High Court Karnataka High Court

T L Krishnamurthy vs State Of Karnataka on 24 February, 2010

Karnataka High Court
T L Krishnamurthy vs State Of Karnataka on 24 February, 2010
Author: L.Narayana Swamy


r

5….

n

ER THEE §ii(}§i COURT GE? IF{.E§§€F€!§’E”A§{A, BANGAL€A}}$?E__

DATED T813 “E”§~£TEZ 24% my ()1? FEBRUARY, .;:::%::.{;.

BEE5«”f}RE

‘1*m: Pif;)?€’BLE MR. J1L,§§5″E’ECE L,<Ewing:5iYzs'.'4NA_,'"s§;%,ga.i:3t V

:;:2«2:,. P.Nt:':.4:30f 2:9 1%! "

BE’i”SifEEE3N VT ‘ A

T’. L. ¥{rishn3mu.1″ifhy

S/<3 Late T. L' R30 _ ¢_ _

Ageéi aheut {:38 years ~ 1

Rfai.59/ 1, South End R0302 _

Nagasandra C:iIr;12_:'– V

Basavaxzlagudi;

Banga1ore~:36t>’*..00s:;’L’_ .. 1A _ ij ‘ §3EZ’I’§TiC)NER

{By Sri M; S. Chalaciranai:

E";Ss0ci:€i3.9E9}'-- ' V     ' -
5%???) :

S:21t:f:jc»§' E{,a1nai1a_E§_a" V

‘~ §’%6£r%fé:s€?Sl?e:%.A_ hy ” ‘ ….. .. v

;_}ajga::ag’ai~ ? 9″?:;if,§:e Smtion RESPONEEENT

‘~- Magage, E%€:{}§3}

‘iwide

*§f:v?£:;s :’::eL.:> :3 §?fi’,.E§§} ‘w$,438 $129.0 8? ‘$33

~ V”fiABVGCA’T’E FGR THE PE;:TETEQ§«¥ER PRAYINQ THAT THIS
A CQEERT M23? BE PLEEASELEE Ti”) ENLARGE} THE

‘- ON EAEL, ii’? THE EVEN’? C}? HES ARRES’? §?*¥ CRIME
31′-‘i},GE'”>81g’2Q{)9 G? JAY&NAGAE PQLESE SFATEGN,
V 8E3;§’%IGAL{}RE, FQR QFFENCZE Pfi,}fS.428 A33 4513 OF

“:a:%:. {

5
E

“§”§~wE§S £:§€:,5;3 {:,.c;zv::%~z;:z::>§’2sfif’€G; I

QWRBER

Learmad Caunsei for the pe’i:é§~’£:ii§:”1L:zfi S1;f,bI£;ifi€:§i”§,_ i:V;}§-

the c15::f¢V<:f_r, €115 mack: afiez? a
33? Of {W ?i"a<:{r%2a":€%tii:}?,"¥::e compzaimm is
net. a2;tV§v3,,e:::;3f.$éa:§;::::.£*L;*«:3;".;_;i§t'1;g:*;' Véfiallaging Efiireciar} 01:
Ehe oiiiar :':cs-mpiaizxt 91113? in his pemenai
capas§g_};" i?'i_:sé; :33: ibfifiacomfilg fmm 'ihs

<::em:§.;:j-E'3;'3.:€zE '£l13'§:"'£':_:_§::%%. is spefifiic aiiézgaéiazi <3? ffirgfigry agafmrgsi.

§':«:=%fi£i*'ij:{:;:z;»/;ei';…_ E£';;':<§£:r éhese <::§:*:;é:::ms'a':2;1c:=s, "Q15: pm$<%:€:z:§i:1

in Cums §’»§s.i§81;’2€}89 an {Ex fzia

Gf g;§s3§za§:e3;ga:E §3*5§:;€€ Staiimz :3 a faiss @136, it £3 an}? Ea

fiaxassg flrzfa ;3€;€.:3ti<3:1€'r, 'E'heref:3m§ ks: saughit: fez: gmni 2.:-ef 1331?}

_ &' ES' fitri' p€t§"{iG':3.€1:.

%

2. {31:):5€I”i1.me:11t Pfieadei” stiiamitififi t.hai.”*._fi£=hég§

iizvfisiigatimz was taktin agar, €216 presserzrutiozi _f:.’%.ux1§:§” ‘ V.

OfiiC€I’S of tile EnS*u.1″a11:::e {.:O1fI1V}Q§l1b1}-*” xazstxfi’éi3§§’i:i’v01*v;3{i;j.

in case, it is imerfermd, it will afi?:c’€f_ thg a::£ve’s:igaiao;:;’jj’–.%rr:-::;

€::'{.i:’€ {.”f{)§I11″I1i{3;’};1€I1iS came iii i§ne3§é’:1V a:s3i
Thczrca-?£€:~, this comp};ain.t is f1}é£jf;:._b ?’.1u1er€fC5.r*r::,T Séseks far
dismissal 01′ the }}€1’iifiiDli. -._ ‘-

I3. E haw ahea1wdV.1:i3;a.};(;*a::176:i_ ?fZ€.;”e_1;i’s;:é1 appaaring an

Ezmth siécs,

4; I~1’1″;§bL1TvL’§i1¢a €:Q131§Iai§1it,_i: is germ $113′: the éecumeni
{iaimi ,u:fiL2(}Q'”F.__’:”«é::%::r§~./¢__ %E§:§ft tbs Efifiiififlfiéi” has E1661}

Si1S}}€fi”?’§f€E§. iztaizizzigg ufozgai {E15 signamra 0f the

a:.r£37a’1g::§5ai:i:a.z:E:–.A. M i3 :iE}”§:’ farfhccmiiig from tbs compiajnt 21$ :0

éfikefifiioner himssfi has itommitiiati tbs crime or

110i.__ V{.§:1:1r.>,19 ifgass c:3Z:’ct,m1s’£a:1ces, {ha patitimger is enfifled far

.,a:1tir:ip::t0°:’y Emfi.

V’ * r«.–?sc€:ard§_ngiy, E gagg ihe faiiawézgzg mriar:

The yetifiozz is aiicsweé grazztmg a:;,€:ri€§§atm’§,-* ‘hsaii ta {fie

V’ petitieizsz” wiih the fG3;1{;*¢;ing :’:~G:1s:§§’ii:3::3:

4,

%

:3} ‘ ‘E15: ‘§}i?:$,i€l§{3§_E.{fE’ ii): figs: 5:255:31? :12? Ems ;»f:.:'”:”§:s;E: E:-2 {Em-?<'::'§.s:{£. is'; Ex':

§}€:.:;§2?::&: 'E":5.ir€s'sfz'§? 'i"-EEE 'E'£:<;é_..:s-ééagzgi (33:33,.-fig :a="é§§1§V_ 4?;E'i?.§= ':$':.1§¥;:5é'§ "_

iiéisst $523,335.23

3

:5: §?§a?§.§é:és;,>:’:<i.§' :~;E':a,§§ <':*<;«{;§3€::'a.Ei-: 2%:i;i,'§.i; '§'.§'I:%{: §}j?;;.;?5%::~:fi.';.g2é§–%.'é2:2;g:V"::'%sj%f
a_2:2:'§ §';"§.':§'fE': s;.:a§§=:*:;§ fag'; z=2_.z3{rZT _

{ff} E13: s;.}r}.:;:EE 1253:' §7..:f:E':'z' E~§':::=: §§i<3_:;«*§{':<':1.ié:';[:'z."w§i:':::%s:~:§:»; 01" §;:«3::r:§{~::~

'w:i§E::: 3533:?' _§.:2"<:};'s:i{:':;.'gA§.{§'z;:¢' :%=»F'§_~:'§€::3.<%s%._ _

Sd/"Q
Iudge

$;:;;s;;;;;2é 23:53» ._ ' '

"'y'i'fI-' éiifi