..w.m. V. i£\l'll'u'*la°'QN.P"'li\P"i nnwn 'Mum W mmmnm Hum COURT or KARNATAKA Hzen Comm" 0? MRNAMKA men»; cow
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT EENCH AT GULBARG£;""'* 5 ;_. A'
DATED THIS THE 12%! DAY OF' Novflmpéiag 3 "
B39033 ' 1
THE HON'BLE MR. JUSTICE MOHAVN..sHA:~£fm¥;'Ai3oi;t§A,§§"' ,
eRL.A. Nofljees/209$
SEFWEEN: V ' L
State of Karnataka, '- _ f
Through P.S.I;--ef 3 "
Bijapur Rura1E{.¥Iice=._St.ation;'~ APPELLANT
(By SR3 sf§iAiéA;xIBi;éx;'sA:éP'; K; BABASI-£E'1"I'Y, HCGP)
. . ' . ' " " V .
KIiSh}i£1 'Baeldu. " ' «
R] 0 Kesaral Tandae
Tq, 825 JZ)ist." Bijapvur. * . . RESPONDENT
(HY S1121. SHNAKUMAR s. BADAWADAGI, ADV.)
” Appeal is flied under Section 373 (1)
(3) of the Code of Criminal Procedure, praying to
grant _leave to appeal against the Judgment and Order
of acqtijittal passed by the learned II Additional Sessions
AJudge’,H–Belgaum in Sessions Case No. 184/2005 dated
[f V18’~’fl.,JanuaIy 2006, aequitting the respondent – accused
Vof–*.:1’1e offences punishable under Sec. 379 of LP. C. and
Sec. 86 and 87 of the Karnataka. Forest Act; set aside
-»~fihe aforesaid judment and remand the matter to the
triai Court with a direction to secure the witnesses and
C©URT OF KARNATAKA HIGH C;OUi{‘ji.-£,)_i- KAKNAIAKA 1-ma:-1 LUUK¥ ur EU’-KKNI-KlI~\!\.M mun LUUKI ur m-mmma-mu ma.-an LUUKI ur z\ArcNA:i4\:\A mu!-I LOU!’
§:i111c%::~::, the su1″m:1o1″1s and warrants were issu<_:~.c£._T ",I 1'5.._Spit€
of the same, the witnesses did not i;11I'§]('3_{_1' flit:
Official witxmssczs did 1f1t mr1f_1ed___up. _–‘¥~Ié13~{‘,_§:, thj. .¢,.V(.”}r)£’11″i.L4
finds no grczund to iz1terfer£:.A the 6?./.the
Court below.
4. According1y, ._4_ifhe and" {he same is
dismissed. 'V
3..-1/...A
Judge'
._ “- g2c,»v’;v:«fi’;.,:ce[i,f§ ‘:31 108*