High Court Karnataka High Court

State Of Karnataka vs Sri Shivarudraiah on 15 October, 2008

Karnataka High Court
State Of Karnataka vs Sri Shivarudraiah on 15 October, 2008
Author: A.S.Pachhapure
- nun n \.uu:\r vi l\.I"II\I'll'lIl"|I\.f'| ruurl |..\JI..lKl U!" RHKNHEHKA HIGH COURT OF   

nu Tim mm mm or KARNATAKA AT     %
mun '1'!-113 "PI-{E 15111 DAY 01'-' OCTOBER';      ~

BEFORE  

THE H<:::m3LE MR. JUSTICE A   

 

mm or mmarma,
mp. BY K.P.T.C.L..,  

[3Y$?IAVRAM3KR€.    

% i   X «APPELLANT

E

SR1 S-I'fiVfi.RUDRAJ&H,.   
MAJOR,  CF '

  «  ..... .. V
mam '!'ALUK;~ «
 ...msPo1mEN'r

fiflififl

   cfimm Appeal b 5.1..-,d undear Section 373(1) &

_ .13} 'gt:-.P.€,_. by" the State PP. for the Stats praymg to grant
  _f:a__fiia an appeal ayimt the judgment and urdm of
 'idnmd 26.6.2988 passed by the I Addl. Dim-int
    Judgee, Tumkur in SPL.C.No.l9G/ 2007.
 the respondent-accused far the (fiance

mafl hable under sec1:x1:1′ 135 afthe Indian E1ec1:nca’ ‘ty Act,
mG3, aextasidetlmafioreuaidjtxdwmarzdcrderof
hcqtzittal and convict and aantetme tho accused-

rmpmdent.