High Court Karnataka High Court

State Of Karnataka vs Yallappagouda Mallanagouda … on 31 March, 2009

Karnataka High Court
State Of Karnataka vs Yallappagouda Mallanagouda … on 31 March, 2009
Author: H.N.Nagamohan Das


1&3 “ms HEQE-=é £§:_s§:? Q? K;a§;§4;a?;%;é<:;a'VV'%'V1~%%hi__f .

CIRCQI? §E§*$£§~% ajrf §%~§fi:?;':faEfi.i§f_V~ ~

mcrga "mzfi °?;-:§ 3:3"? :i:Z;§A'f_:Q«;F-5'§v§f:§;C'%¥§",§€3€§'§__'

3}§;;=ff§a"«:é._ .

Haw’ 5:5 §V§§. 3::s:§¢$§%.;..g__ §1éVi.i’»i3;§s.{§;+’?§.:i’é’§:§%~’%;;§’%;i”*~E gag
€§;§§*s%:§%§}’s§’:; §’a:.:.:;:;%%§;’§:i_}§;2§@3
sgwvggsé: & A

§?3&:’§°§ age 3% M ”

§%5A\ffiL§?E.3?§§_3-.§i””3L§CE’;..j;§.._ ‘~__ :A§9EL:.Aa:%?

{aviem §”~é,;s§}§£1é;i;.€’§’£’?s%’;5;’:{%~é, iwéififi}
&§§4L’ M%t V % M %i

‘2é’;%§,§.,fik§%3.§§;%f:Si};£*.§a $??é5:;,,.%;fi?é;$g§G%}€33: ?,i’%”‘€E%_
§’f§;f~”i¥..f:?-‘i;”§§.. ‘” %

._{:~:;”§:{x:T;g:::§v@E{:i-§V%!a;§’fi{¢§.fl.«g;V
% _ %:2;,.r§’%;§j;~;;a:=§;?s::;m,
% “”:*;%a¢%::4§<»~%§g;za3g9s:.§:;§*&§

-$35? :§Z?*.%€;1:§i%€%’;fi.§. :§;§g.%§:a:§§:\»§?

A ;:.5§.$§;v;fi:”;:s%§i’:3A§§as”:” ES gggzggsg

=– ;”IR§…$’3: ¥§§..E§;’} iiffi, 3?8{§;} %. {‘3} £R,?.C, 8%’ 3″‘-£5

$3-‘7f«’A”§”E ?R§§%”‘§§*§§ ‘”§’§ §§;,§§%”§° i£§%!E TE FELE $94 £:??§§gL
V’ ~»fi.:fI4.§§gE§’*é$”§’ “?%”§E 3i}§§§§’¥%§?é? $5. 2é}.2.2§§3 ?;&$§E§ S’? °’§°%*§§
?§%§””§” °?’§§%C§”§E?’§_”?

?”%”:§s a§§ea§ £3 §§§”§€.’.,”i&§ é§3§%’_1″1″‘;§:’§??%2.”.§§§§§’%’}’;?’€.'{?’:’§.Z'{§E*f§8§ ”

2;§¥s3%§: Em C: §s§§.31?8;’}%5-._;§&ss¥éc%,_ ‘$3!V3§’%~§€:l§i:…§*a§a%a§§as;’2%f§’

$52 as far 33 if: {gazes is iiéa $?c;qi:éi”:a§ Qf’3:;”2;e{‘é€::i%seé,

2* éxp§e%fa:*zt :’si fiézé}-C§5:?’2§§_ia}E’:2}aw?3v§i ‘.’f3f§’§é raspanfient is

%%;e accugeév §’;%é§'”€.2_f”e ‘%:::’%’€§” ?_§f:§:a§ :§f$’;;;’fi;£V” %%;%*s jaségmeret, far

{.”§§?.T’v”§E”?§$_.%’.”:i:1,:”i5′;l”,.4_’_€§’i:{j’§!*–§§%”§Z§:S-S”&’~?’€”‘%f&%F$$’§TG€§ ta téaeér status befere

ifée ?§ia.§[.iCg’é’:a_§9t;’;,::3 ~ V

= E*E’§;s %§*’§¥&*; ‘:§-.;sg:é=:§? mégeczsiécs”: “E§’¥§f acaagsaé aaas

afismjaiészg éfi $e:%e%a’§*g “§tif aama Sexes Sahakari §3;”:§?§&

$é’é:;§’7aiee>:.€ ai.;S%%a%§?%;’é’§? 1!E%£a§§, §’€3¥’3§§E.2%”‘§5 Fa. §£€i§§8§ was

‘§;:;g§’§j<:é%;*:i sf §;S,i,$§i,:8?.§§ am aka fab§*'§€a%eé we a€$i'}é§§'2?S,

Siizcerséngéyi 5% geséeiy éaégeé 5 wsr%:§E§§:*:% Sa¥§§i.'§'? fine

gf:::"%séé:i%z3:':&§ aaéica. éfief C$§§'§$§&t§G§"% 3? §m:$si§gat%§e:, éééfi

:§§§?§$§§C§Z§$f§§§ gaiéae fiééé €3"'§§§'§&==§§?&§i' agaéngi €323 asmséfi

far age sffeséies §§.%%'°§%$??§§§€ @369: §$.g4'.?"?-;& am 5?';

§%'§ ac. ?<ic.§.?8,f3§. gym {€29 'Tr%ai C0a5rt;..':%<:a §jr;éEsa§r;'é;–«:é'a:::

axamérseé § wéirgegaes as ?W«:%,A%s..?W+'§ 'a$":°%:f%j,»sg5':. ;:j:a'L:§<§e§L.

Exsfii :13 P18. fiéa '?'r%a§ €%f:s«;rii,1'_A;9;m° a§;:.$:fé::";é"ai:§V§:$'*~.§§7–33$

évézieme fi§'% mcarfi ?":fi§§ §§}:vS§ §£§'§§h'§?%"§S&§é§§%§'§'§"§'%§€.";$?'§'s.€§i"§
€522 m§sa§§%*$§r%a%§§_§ af §??$x:."§'fié_%'é%:.?§uSf ssfiséeiy is an
éxiéfii af §;$.2§§E3G,.%""~ tézT§';s. a:=g3§V9;;–%':A5.s% fiV$: .§{€fl§f§'8'?'S§. ?'%'2;§ Tiéaé
Qsaszi §iEf"§?"s$%'_' §"-':$§§ %§'2é'%"iii}?v§:f§$_%§.s;.:%*;%.§:§v"iéaa fafiaé is grave

3&5? 44 ]'§.a§§"§ééV%:e§ iésé amzmmia.

£§€2vV§*e¥§’::.;é§éj§’%’3é,é :’;;§3éé–:° ‘§%2递§§’s;;s:;;%§::&fi §%.:é§’2″:”s$¥’%E, tiza “§:”%3§
€.’I§as’é’-‘g ¢¢n§’%£€a:%«.:%’2§_ ‘a%::V;__fiséé €92’ §§’§% affarzce §a:s2%s%:ab%e

§.§?’§{§§§” $;;a%«;§é’§ gf-._;?§£:’§§*:€é fififiiiifififi aamges ifm” ifie sffaizca

»$é**::§:é_§._’§R%??-A Q? 3%, iv-éanaeg {mg agpea $3;

‘ . “=;%:§ ~$;4§at:§s:%.%:é”s $9 fa?_as afifiafiiiai sf azazzseé §§ aasmemaé,

v__v’£ig i’.V’ §~%ea§°§ iearrgaé Gawmmeni Raafier am

AA §&%z2.;¢2Qé§ 2% éfiiifé aweaé fiagers.

b,

§. In %:%:§:s ayseaif ii is nacagsary it; _

” w§%athe:” the jufigmeni sf ac&,:2’£*at’t–a£’j~’..§5’*§”:fie u

afferzce mmisémbie u§:§€§’%>AA:S§%%??%’:§ éé

prepar? “‘

§. ‘fie ‘?:’%a§ :f:ua;:’e1?z§:’§”$}gs $fe<.;t.:$;f::1:":a;*:t 9? the
@;':%%:"e aazéfienae cm'.%é?;«%3;"é–'_ff':cg§$é飧_ %§'afact ffiéfé is am
faéga arrtréas Amaéa Afi;e'T,:.f'iV?*\.&.' :ai%:f:i_??T;:f%a§ Saw: is €§§”i§§’a¥”‘§»’ to we eezééeéfice an 2″ece:’§w

?’§%*’?’j_%ié’e §”%§S3§’%$ sigma aéava, ‘ifaa ameaé £3 Eerefiy

fiésméggeé,

Sd/-re
Judge