High Court Karnataka High Court

T Channakeshava S/O Late … vs T Puttaraju S/O Late T Thimma Setty on 3 June, 2008

Karnataka High Court
T Channakeshava S/O Late … vs T Puttaraju S/O Late T Thimma Setty on 3 June, 2008
Author: Subhash B.Adi
3:? THE FKQH CQUET Q? ?.?%.§E§fl'§'ELI{A AT EANGflL_§}RE
mmjm 33-£3 '1'*I~$ 3% my ms mm : . :';:.
BEWRE   «  «
THE HQNBLE   «V

cgigmfig, ma-risgafi Psf1*1'§m5; is:}.1a7.3 :3F  



'TLC :.-2 ; Hfivfi   p

1%} um aaasrmff  i _ 
AGE: wvmgs, gin 1£'If.::ac:3;~2..  " 
wsmswagmama  _  - 
KQ L-Li BQ1.'€fs..I&i{ cm '*':%x*--  
I~:ALLA:~mL;..x;   »
mama  5 W  » .  

       

. _ M V M   I pmrrzonm
gm' 3-R1; a%m~;'sm% H 1v ,i£.:a=f'=;,ség «;,,ffE}'" V
Am:

unwuuowu-o-nu-nu

T.F'?.3fI"§'A%JI,§,"' 2  %

   

 "  .3}   

mm: €svE%"?¥'E&E M E33155:

  r.'::P§:V m;§aLwEVTwAmR TAEK

em   €".£!§R j ' :aN
mmvg;  mgmm  amawrmmwr

'&f§;.§A,sHammsHEmR & $RI.E.E.5BZ)BARTH,

 iirflml Raviaimn Ffititéagx ifi film! undm: Swticn

V4.52 my :::z-.y.s:, m set mm the gamma ardsm? daw&
2.8n.."?;{3@§ gaaaueé by t& Fri. 3.5.1; Mandya in CrI.R.I".

ZOURT OF KARNATAKA HIGH  WNATMm HIGH COURT OF KARNNAKA HIGH COURT OF KARNAW-iuiéfi HIGH COURT OF KARNATAKA HIGH COUR1



SOUR? OF KARNATAKA H3614  K§RNATAKA HIGH €Z"~'.TII'=«-":.a'RT OF i(ARN}\TAI(A HEGH COURT OF KARNAYAKA HIGH COURT OF KARNA'i'A!(A I-liG§-I COUR1

H¢.}.82§ $5 arid srutnfnm fig nrdm" dataii 14.§.t}5 passed W
'aha G28}. :31'. 13:2,; 3% CJM,§¢1a.na§ra Em Cififi H$.17$§§}3'4.'T._V_

aamsmém 2&5» day; the mar: mafia me fsIh\'v:'V§t1gj:f-.  T

  Rgviafmn. Fezifian  

 ztmrisisn is dsmsmgt  m.aO 

sfieaism in cz~mP., Ho.1s2g5§.¢;;;h¢O:5;gO]¢r  Pr}. S.J..

Maflgan

3»    far crfihnce
purfiahagmlaé.  415, am, 423 arui
425  1 tfm trial mutt heard 13116
mafigrr    'E% was sfthe pefitfioner is
the; tha zgmxeage and zmzaant

mmd him "back, mm ialaa ma

j   and mzmfam the mm of the

 O' Atlas mrwiaitmi inn: 21% mm with an

 ta chaat 3.3 the {am amabem. me
  a1  that he has not signed any
 m5e'.§p§,(a't:im'1 fizsrm £231' afidavit m tramfer khata Bf the

  inm iha flaw sf aecsusad. It in 31330 aflgad that

 



I&i,§E%"§" OF KARNATAKA HIGH  HIGH COURT OF XARNAYAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-I COURT

  's.$:4$"'%;i€;$:: 423 mi' 19:: em: firm ahazga 12:: fiw saifl afiezme.

,%v°,t"/

'aim ammm has misumd 'aha sigxmmre erf' complairzgnt ta
chat thug Cflm§ t far wmfil gain. 

amfi aha: thg: mmplmnant 13.:-am  

afi it was; mi mm awry:  ézzjrr   T. V

him. fix amuswd has  

mg fiae wmam pmpe:-:3  kmm?
mg kg rmur zmdar s.~»;1,:  ma mt
praaumé tam mag;;m1  gamed to have
Lawn   In €53 rgand,
the  ea PW-1 and aha:

m:s_mi1*$§::i__gat  Em?-1 to P--5.

:. 3-   an the avmmenm in the

'O   t®mé;?;ia$sm*aenm ma.s:3.e 1:53; PW-1 and PW»?
  £11m the fimuwg, &un& that fin

afiéaégaékggfi  ?m the csanwiaint ysrim fax:-its amw that

 be ma $3» an afiance punishahxe tznciar



IOURT OF KARNATNKA HIGH COl.}_El' !§fiRNATAKA HIGH fl£Z?UR.T O? KAMIATAKA HGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA I-I36'-1 COER1

é, This aréw was qumtionad hefcm theiganzed
S-msinm fiufige in the  revzwkitm 
1:-.arw:*:'T%s.%:.sn.sJ:xdg¢¢me1"ved thaéz      

"§¢ier'e%3; haamuw the  

that tftzez fimeé Ems  

d:a;::.u.a7m:1t ta haw   

his mam, the    my

wmiéwaxzi  mm 1:116 itmzttmr

bwauae ultfimteljz'   betwam

G§%l$    to right

ma    zmt really to

the?    firmtwl by tk

at 4:?

 é;2}§se5*sra'  lwmfi Smamm" Judge, in

my  £s fin¢'  tim raq  of

  ..... 

efiancvr. under swtion ‘$23 of IPC ‘m

* wag, in man aisrmmay m fimudurmly aim,
ear “bsmnmm a get}: $9 any deal fit’ ir1str1.,%t
gzwm ‘ha km};-fim gr’ aubjem: ‘ha any charge any

VV ;n§m:ymsmmt mfiwhichmnmimm§

,«2>”+:¥£/

173.1% siainmmfa relatixug ta rm szvx:-mficrafiorx f:;«r._>jauch
fiamfér :31” Charge, ar m fim pars-an
whims ‘am 6:’ bemfit %£: ‘m ‘ inmnfimtl
be §t1.z3irs§m&. if the matafiial m:;a§:g& i

aiwwa aim ea?’ cf

maiaeriai is auffiaient ta Q31? IPC,
am :31′ ‘aha viaw flmgai =e,th.e ma!’
fag s:;:mE§; zaqqmiraé maherial and

I’10t&.fI§?’

amw that 1.11% is a
f:3rgcryvv”‘F=§g*’it}1V ~”ifiiw£iu:’1 ta tal-as away the
3? allqaalan rriaarly film mu:

‘O V. “*3, far my’ ca. Bam, the arder impugrmd is
Aswan:-dfiiyg this revmnn is alhwed. The

imgaxmfici zézéfiesat 33$ act amide.

mafia: £3 rsfitted E13 the trial oesurt for

§’u.§’t%5er 3m amaerdmrw with law.

IOURT OF KARNATAKA HIGH HIGH COURT OF KARNATAKA I-l§GI~! COURT OF KARNATAKA H2654 COURT OF KARNATAKA HIGH COUR’!

5%’

Sflf-*
3uage

Amy’ cgkfiermhiofi mam ifi a% cxawmm at’ thfibordar
sfiaifi izfiumme the %mzfi
fix) ‘fig. * J .-3 ‘.

Eaou :o_x S.._E=&§ “.0 .:_:oo :9: .$_<._.<2¢.5_ no Eaoommi 5.<.–<zx5. no mien _.§m §$¢zmmxH.mo._..E':ou :u_: §<..<z._$_ we …§o_