High Court Karnataka High Court

State Of Karnataka vs John Baptist Lobo on 17 July, 2008

Karnataka High Court
State Of Karnataka vs John Baptist Lobo on 17 July, 2008
Author: K.Sreedhar Rao Gowda
» qrwvuvuuv 'an

:\r'II\!'.l"lIl'|l\l"'I "Hi-3!'! \a\JUKI 'Jr NAKNAJAKA      

as 'rm mar; -zozmr mt mmtttaxa AT   a n
flaws! thin the 172:: day <:fJu1y, 2002;:   '

:PRESENTb.

THE HGNBLE KZLJUSTEEE 1{=..aREE:3sHfi...1é   

wm H£}§WELE am. JUsTxcE'§;';s=.gEE§z1vA3E  "

swarm .a.r-*;=gg_;,;%%Ng%L .:zamgeg% 
amsmmz   

mam       
av £3133 .;:e5pE<;i:'ex;::F mam %
gmwam m:nE:=r;  

9

Easr%m1-zfiE~%sfmHm§, * 

 
V   kk n ...-HPPELLHNT

[By S:-i fimvam snmzi, Sm

    ..... 

% mm
‘ . S; Q GE{}R’€3E LCEBG,
“.§kGE}_;”E3-3,
.V R33 K£}”LSHEKA.RA

.. ms L030

WEG JOEfi§ BAPTEI’ Ii,
ékfifi; 45YR.$,
Rf $ Ffifififilfi E'[}I.$HEXAFfisKALPA.HE,
§&I*i’fifiL=II}RE.

3 RQHITE LQBQ
3&8 JQEH T {ASE-0
933E; 23’2″‘R$,

fig/

-‘run urn-ruru-1 Ill\J’ll \–\I\Jl\I I-If I\.l”\I'(i’I’\II’\I\.F\ TIIKSH

2-am masaam Ki}}”.3§iEKAR.4. EALPAHEs Vf

fififififiifififi.

{B331-é: avm1*.t’0,.Am’.3

THIS CEZLA. mmn zrgs-.a’:«=;g [1] sag’; (312.1?-;7<:A. 13f .

SEATE'; W, ma THE smrz '£I~IA*£ '_'fH1' S fi<}1§*BL3
mum' my BE ELEESEQ T0 LEAVE AN
APPEM Amman' gm '%g%¥3D<'mi m§?kj 1s.oa.2oa:2
mssm B? m Pm. s.J:,k%i3*K.;V3e9.uaAL{:RE m 3.0. NC).
5?; 2%: 'rm: ;1§§s;e@'r#I:vJa;z¢*1v;5~Accu3En 1?-an
THE fl'9'FE1*I(§EE§"I§f1$fl..;§i43;:fiflfia, 32t'£f'2's.i'IZT§'é§}7 Rjw. 34 or

for mfim this day,
areeanarszazss J, following:

% G Em'

% gm pmsexmtiovn that can 24.10.1996 at

the aamuned arni tum wzarlmrs was

* in fmnt af thefir house. pm the

abjectasi the d wzark which ensued

V . Rsmsporwimt fie-.1 (A13 assaulted the
wifil the munfile of the spade. Rwpondent

Ham? and 3 (!-..2 and 3] abawd the caernmiaaiaon of the

V

«swam by A1;

– ..-w.” ,» -.n.-uuv v. uruu -urn:-uv–u – an…” n V.-\J\Jl\l wr nl-fit!!!’-*\ll-\l\.l-i l’l!\7l”‘I LLIUKE Ur KAKNATAKA

23 ms: was admitted in the privatas hnsp’figI.
wm:.n:’.i ” he a@ the was sheet
szsfimreaci fiaomm sf fight mfiiilgt-J T3″«I~’»’.’

rm raw. in the hoagmitaé an at

Em fems am was; that :ha:e}me.~re %a:ap:m
the am-szuafl and PW1 wall
are under

with 34 at’ me.

rm The state is in

a§p¢a%. Eéffiffi ” 2 ‘ ‘ “‘

-139′ given acaquifial for the fcellawing

.’iv’véiig§:A.:;decto2* in 1:he evidzmce steam that by
” in the would crsertifcate, he has
wrfusn as fraxmma cf right radius, which in

fact, it in ER radius to: X-ray.

ii}

azfi ‘meats is an infiepu;-zzzcicnt czorroberatian.

..- .~…… …………. uw-..-u we uu-u\lIr1u”\l\(“| niun uuun: yr |\A|(NA”.ugA g-“(,1-«I CQUR

‘% swan stamé by the trz’a.I eaurt for

the am ‘dam af FW1 fin: want sf

tmmmhle. Tha itfiepemcnt witnaaaééfi’

ma a,am3’r3ed §.a+*gm

sazmmt has a maaon to am t§:2t:”;E’W1’a”*a_13id¢;r:c}$,’lacka

veraciizy. Pm was Q
am game miaemz, am iifiscioaera that
3% Ems complaint
was $38.6 an the basin af
firm to said that the
wesac=utfi:1V 1’*1aV=a of incident and

asaraufi. an ?W1. ” ”

45 tzf guilty, we ®d that

§f’i.§f?medw by a elm} beween

”E%” has efibrfi as a provucafive

‘ ‘~ «. .L aeerusw no assault. In that vm af

azfi 2 are guilty cf the afiiazrne undar

%335 ram with smztman 3% 9f Eva: am mt under
32fi9r 3U’E’@d.wi1hSw®n3:4:JfIFC. Heme,

I pzasa flag fasfiaww m*dm*: