Karnataka High Court
The State Of Karnataka vs Venkateshappa on 24 September, 2010
_g_
JUIEGMENT
'Tits ma.'££::ia} of éhti p1"€)S~:€C3;i'E'i{3I} 033$ giisacifizfifiii. V"£T§r§;s:t;'«V
E'$:::.:"22};::1.:1:&§;w:e:m§; » i~5'WI. '*§.?€iS rz.2.:3.mIng (fhiffkfifl s}:i1_ 0f--fizz?'-
a<s(.'.§.lS€':(§ carmsr. for ;_::urs;:7i*.:a;s€ (E}3.i(3k€:'.E1,_}*§'€~1;::,..5i§§i1}t;i*
mzist,111d€:*satar1££ir:.g with I'€§{aI'(.1 ti) wigtjigilihti __f étiiid
and ':i'1a:%rt: was 3 q1:s:s.1"x*a::§, "F33§? é%s(%c:'}1:a~:;:3" 3.x:=§?';;<:;A ca'1'3:1';-3 {Q scent:
as«;sau1i:<~:<i ,;.¥'W3 wit}: 3 $3'.<::i<1:: x£;1::'§'-';: éit} "IjC? C'a11S('; murder,
PW} imci stzstaimid a3%sa111E:. '1"hs*.
:::r.;3.;€:;%,i,%:;::°:gi' ha maxi. day {at about
3{),3{Z3 :?':j::4£°'1;:i:f:i£::§tx€ ziisciosaéd than PW} hag
S1_§Si8,j}1f:{i f:~a.:::{z.:re of .f'1'011'iaI hfiézzzzg '§"E1e 23.5:-::1.1s;e:{i has <:§1a:'{z;é:{§ fag'
_;:7:_jammiI:fi§:;.g é1fi$'E}C€i '1':--§15:f:3"§38(?iiOI1S 3213, 504 and SE}? cf EPQ.
§7"€\s'Z% ix-swig; a_}m.Vs1$?s;:a1;1§f::d by aC(.'£.1S€3{1. 'E"'E1c:: '{.:'tia,1 ('.:m_1.rt: acqazitifid
thté :~1:.r:§'u$i:{i'.' T:_f'_;.<:_ Sfigfie is in apgzreai,
x"§'§1é' §jv.i§§cnce:- af PW1 anti PW? Ciiscioseci that, ihfifff ':3 a
€*g1.s;«:s;r:A'$LiL'a2s;§itE: z°§:g:«.:ird. is gale 0?? q11am":éi}? 0f chickszz, Tilt ai3;I1€'E2iI1{i assmikzinii PW} azzd that has has s;L'1si'ai13=::d fr:«.2c7£'z.;:*e ()3?
"p».ai';i:é{2il ii5<;:nt':. Thai 2-"aéfiziii fans: "is; Cs:3:rx'z:)b0ratev:i by that-2 W0u1;:€i
:.:€1"£ii§.ca.§::: EX.P3, '£"'he <:¢0m;;3Eaint. is led ged izrtnmziiatfily. 'T}'1<?rc':: £3
zzazjthixxg ii') ('1 iSb€',Ii£'.':Vif the. Vt3I"':'5i01'i tirf PW} and .'PWE3 wit}: :":~":gé~m'i ta
("§:§I"£'t;?('iI1€: 33 0f Elm maid at-gt.
/' .
.1'
1.2
-4-
default to deposit the compensation. the respondent accused
would be called upon to hear and sentence.
-7 T
-mp/–