Karnataka High Court
The State Of Karnataka By Range … vs K L Gopala on 8 December, 2008
7_"f01lowifig: accused on the basis sf the interested vezsipn cf these witneases. The trial Court has takefiA§mt0 consideration this aspect of the m§EEé: H$fi§' rejected the version 3f the prG3ecufii§§,éé::fie%éu was no independent c0rroboration,Aj EU. Thia is an ap§é&$ agaifist'thé égquittai and the apyellaté, Couft' wo&Ld be 'filww in interfering wiih the Qfdé:é;Cf_ééquittal and even if a second #iew is gdssifile, tfie View accepted gar: ,éann5t§'be~ disturbed. The \ by the :.r'i;3i__ scrutiny of thé ¢videnga ifi the COHCEXK of the submissicnsg made' by> the £ea:n@d Govt., Pléader does not r@veal=anfwhifit E3 warrant interference iliegaiifiy ié fihe order im§ugn@d. So, I answer tha Apoi§tT'Lfig.hegative and[ p:$ceed to pass the O R D E R
_-_T§é’appeal is dismigsed. No costs.
3Md/:5 ‘L
J
BWS