High Court Karnataka High Court

The State Of Karnataka vs Pappu @ Kambalivala on 13 March, 2008

Karnataka High Court
The State Of Karnataka vs Pappu @ Kambalivala on 13 March, 2008
Author: V.G.Sabhahit & Malimath


18

crmcs-examination that room NOAS stands in t_4hcV_T’~1;amc czf

PWK4 and he clams not know Whether

mmxds to the to show thatmthhc-y WC1£1:”L’

room No.45. Hr: has denied the h=9: i.3

falsclzv against the. a:u:.u.-mzi’ xii):
otxztlpation Of mom No.45. x V V

14. 1 ‘fine.-. dwtezascsd
whcs was aged pine yciarsihog; 19. 10.

md aflcr satisfied about the
fact fire imponanm: of ramh and
by the public pmsccutor.

She in csxaminatien in chief that

two E11′-ar:§” fan “s:>1ic’é r.lay after the bttsincss was over ht?!’

f:afi:1c;r,cw:1.:11c the nxrm, he. took mm: drinks. her

V had the drinka. I-11:1′ fathcr was taking mat. He:

.’ ‘ ‘#213 asleep. I-icr mother started cookmg food on a

ktmsenc stove. H::reu_-.lf. hr:-.r yotmgcr hmtlzmm and ssistcrs were

” ;ii1 .t11ce mom. when her mother opcrating the. said pump estmrc

it immediately burst and her mother’s ciothes caught fim,

they hue and cry. Then-: was none in the neighbouring

K50’