High Court Karnataka High Court

The State By Madivala Police … vs Nataraja @ Lakshmana Gowda S/O … on 5 June, 2008

Karnataka High Court
The State By Madivala Police … vs Nataraja @ Lakshmana Gowda S/O … on 5 June, 2008
Author: K.Sreedhar Rao Swamy


-…w.-V_ .3. -u-…nnu-uu- n-un uuunl ur AMKNHIHKR mu!-I LULJRI 0?” KARNATAKA H16!-3 COQRT” fi§F KARNATAKA HIGH COUR7

Hasg§§_%§T§T%;fi;§§*ra:ar Mr; Tmm,

ET? TI-E man mum’ my mwawmm arr BAHG5i;af2 E~§{ _

mima ma 33:3; 35% my :3? JUHE If %

Pfififiififi

‘I’§-IE1 1~i€I}PI’ELE gmflflgsfiaak Kfsafigmfiga. A

2% 1~£:3:%*m.E gmJ:_:9;’::;::E ;.§a1%3.yAHa swmv
amsgnraaa A?PEA§.g”2m is 377

BET%EENr

‘gm $’Ii£”§’E~ av Mfififiafiifi I¥£%L’;E{§§é,
mfiaamm, . %
V M
$53? $2: : zfiifififim 2: agafmfirmgifi. ism; A

333%

NfiTA£&E?£’ La§:s:a%s£a¥a«$Qw::g,
35$ =

AGE. .33 .

R ‘
K$T§f§..Y;£§-. Heztizmg,

H,RE$P§EE§T

ét % 3§-“::+f*;.r% ;§§§$?§;$fH BABE} & i%S»Sfl€I.?§’E’£ S,
s3:%;*gRA§:§m%§e$ HEGLEE, amm%.a”§m

mg £.R§…a, ymi} :3; S.:3’?8a§ 1; aa. gs} mgm. BY Wm
aw mg STATE. Fmms am? Té-3:18 §£GN”‘EE.E

dy.

wum ur mmnrnxn HIGH COURT or KARNATAKA I-IGH coma

::::::r.m* my 33 xvmasgn 3% zssamr ways ’11: ‘
35133
F’§e.S’E3E=I”3 BY” TIE XXIV 295333.33 ESEQE

5.P%fiL .fis§T”‘xf:§F§S’§ TEE

Bwagamwz Eli’ 3.mm33s;1<3ga,,jm3Qu§'rm:} **fi-12;

RESP=$§¥fi%7§.;%%T~§1.$C§§$§;§ FQR
fi§NE i~E~ U; 8332 K

123% %;Z":REaiI§&L A§%gL czfigma fig fi§'@RTk,Ii§::aRmG %

in-as Sfi7fE'2EQf{»€R 3,40; fiELPs-?ET§2E}3", *1":-my
1=:m.mw&:3:-

1:: 23% Ragga mam”,
iztimmed} fig they ware
mizxréaxi a’m’.$’~.’a_;$’: The dacnmsad arid
F@’– 1: avers gt”‘3$ig§§gaeié_r&; gm aamzsad is a rclatfmex
uf_P%’~?…£ had gage has Eiasss-an mad

an S’? §;1.}W& axfiauzfi 32.39 pm and

§m. Tm dam’ was ahead and
Fwd mflaé. amt the dmmaad to ripen

_’ mgrgad $35 @931′. file amuaasi alas mm
Bath 9% tkm mafia afiorm ta cal} am; the
tr’: awn the dwm mara was was rwpcjnaé.

Emfiiy tayyefi $112 dzazrzrg the mltveé dam”

izifiiciez game: away ant}. ma dag: was spsnesti. PW-»1 foum

GP.

-v-unuvr-nu:-u\r-v I IE\J’ I

..-,1-an-_A V. -mnuununnn rm..;rw 1..-uuru ur nnmvninnn I-HL-ar! LUUKI Ur KAKNAIAKA HEUH (..UU%<i U1' KAKNAIAKA HIGH COUR1

thathis Wéffi mag famid " "

‘ca gamiém a3»? Efififi pm gtamg” timt the éva%31=2_c1_.;;;§§mum3gV V’ 9
maicifizes 3:3 v~am:m§.t”iz afd:i%a:*a’:.:i11 fife. “gm iv j

was is: :;?;:%R asziwa, ‘mg-.: asmas ‘:1a:%€:’i§g ‘;%3

a”s.i’fxJ}m}'”. Tha pram: martem §iEE§’1flS»$:>”7£T%:fi£§.’f;vv{!3f1′.’.’i.ifi,’E;:fillffghfldy,
merge %s swig; fitflfi 1igamrVe—-…_i1::}2,9.:*1¥§, aw mml
izfiurfiafi mfi mam .-2% is dug ta

afipizgrfixs

3.. the pmilnw 3tm.:i11g
that an 3% .§€a$$a.n, an €3′?’.t33. 3’§98,
fliifi him 3}’. 11.33 am mid Ehat
his Wiffi $3 1163: gmoé mm; she

£5. ‘V % yamam. Tim amuseczi advised” the

witkx attwr gcwamna, 13 that rqmfi

‘ ‘ $5 aggiwral. The asmrcixsazi rfurfkier tale} that ha has

Vv émmmsed %n the Emazse mid %<1hed the doc!'
$315; asked him ts mma Ea B@a.1err$ 12: ga ta
15%": afi the fi. tagafiwr flaw tn fin

'$191133 $5: fiflfiifi gm, the deer mic 'was. czpfiwfi. by the

ik

?W-1 rapartafl

……… ..u-..«uv us 1\r-uuinu-uxn HIV" LUUKi U3' KARNATAKA

amusesfii Piigi'-: imifie films his wfsike éaad by 3
E; amtm i,'z2;-3%. 11$ Wm br&;§.r1wa5}"$ the a . '
that :1; $23 ea» cage cf auémfia,

mafia" am 5:12"? .£'.33.1§9$ as 3; »::ase*'9-§_.sé.:i%£:1=££' "II1 €331' v%

d§mgu.s't in 331%.

35 §-Imvwer, ?:P.W.l awmed
was aiways: a time and
again £i*¢:”:’:+. ?%-3:7 after the
magma *a¢;¢:g:;m ‘ havizttg ambaizantial
mnneg? arfi .’E’h&mf:3rs5, he ausmta
the wné:.;:;?5 .;*::f M 1-a9*.?y,: male mqmzmi with the
gizdigw ascnfafisian sf catzsiiig

15:15 §.? ‘§&v<:V:§:iez::ms:ad afi mfihixig gafid nzacklaee

5;: tr}: wluntary fimam sf time
% ~§m%:g: mm MQ3 , which are piedged frcam PW-~4-

*-Lzgfier § bmifim cloth pLe9es’ anti wire”

.s%2’§:’.§” as-t:”a.z§;:3;1aas1:s:§3 fiI%§.$.*§} % 3.136 rwczsnemd.

V -%N P%?’~1 Em augparbefi fie mm naf the prmacutien

. ts: mt: ammasl far causing mums: far gam. 1%?–3.

…………….- …..m uvunl ur AAKNAIAN-\ mu!-1 LUUIH OF KARNATAKA men QOURT OF KARNATAKA HIGH COUR1

ma swim aiarauz am r%vmj; sf M93 3 ma 4 at tn: _
af fi% 33% Tkfl {hurt baa
?’£~§ is mnwafiimtmry

ciatecé. £3′?.’£}.3.%”§% ass.-5. -Eauigflfiaég v%

Hence the . The fig H

fig 63:2 timmgfia we
rm; um W-1 8’Z’.fi3.1{–?9&
mam ?.:.’§fi cm H%.man1′
mmmifiad af disgust in life.

231% Effififi e:s.$.§é. €§ .;:vz:%§i£=&. in tha report daztaé
Q’?.fi3s1§@3_.,_Vi: met him at his hnuse
taut the €145:-swsw and get ma
daogf later mzmplamt éatnfi. G§gfi4.1Q98v;. he

wmirm ghat whvm he wax at

‘ $3 amaussefi 3%, aim! irzibzm about
Lagj’;1am: mfi gag behav§mt:r af am amsed and
h mnfxmxri Im in her hcnusa PW-*1 and acasuwa
mgaihsarg the amxuaed 993:} the drama: and fixfi his

ma éaaafi :23;

Thzz mqaaat remrt dam not

0%

.uI..7rr \…uuIU ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH coum

m3*g*:2%%f::*§z%.gs: Ema: Iamr ‘vmaimz in ti-*w _
S’§.fi4,1§§=i**’*%, ‘E% peat gmrtgm report axfl ‘4
éfificisaas aim’: it 23 a wage a? au¥3ci§;a:=,g:fi}..£;£:’€;3a.:

‘Em caf Emzmcfiéa pm f.§§:*€h.__by 3.’ VA

mmaasm: gm mm by big aa:~1ieg’s;~ wen
mmahwmém ‘$.53; madical 91’ ‘ms saafi

.4? the “§’:*iaSi_E:3uzf?:”‘;**.ZQgE?:R3}1v’- amused.

was fig: mi'. fimé     ths order.

fis.c:wr§i1*1gl;3»=',  " .'

Sdf-
Iudqe

Sdf-
Iudgfi