Karnataka High Court
State Of Karnataka vs Jagadeesh on 15 October, 2008
"run 1rIIr\I\r'l I Ina! I \-I\I\Jl'I LII' RHKWAIANA
In um EHGH cam or KARNATAKA AT %
mmn ms TEE 151% my 01'-* ocmana, ~
BEFORE
THE Hmmn me. .1Us'm:E A 8% 9"%L« f
smrn as-* Kamxrmm,
REP. BY K.P.T.C.L.,'
[By 3133.'! 5.
N i x m LLANT
E;
JAGfiDEE SH, .V '
AGE » ., I
.....
T£{L”iIK’,- .__
U-JJ4!’LNw1.V V
MRESPOHDENT
‘kfliii
_ Appeal E mad under Secfion 378(1) &
‘ >.[3}. C-rf.P._{I?;1_«by the State RP. saw the sum pmgfmg to grant
“m”fi1a an appeal agfimt the judfint and order of
%aeq;m:m datad 5.6.2068 passed by the I Addl. District and
_ “St1aaiTz:f2s Judge, T’umk’ur in SPL.C.H.3’7l2007 themeby by
the raapnndez1t-accused fin the ofianca
unxim- secthn 135 aftha Indian Electri:::ity Act,
9003, set aside the aforesaid judgment and crdar of