High Court Karnataka High Court

State Of Karnataka By K R Puram … vs Lokanatham @ Saravana on 31 March, 2008

Karnataka High Court
State Of Karnataka By K R Puram … vs Lokanatham @ Saravana on 31 March, 2008
Author: V.G.Sabhahit & B.V.Nagarathna


….-n. wvunl wr nnauvnunnn I”lll.ll’IA”i.»A|.«-;I_-:l.IIlI Ur IKARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT OF ICARNATAXA HIGH COURT OF KARNATAKA HIGH’

..3__…

EH THE H25fi Qfi¥RT $3 KAR§A?&Kfi AT BA§GAL¢3$k_

aargfi zgxs $33 32% 2A3 GE fififififi 2§é3K}jf>”

EENEQEEET

€33 §Qfi’BEE fiR,J§$ :cE§§.$;§aEaSEiT”f.’*~

ATm a,

TEE H3N’§LE MR5,Jw$?:§§.§.v.mé$a§gTfifi&

S?aTE as £§K§flT%KE3 ._ V,
E? K.E}§¥ZR§{PG$E€§”§§%TE$f”

. . .APPELLfiLI*€T

£5? gag @w§H&3§fi:”§§§$§; ap§~::}

‘ ‘ ._ I A . . . . .

an 1InL”Z

a3K£3a€E§g_§gaa&&mAa

5f$,Efi§fiEfiE§fiEKAE

V; .§fi.iE§?*Q§£L&?A?TZ vxazggg
‘~,’EA3Am§3A3;maxmaL
,«’iQ;”$$flE §ESTKE$?

«’3§Efi3A.§Ra§£sH

, . . §?.E§P?3E~II.}EE-3’Z’

“ffégf 5%: g T Rfiflfifl g $3; g 5 Eagasag, am5.,3

. – .- _ – —. -. ….-………..n …wn p._.n.,_r;una ur nnxfinlnisn HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA HIGH

– 7 W

%§?§SE sf Zfifi and a¢c$:&i§§iy, amq§itt$§.fiim;

by its fiudzgmsarzt datm 27.5.:ss3r:2;z_.

a rigvéfi *3? the: saifi “mfigméni Q5 4¢#uit:§A;–f
_ 2 _ .3 _

thfi State hag gtafexzaé thigiaygegl.

3. fle have heaz&% Eh& i§arnéfi7»S£ate
Evhlic §raa@autar,a@§sa§£fi§ f§$_th$Vfipfieliant

-Etata and the iaaxaéd :§§fia§2 a§§&aring far

the rasp@nfianfi,€aafiuaa&§

£3″ “”” “Hé§§§%§ §%g§:dA é%x thé cantantiana
uzgefifi I fifig . §§;fit3Jv aka: axiaa ffifl mu:
fi§te;®;n&%ieg a:5§
ggfg_#fi%§$e: 3%, iinfiing of thfl trial
%§£§t the: the yrasacatiafii kaa
?fai1@d ta §z¢*$ that the
rgapanfisnt ~&Q£u3§fi has
eemmittfid the mfifsnca pugiahabie

unfi§3 Safitiam $EB§§} ad éfigifl}

his

HIUH LUUKI Ur RAKNRIHIR HIUI1 LUQKI U!’ IRKNRIHKR HIUH LUUKI ur IRKNRIHRR HIUH LUUKI U!’ EHKNRIAEA HIGH EUUKI UI’ KAKNRIAKA HIGH 1

gag ; mfimfilghfid

V.§unifihaEla=_fina&r.

agE§ in

paint E$.l; thfi

– 3 3

Mn M _ , . \. . 1 V W ,
VA i?£ 13 3us$:f1%m S; sails fax.

ififi$£fQEG§C% ix :%i3 ayyaai?

fihat sfifiez? .~W~

iéé arzawg 3:; ?.tE”;é~”s_ _ «$3:>::{*éLra_

ii; Th? ::n¢:ggjb§f”~3hg;V:xia:

fl¢az:, t§atj t§&;_y£§aa$%$£mn hag

faiZ§fi*£¢ §xg%a éhai the accused

*w§fi$ Qffiemta

‘” gaetiax 4§§{E}

@ %$§EC? is juaiifiiafi and dgea

:_hQt aéii far igtezfazénee in thifl

w,%§§§éi.

viaw gf =3: figfiizg an
§§p$a1 is iiahla

fiifimififififi, far the

“as

-15..

&$cezéing3y; we anawez pfiimt %5.2. in view,@f

;::>a3.x~ fizfifiifzg srm ;,_:w:23Lr:?: z§a,:z, gzeint 1§?£;I.2″-.4:’i}’sv..
amfiwgrea haldimg that t%a appaai ia 1i&§£é*taE’u

kg fiiamiaasd. »:¢a:fiingly;*.wa _p§3s the7

fwliawimg Qxdarg

The a;p@al is éifimifiaag; Th? juégmgnt af
asquittai gagged. fig 5the.7EV gR@fiiti$nal Gity
Jivii and _-$$3$ifin$;} Jfifig@;’T Kaye Hall,

Eangalmzfig*ifig,S:fi,§fi3§?fiJ§$Q§_¢fiatad. 2?.E.2$G1

is fififlfiffififig

%%%%% ‘I?

i.I3_d§5

Sd/3
Judg'”§’