H'? mm $113!'! GQIXRI OF KARHATAKA AT BANGALQRE Datedth'nthe29m day efJu1y,2008 :PRE8EHT: mm z~::;m'3m mmmwrxcn ELSREEIJHAR; Cf AND ma aoflmm am. wanes B.s123:n?ajrI\;r;i_i.si~:: " X EEFWEEN : smm GB' mmrrmm A BY cmum mamcmn op 12€:LI¢':m W A " wmfi _j my 3:: ; 5?'-';£';_€.¢.T1Fz,:.'.'E~:'v.'2'r~2E"I1'~'«-}--v..... AME 3 1ag;::i-.m,nmaw .,m¥n§m£"w}'e Ema: .%§'ij?e1':4;3.YEARS=..,. é .
%3;aL;:sm cnamvmmum
mRfi?flW%
Wflfifimmmflflfiwn
..$ RE mum
%% ~ pxmmawamm
‘;’rr~zm’mA am we mmmm
_ awmzas mans
W’ 0 .mmwaxAHnm”rI
ummmm mntm
MQNMWAWQ
wmfimmawmm
Nfimfifflfii
H} C} JA%YYAflAI-IAYTTI
fl RE TALUK
mammmms~~—- I ”
{E.ysrs:m3.aaxa2PAnGImMA1AH,Anv.a; 4
am”. KawEMULmsmmmR R__1~£*_1′) ; ‘
mm GRLJL. FILED 1115 am; 11 aLis%%:a)=;%'<:a;;1=§<:.+
SEPP ME THE mam Emma THAI Ema }iQN'ELE1«. "
mum mar as FLWED m Gfififim 1.Eav3::.m_F£x,E
APPEAL &flAI1'i$'i' 'rm Junamnmmf 30;1_1;m'.=m',a.c.
N0. Qfiffifl' cm 'THE FILE OF"-.,,_im Axum… %s.J.
amrmnnaaa. Acqumma 23:sPo1wE:ma{
Accusmn 1 T0 4 ma £DFF,EH$_LiE 't:;'a.'5o4, 302. 114
Rgw. 3411111.
Wm appea; this day, '§'§-me: 4' was is that ciemawcl meals on 22.9.98 at
«§m:…&-unt~ya1’ri of the house. A1 to
of the dccmasad. A1 dealibvarataly
of dwaad had assaulted her
~~ rmulmcl in medical mp-mm of
~ and amrtad abuuing. A1 to A4 dnuacd flu
Wm: kwmana and act Em and hcarmg the
, PW? (awn and PW5 ciaughtxzr-in–}aw of the
d%$e::d} mm tn the scans and; took the decaeaaed ta
tbs P’!’§.ma.:’j Hwlth Cmfle by bullock-eart. PW16 the
figg,
dmemr :31″ Primary Health Cmtm gave fimt-aid
amt ‘mfi’:3rmed the police by phone. PW11
Conatszble came: to the smw and H
ammmmt at Ex.F~5. Ex.F–5 (c) ‘3
rm ham’ at 533-5, 3 case: is;
accused far an ofihnm punk
mad wfih socmn 34 of’:
2:1-mtmm at c1a&u~adurgӎV an
23.93% at mat. dhclosw
that me dmtnis % was accused is
cmw 302 ma with
samm
” material witnesses In the
have mrnod hostile and did not
* mama
%1m1iL (Hm Constable) mwrdad Ex.P~5 and
ma fia-ct that has had rewmxmd a phone
V[ mad. rmdsd ummmmt af deemed at £3.35
ma pmane-.=r1m cf FWIG. The evidtmee at the dacmr
Fwlfi +m’Jr:’1:”%t’.Ihm’at1$ Ex.?~5 recorded in his px-marina the
mdammt is at Ex.P-5(9). PW16 amwd that
gm-sea the s’ta’beme:m: vchxntariky and she .,
fis, seam uf mm’ :3 to five stanmexxt. The trial H
mm mm mm au1danc:e’ is dsampmaz 7
ammw pewaonsw Ham, the state . «. ”
4." fin tharough the mamiai witrmaam hostile, the wmrm of dying ' amwuam Tm jg-é»='¥ fiw11 zmordad stamnrm-.nt. amtemmt at E::;P--5 dhclaaau that it was
mmmm: an doctor PW16 and the
figgmr at Ex.fL5(c). He has aha
t’}1a§;§:’ was in a fit state of mind &
vnhxnmxily which was rmrded
.. it; prmenoe. ‘the oontxmm of E-x.P-5
the assumed fin: mmsing mlxrdax with
émmmien.
5% m. samw Rmaiah mm counsel appeanng”
fiw th-»s:~:;. %mw-reupnnda=nm atzvemunzmly argued that
my
trw amusexl have not caused thus nzmrderr of
dammed. “% material wzitramaaas ham also
hmatélm. The mutual furthew axguaaaci that in ma M
ofmfifi it is elicited tlmt the hands
fezslly burnt imludm fingara. Twin:
$fi pLn:11’ng L’I’M an Ex.P-V3′
amwmg LTM at’ the dwnfim:-,g_d
an!’ % dhchsag V a.i’bm’ the
irmivtivemfi, has that the
d%a1=:ed was theory of
dymg
an aim the domzmenm, wa
,v§3_9_LlH. ha attached an the evidence
have turned lmatile. Pwm is an
_ that than dmaocl man a atatzamamt at
“it is wrhlnmlfly and that she was in a fit
.a§;*£é:t:e:”;a::nf tan gm her at:at%1t. The evidence of
zamwmflmthex-aoordedstammentinthexnmenoa
cf FWIIE and E33-5 oamaim tha anderaswmzt; of the
dmmr.Thse1°a*sm:goodransonhud’nbelimm1’11e