Karnataka High Court
State By Yalahanka Police Station vs Kachatti Mahanthesh on 11 November, 2010
IN THE HIGH COURT OF KARNATAKA AT
THE HONBLE MR. JUSTICE Kit.
CRIMINAL APPEAL NO_. 2271012' 200;-;;u_.'=_Q " '
DATED THIS THE 11TH DAY 01+" NOVEMBER. 20.:
PRESENT:
THE HON'BLE MR JUSTICE K.
AND
BETWEEN:
State by V '_
Yalahanka Police Station, -. '-
'4 dd' A. V. '; Appeliant
[By Sri.G.Bhavar1i._Singh;"Addi_ti'oj1al SR?->3'
AND:
1.
_ .
S",{o BasvaVa1f1t.happa_ Fakirappa Kachetti,
Aged 30 ye2u~s.,*-- "
Resiriing at /3.58 .' 1,'
, Cxovindappa' Layout',
.. «.%--Am'mthah'a}.11,_ Yalahanka,
~ Batlgaiore. """ H
V 'V Fakirapa Kachatti,
/od I-ate Fakirappa Kachatti.
A (Deathfreported to Court on18.08.2006)
Gangavva,
Vt ~W/o Basavanthappa Kachatti,
V' Aged 66 years.
[Death reported to Court 02.11.2010)
Respondents
[By Srl. Vlshwanath Hiremath, Advocate for R’ 1;
Appeal abated against R-2 and R3]
25
to prison to serve the balance period of sentence
ordered, if the accused failed to surrender, the IearI1He_d-V
Sessions Judge shal} take necessary steps to secure’._hisjje
presence and commit him to prison.
VI V
r
” .