Karnataka High Court
State Of Karnataka vs Gangaiah on 27 June, 2008
WW”. ..,.. mnnawnlunm naun Wm; ur mxmmm men mum” or KARMMMA mm mam’ W mmmmm a~aaQz»i’«”i’E
ii
examined. The prosecutian has also not prayed
that the racaipts at zxa~P1?{a} to 917:1) a;§ $$;
the hand of tha accused. The pras¢cuticn.§§s h§f¥¢T.
referred the receipts at Exs~P1?§a) ta ?i?£fii tn u”
the handwriting Expert to fllpg@§§v §§§=i a§i§,;?
accuments contain the _:n;nd&ri£inq _5¢§ W:t§§””
raspandantwaccusad.
4. In that view,.@’j’c:m5.Ta;-e;ek&=«”;:.§j”acquittal is
sauna and propar..Appaaiwfiianigsgfifi;a”*”
:9′