roux!' OF KARNATAKA HIGH COURI KARNATAKA HiGi-I COURT OF KARNATAKA HSGI-I COURT OF KARNATAKA I-RGI-I COURT OF KARNATAKA H¥G|-I COURT
xx THE HIGH scan? as KARNATAKA AT BANGALGRE
nawzn THIS THE 21"'aax GE JULY 2808
BEFQRE
THE HfiH'BLE mm. JUSTICE SUBHASH B EDIE T5 "O
UEIMIHAL Ravzslau EETITIQummQ.63if2¢Q§"OUFO
BE'E"i'3'EfEI{~T :
STATE as KAENAEEKA .F._
BE THE SUB IHSBECTGR_0F P 1:E»u
3313333: POLICE STA?IQK " ' ; fr,
v$'_¥_ g5.:gvETITIoNEa
{BY ea: R§MEKRISHN&"fi;fi;VH§GE}U R77fi
AND
B'H £EHE3H._E
559 Hasaaaq *1» V _
AQED A530? 22 YEEESEF , _
Effi HaHMA§§LL?wvi:LA*E"='
snxuaaaz TRLUK , "V I
. . . RESPONDENT
U U’_FTHf§’§RIMI&§fi REVISION PETITIQN IS FILED
‘UI$;3%?gRHDa4fl1 $R.P.C BY Tam ABVOCATE FOR THE
PE$IfiIDHERUPEAEING THAT THIS HflH’BLE COURT may
BE ?1EA§EB Ia SET ASIDE THE manna PASSED BY
THE ‘$PL;’.JfiBGE, CHCKMAGflLUR. DT.12.2.2DOB IN
VF,_’$EL.E.fifl;30f2Dfl5.
‘F”£’.I2″1.is revision petitzicm is eating cm for
Or:-‘::.r:_3’V;e:.”2f–:i this day, the Ceuzrt made the fmllswing:
ORDER.
The learned trial Judge has diarzharged
the fifinfufiafi frcm. the offense puniahable U133.
ruulu Ur KAKNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥G|-1 COURT
yaiica has held that the affianse punishable
U55. 3{i§ Ex} 0f the Scheduled fiaatea Vand
Eehefiuled Tribes {Preventien mf Atracitia$1F”
act EQBQ pxima facie is not made out.fCIc£indCwC
mm reasan ta interfere Fwith. the “sama;1F
Acccrfiingiy, the ra%isia$; KfiatitianV:”i$F”
diamiaaed.
sd/..