day;
Vu\’\:rI\I Vrl l\l’1l’II’l’Ilr\l\l”\ nnsnl \1’\(\JI\l \.II I\l’lI\lI.l”lll’\I\l’| Ilnall M-Vlwnl \.ll l\.l”‘\l\l’Kl”\I.l”\I\J”‘| l”lI\J’I’I \.-\Jl-Ill! \Jl’ l\.l”\flI’CI’\II’\I\I’\ TIIKQI1 ‘¢’-JUN!
:3 THE B335 3323? 32 KfiRRATAKfl AT aayagzoag
BRTEE THIS TEE 2″ 33? GE &¥$$ST 2$Q3
?RRESENT
THE HflE*ELE ER.J§$TI$E K.5EEEnE§a{3a§R”v”
A335′
?E§ .$§’fiLE MR.JU5TI$E $;s§EEMI?aE$*§a§$A ‘»
cRL.A.g0:i%g2i2ga:*»f
5E§EEN:
fha fitata sf Kaxnataka
By Ba5aveawa:anagar&,f ‘___ ]. ?
?.5. §~”; – :; ;–f “-f-fl._,1 … A?PELLA§T
A§m:”
L.fi.fi§Eafi:ac~_ _ _= ‘yv
E§m.E$f?g_§aLa;aAfiatfiakalli
M&ia_:¢a&g*Eanga£&r@; …RESPflRDEET
n.méEg $y§:RabakHKIKéiyan Ehgtty, afiv.,}
” _”§;§~”£::.AT is fiiefi u!s.3?8{1) & :3;
fx}?;£;’fhyg the state 3.9. far the State
§zayim§n_fi§A grant Eaave ta fiie an a§§eal
against the fiuégmamt fiatéd E%.1lul§99 gassed
._. *y ta: 1:: Add}. $HH., Bangalore in Certified
:f§@§E. §@,§é%?f9§ acqaitting the te$p¢ndant~
= “§$¢:ggé $9.3 €62 the affenmea u/$5.423, 392,
–f.33§ amfi 323 rzw, 34 Q: :?s.
Eheas agpeaia gaming an far heazing this
EREEBEER 350 J deiivered the
K.
fwéimwing
gx
nun uuulu ur I\AKNAiA3(A HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA I-HGH COURT OF KARNATAKA HIGHC1
There is nc incriminating evidence ta connect
accuaed 119.2 ta; the crime.
5. Aypeai atanda dismissed.
1135.