-. 9 5 pm 2' M aw "5 -" 'L: '-' 'E; *3' ' =' c m "V 2 '?%2"" *'":;Z3; '" ~ "'- ' "'" '* W" "
MWA!"'m. Maww mwwaw WW ¥<.~..Mikfi§'"e£¥'fi;§a:«~'~».»\nr%«'% §*"'§§§.:.vfe"}§ §.M€:3éo..%§%f§ iwfi' §*£e%§%§LmEm*E%M57X%§'§a'3¢ aiiwfié €..£«§%.§§w3§ Q: %Vm§&fi§'¢§v%«Ké'%%5§»-Wm 5"§§é:£>"§""i Q» g
Crifia. 1883 L' 013
33% 'i"Es§E": §iEG§~i Ci3'{§R'§' {:1}? KAE$Nf:TAI{Z¥'_ .'" % Q
C::§~»2{;:U:':'* BEE\I€3}:i AT {}L::;f§3:£§}2G--;a"' -- 7}: %
:::;r'§£:3 aims '"£"£~fi%3 32% £393' £3*F':=.SE§3'FE%§'isfiBg£;%3§?':
§§F¢§Ea
{:§€}TME'E'€A{. APP.§§g;,. :%1S:3}:3,/£305
§E1'£"%§?EiE.§*é":- V %
S%,za:£.r3 af E<:a.I*r1ataT1~;2{... ~ "
{B}; SmAn;1r9;a:;g'iL:3es§£%;§;' A§i'd.i%;$?P)M%"'%
AN{}:»
1.
__
?rab}ji1§, ‘E3 /’ 0 I§’a*;s*$:£V:1g SE? fatkar,
‘ .Ag3«:1 “a’i3’e:>ut’M’62 }?<:ar§;
€}c:c _; ;'a.gr'i§:2}i.uEf€,
"§'33fi.:§{' : B.
— V {}:1.1a{§s’g:i€31’§ao,
Q Dhmidiba Hat,_}. Ekamba,
Vj Tahzk : Auraii M B.
Manik Bai,
W/0 GuI’1wat;h Rae,
fiage abaut 47′ years,
SS5: : Nii,
mg: E~£QN’BLE MR. JUS’E’E{“.3E _Ij:i.V’i”‘~x.’…:_§\5;.§GAM€}H§§Ef§§ §DAS
.. .App<:11ant
?€,'.,;<-'%,.,?%'s.W"i§" Q?' §§£W%%fi«a¥'«§§§€£% %%%%i'§TE;%**2 i';'§Q§J%'E" $9?
"s
3'
g
??
,2
3
3
5
..§
vwm
Cz’§,i5’~., 2893 ()5
12/ G Eikamba,
Taiuk : zfiurazi – B.
{;8ySr£.f3.{3,§Sria1é.da;3pa, ;xdv., my R1 3;-::{i”‘R3j; fl
This {“i:’;%:I1i1′:aE Appéai is§E2e{i-.:3r1déi*-,Sécti9;”{‘i3.?§’8_{_V3) 55 (3;.k:»
CRRC. by the SP? for {I516 State.._p’rayiI1g’—thait ‘¥:hi’3 £9{0I1’1334 péiSSaid bgyxhe 1r>.'<;";.,"Vx"«'1'<;: W :1,
Bidar, ix": S.C.N0.84/ 1998*». _a;;:qt.j:ittii1g'~ jibe respoildentsf
accused far the ofiisz-mass punishable :.1;f::ir;:?, Ssctions 498»-A
and 305 ::,/w S<=:<:.34 m::.V%A»% V A'
This Cfim§ii1a§."'Pg§j5é2A gm 'fer hearing this day,
the CC}i3I'{ d€1§1.f¢r&~r§ fiiaz :fQ11<3_:?vi11g:"~ « ._ V V
A ;_;f§§;E;g§3;%s}%~ENT
_ 'i'1":i::.§jé:;3.;;)§;€:a1 ié' °(.i§E'€§:T_lj§€vC3 against 'Chi': judgment ané arder
of"a.§:<§1};jt?g§ .dba?;€(i:VA"§%5;.1§.2QQ4 in SmC.;':'%'0.8f§-/ 1998 §3aSSf3d by
' v Fast T1' §fi:'E§ 'C(}t1:9f"§ ~Ef;= Bifiai".
V' '..f_' ~.f§'h$ appeflam, is the campiainant ami rasponcicnts
V' 'V_;%:ujt:"t}"1ei';acc11seci 'bezfore tbs 'Fz*§.aE Ceurt. II: this judgneni. far
' =f:{}fi\£€f}i€}'1C€, the parties are refarrsré ta their siams befczre the
Trig} {'i<:su:*:.
7’\_,
3′,-M2
_
W.,.,..mm a’fiflWW WWW W mmm-mm WW mmm’ W mmmmm mm»; azmm” W wawmamém §«§’§$’§m m
Crilfi. 1863 { 05
U3
aémits that he was not visiting the hause 0f__–*’;::1is”
accuser} Na. 3. Thia Wimess furthar admits 1:h:9§t”%ié: i;$ ” V’
2-3 hsuses away from tha heuse of a<ic:.1s?é_é'~ N<}';'1._ '
this witnsss has met $6611 accuigeii' -..,?;si*::3. 1'" <:';f:_J:c:1"£é}vingV'wi£:E'i his" '
wife Sumari. PW4 admits in €*€it§jen.§e7" fl3at. §t}1raugh
S9m€§)OC¥}-', he came {:9 Néll was
quarreling Wm: his %-*2€;i1*°Z':_. $35 11:) personal
imowlezige sf 1 and his wife.
6. _ ‘i’ria1;{:4:–4..”‘ profaerly appreciating,
awessiixg and “~f.§’1e material witnesses
has “am has failed tn prova
and estab}§s£§_ ‘rm accused. E find no
jasfififislc, with tin imyzxgned judgment
. andwfhe ‘i’r:ti’2:1 i?.o111*E:. For the rémons stated above,
., 1. dismissed.
Sd/4…
Judge
dh*