AA”‘V’vimp0-Sed by ¢1;;¢:%’Tc:v:1 Judge (J1’.Dir:.) 82; JMFC, Honnaii, in
_ *~.__C.C.N0;192/:2(3O6 confirmed by the order dated 07.03.2009
by the Sessiens Judge, fiavangere, in Cxixninal Appeal
‘N6’.6€~[Zi)0’8 and impose apprepriate and adequate sentence

and the Judgment of conviction and sentence passed hyjthe

Lower Appeliate Court in Criminal Appeal No.66/2098,

by the Sessions Judge, Davangere, dated

is impugned in this appeal, has also I:)eei;«set..AasidAe”

matter is remitted back to the Trial

give opportunity to the prosecutioiiatot.sect1re._t11ef’pfeseiice of
the Doctor, the author of £51 arid jépfoceed wifhivthe case

and to dispose of the matter, in-T-accor’danc.e”zifitlyiaw.

3. In View of conviction and
sentence, w1_r1ich_Ah.a:s iri this appeal, have
aiready beeii.’ set ~ cotm in Criminal Revision
Petition No.38iu/’£?,QO.9 this appeal has become

iI1fr1.;_ctuoui~3 it is accordingly disposed of as such.

,_,~m».- w-W-‘ ‘

354/”

issss

§§§D{‘”‘E