-- Anwéi',
[By JR. J agadish, Advocate for R1, Advocate]
[By Sri N. Veerabhadraiah, Amicus Curiae for R2)
IN THE HIGH COURT OF KARNATAKA AT -.
DATED THIS THE 161*" DAY OF NovEMB.I_:fi§, "T '
PRESENT «_ u" '
THE HONBLE MR.
THE HONBLE MR. KESHTSVNXIEARTXYANA
CRL.}§;..i?i'O. 'Q-109 oii*--}*::oba _
BETWEEN:-- :
The State 0fI{_ard e1t:aka,]A :
By VidhyaraT1};fap1;:reT. P.,S., _V
Bangalore C'itY,.'r_ V' '-
~ Appeliant
(By Sri N.S. Sa:'z'IpanA gi'ranTaia,h';--HCGP]
ANT):-
1. Sagai, - ;
S/o. Su-bbaiah,-. A " "
.....
“‘R/oVQ’T’No.E648V/’2, Airforce.
Civi} Co1or1y,*.._ _
‘ S_$he:A1_;.tiha..1:EV1–,..T ” V
Bangalore’~?.”1–3{T:=
VS/0. Beishéi,
” Ag’cd..35 years,
_ “R/0,» Mjunirajappa Bufiding,
~,_ _ Ranlabhandrapura,
V Bahgalore — 13.
u ” Respondents
Gps* l A
period of three months. Upon recovery of fine amount, _a__sum
of Rs. 15,000/– shall be paid to PW6 as conapensatiosil
Remuneration of the Amicus Curiae ‘
Rs.7,000/~ The State shall pay the feet
Copy of this order to be s:e,nt’;thle._
forthwith for compliance.
The trial court shall take __ote§§’..ggair1St« _etecu_:§ed No.1
and 2 for recovery of the”«ftr;e Aar_11oa1i1rtt’L”ft .
‘tfgagé
safe
3u&ge