33 ‘gm ms}: mum fix?’ §<mnzgTam_g:'a£a:§£*geé§; :3z:? E
mama '3:-as 'rm 12% my gr?
?RE’»$E~I’I:”‘{” -1’ -. V ‘
Hm Hayma éew.
THE” Hmnma mfi §mT:£;_E 1?§f§%”§KE3}fI§&E?EI::ZifiR&¥fiHA
m* gm;
sgrmami
The Sttata
{E3}; %g§*.a,3
”
$53 V
V. ‘ ….. ..
A
_a?’rz;f.9§§E_:2I.Ima”
3 A
j — pw; Admmm far F%*Iaraia.h
Awacéatm, géw far §A-«:5 is Ewifiy
gfiw almmfi. agaireai R-23
W
;§:,?%:$g :2}-:§%:i:.¢L3§’§
HIGH COURT
auuan ur iU\!(NAl’A!(A IBGH COUR1b’_0F-LKARNATAKA HIGH COURT OF KAKNATAKA HIGH COUR’f OF KARNATAKA HIGH COURT OF
; ff W 34 @fi ;::~..
Em}
‘ :4 fiwmi ia EM Um. ;é;;k?a::O:;O% Oa¢OOOg;*_:;;
s
€:r.P,t2., grayiig grmfs mam Ea fik an apfiai’ ag;ai:1s7%:O.fl1e”»4′
& dated 9~8-f§%1 imaged
Bangakre City in S3 §£aa§’1?’§’.§£3j§ €313 f V
mmmemfawusw 1 $23 3 f$:5%,A1O;:::iifi:.:ri:::a; pa;-zfi5é§«aa?.:Ea
midar S1&:.’.’«”Eifif1$ 4931*… 3$’§~E Em am %.:;.n§sr fiwisisrszzs”
fififim }§;FiA£:%: xfw 3%
in 31:3
.E.4?f’5$'{_?;3v_$s:§f’§3; mg m,9»c.g, the
Siéam Em x smamertrzamssa 31:” aha
pk fmmeci by t@ 135$’
aa&1.ait3z. O M éuiigfi,
3.E.§{.s.8l;$Z§3 rmyuumdmjammzaed 1 tr; 3
“mi agsdma {ham far firm afiiezama
35 fifii af’1:,§w %m Prefizibiiian Am:
$&g3G4~§ auiw %.3’%
A mag af gm pmsasuiimri, £33 13%; fig afi zzxzdar:
iaikwrfixermzfi
is the fafimf sf aamizawi ‘?§$g§
” Thw ms 3&3 rmidsanm at’
‘ :” Rwaé fikmaafii fifiamamlfi
atartw Eeafifig hex fiifg. Eimwssm
accuxsed 1 m 3 amtafi pasterirag the
merry af Rs..2G,$m;-» am whgg éséfac; digi-I
fig § timy smrtegfi
haraaswt. Bwmaefi. :.z$§$*:i.T§s» rmaéai. fiamnm
and bmimm in ¥mf -_~ ik paxemtai
mam and fiammad
gave bixfix tfirm amused
O A % mg faw 3f’ mgr rfilatfam, In $35 saifi
L.«UUl(! OF KAKNATAKA HIGH COUIQI KARNATAKA HIGH COURT OF lMRNA’l’AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
flififltifillfifi mi ta srueity and
mmsm-saga. :§aa?;;§k%fi~§% s::fi:e}§.§r aw: Emasammz’
mred. auiirgé’ daarim Easfs waak mi’
1%: ‘£n.’V:.?’rw¥- mam; mm mm tha mm
size caxmmi 33% with ‘th& amzzmd
Z ma szmzfiltgz mfi hmawmam: and
mi re/tam ts fizm ham.
a1§”‘vic*m§: Iaiar, 3. pammyai was haki Fm €313 hpugc
wm:?h wag attenfifi by all the flaw azxmaad
hayaztiz,
the amzmm Wm adviafifi :3 wk afier gag gamma
pmmriy flifi. 3%: w afizkgiwt E33: its} @1317; Enfi §%§ fifilfilfigf. fizfi
tkw afiaw pamm5ia@ the fiamzaaafi. mzfi &1* geamnm and
F?
EELRE5. ?h , gm cisaé ‘mag; Wag §.%;”¥§¢i3″i’.*§’:f;’?z§*’L%!’§§€Z1. m
gmammrtam aéang F’%«1§ fir.
mfldfifltfié §%tm{}3″ifim w:ami:<*;£:%i;:'s:f1,
'wag 1 mar 33y 5%? 'bf J
mmnafimg mm Lmga-§,~a§:§%%£§Dk%
xmrfifi thaa am, -szszf apm.
. ; % 3,8 W axgfiggé akaiah af the.
seam mi” acx;;~v;:::~v:a:-_em;wa5§ ‘:0 mm ham
Wfitffifi 53; t11s:é’:<:Im}ma:""'_».a»."' '$2.213 praxmisaary 21:52:13
E:mF".,3; P5 Ems fig
mm' ' tiarir. ='¢Q%$e:':'tac1 gm §m?£mm°tam
§ _ afikw fize
'$5 ….. .. % fig' 1: ma am
§7%xm$:iga&x3.,, acfiuaefi fiasgé m 3 were
ax: 'mi fifiw C$ m§ mi" tlm
§:a.s;s., i:he;=§ amused bfism fifaa learfi Saasimrns
V mfi giwzifi. mt far tbs
%g'ga:m: fimm am ::}.aZmen§ in 3a méasé.
I uuuxs U!' IIAIINATAKA HIGH COKE? XARNATAXA HIGH COURT OF ICARNATAKA HIGH CCU!!!' OF KARNAMKA HIGH COURF OF KARNAKKA HSGH C0115
'€332 laarnzsd fiwsiazrgs Jufigfi, {fig §?%$fi£L1"€im'1 md E?
w"immsm§ gm E3 nzimtrtammw' falfing thmiaf
@/
Tflflpan sasrvim mf mam sf 'thia
305.1 in 3 apmrw ézimmgh
, durég aim f
Rm? Wm _
agamt hang the agfli wggaisagfi En "aim af
im, am awmi % agafififit ammm
zm.1&.3.
3.
mm aévsmte
§ar152:l L
mnmaw fixai the WM
____ __::e.,aa mi” awrwfitw fix qzfai and
paw by fiw pmmmiztjsrx 3m in:
Em rmram mmnmfia fizxding as
_ jsaifigeémmi is flwmax I-iaa mntandaé that
Smafias Jzgédgé fiaa pmmfied $22. armnsmgs
mfi praaumptinns which am axazmfiry’ 29 the
».ge;fl?fi¢z°1<:e.2 mi mmgég I: is Exis mm: matmiicn that 3,215
asral anti :i::ss::1s.%z1%.az"§r wfiemm an rarmré; a§m:r§y
I COURT OF KARNATAKA HIGH COOK? KMINATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNI-WAKA HIGH COURT OF KARNATAKA HIGH COW
awaiabiiahm mat .. : mm 'éiifm aavmmszd;
Efi
<:.«ught is ham Emfi: tint Sim gimme f3? gzfs
Smimm Judgva cnghi is Lzié, j
335 zrfw 34 W35 He fiwéégr 3.
fammi sshaga far fifififlflfl Swaimn 3&5
R2 am fihaged fay
mam p:.zr2.én:s§m2′:;az;.<.er:;é:1 ¢;~;;r 8 mg mmmm
xiran be 8r&€.'.'fl:£'5I'1 3% IPE§ age
all m mid afianm are
txontaixxiazgfi in
1:3. mad the mum: zrmznml
fag' smzgha $9 aupmri thus
* ~ 'afimmaaa 'rmiih rfiméizg –
V fiaaasism fizége arm mntmmessd
fifit vi' the inmrxaiaiam avfiaram uf the
and assmptmim
$&Si6I'£S= «zlazdget 32;; juatfim Era
fiw azrmxafi pamam fir afi the efiénxsw. fig
fif mamzriafi W5.
z:r1.1g3ty mfi ‘(km amiss far
% rziaamsefidé ta
$u,$§é¢ éfi mi: amisiaatgfiégr
-.. –….. _……………… ruun won or mu:-mrnxn HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA man coda}
ii
mmbliahcci ané; therefmre them are rm tam
tzarzvict flag amusfi far Eliza o§a§w%_–~’L:§%fi§i}z«:t*:
fit; ‘fiasrcfmrc Em saughz fa’ : ‘
Ifiin {ha facts and’ ‘Vééée, ifiths
ggggfi fiffiw
z§ubr::;§}},a8i.€:i.%?3§s; {£§£xe ‘@i11§E awe far am
mnsidmaiéwa aw: _ V V 2 __
gg; was jutified in
§¢:’.1’$€}.E’fi in rmwzst mi’
vi-§3ZV}: ~ ;§’7z3;:1gma&:a€, $1″ thc fiimgri bakw £3
1/ J} §%a.h§§;:._ mzam
ggkat mimmt?
” af the fid wfifiz A-3 arm
1?-».2~}§%£ .§_.é.§’-.4.fi hm dezatifx an *9″-3.-33993 $5 am Ewasaa af the
h firm § it is cigar fhai aha défififlfi sf Sh:
-mi witkfi abmat Ems than twa ymm
> fium ths dam fif iha .
gaaaniig 3:’; wfimh 1%: Ewgwmsxi fifififiiffifla gfiufiga Ems hwsgci
………. vr nmmmnnnn HIGH COURT HIGH COURT OF KARHATAKA HIGH COURT OF KARNATAKA HIGH COURT “KARNATAKA HIGH COURT
the grizlcijgalm :2;
{sf flm aywfilam Caurt arifik *-
£4
agamt am gudgmfizzi {sf aiqmtiai is zzgéfé’
Swine 29% agn éifiemfiz Qmurta
wprawsimm, tam éa zzrmfiae m:=z§ta::£”e’§3%i*a..§:::.§:’t1ié&?V$:w§;§.a1:1aii’~. *1
O W Aim
gcswm amsf thg Appelktaé
§fl t $3″ aaqézifimi 2 wzfi
Clfiaers Va: arm 4 35:5 «$2: :3; tim fiysm
(hart has» ;§u=&gmea%:s. am the
§c:i.z1t Cemmfi in the
cam af (53% 1&3′? F8 22?};
The Pzrivy fiamméi in ‘aha mid
ezaae has figwx fiszauri. £3 éhis éflam.
4.fs.,fbz=r ” the: jufigmmt an flak: §ii?Ki’$,)€.}’3.£
€312 amine?
sf the £.p§e11a%aa Cimurs. in Eh: fefiawizg
_”‘4Z§:.”:, Fmvm tfifi aixsw ::’§et:?ménm§, in am mmi§5re&
— $343 & gmmrai pximfilm
= ‘
{iii
— rmgifiifiazf’ %@ evifiafige zxgmfi
which; Zhfi azzafiag z:.sf’ aiazfaaimi fa ffififiéfifiu
OURT
E6
sanitize}, the p:*aem.3m§ti<::3. $1"
2% mm reirafazwii Tam
smfim&11;y:;w;aa~§aJ,£sO;:r:.Of'O~. V %
{vi Iiftwa zmnabie
gm %ae:i5 af
appuaflaw gem} gfmma tha
finding awgififiéj i'513~emrd@1""I:é3% tha ma;
'I'h1'a awai Eufiwqueng.
pzrizmiplm WE grams-aafi
fie __ am mérita “ta fimi gut 3.3 ia
/fig fiae Emir: beluw rmuizzm
_ :.4E*%§£:3i”iff£ ma avidanm Qf’FE’%E?1£, it :33 aisw that afim”
mmg the éeath mg his d&L1g§z%e1″. Em wmt m
~ ~ ‘flit; h¢us§:.__§aI’ the awufiafi 21$: flag
ef ®~§~§§§.’3 aziaii
O 3% éeasi hafiy he warai tn Faiéfi Efatian mtafi
. K 3. mmgiairyst as my E}x.§.L as fistimfi afimm
ta fiw Lamfi Samgisns fiuéga E:s:_.?.3. is agiknfg
vvnl vr nu-uuunlnlxn HIGH COURT HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA C
am §a§rma:’1%: af’ ésmzrjg at %h@ gm sf
and zlizia wag bmzfight in Ea film mm snif afim
§§& inamfigiéwfi Wm» m%:$:e*:”1 mm by a11tiw:ia$§3r§;* 52:233. $1? 2213
£5013. Hgwasrar, reaéifi cf §’.;x,I1’~”.: ax a.,1’1a£
supmrt thfm Eewoniw af the ..
Ex..I-“hi it is sgataci by Wu :;:%:§miif.4’7ti.~;é’:;g:2%.;’§:?w&*..
3 flt éawx afi mrzmgmzgzm flzwé ‘§§_ié9Lss§2{4:::’*a.w
af getting marva éawry. fis mad *3:
1% Eight af aihm it be aaid
that E.x.m my am-mr and as
filifilfiwzgt, ;:f:§we1: gamma kw thait
$5 §:2_z’__V;:e:s’_ an eamyaémpafiia ?m as
%_ ii’ afi ménuém detailafi fig
1:9 35:. $313
ah;f:u§ ‘iihfi 1’1fit::e$:3m’3r ~-‘
®’z1§i’_if£f’L1£=: 9. afience gm fimé. the yufim fifi£m’
mnmn:e’:?;’m§t:I§; & -ems: mg amrt inamfigatimn. is
sf éhe gym: Qatari has gfgaeé fixai fimi
mggmt is gm’: mzrarzt “Ea m aifmggaiégkwija ma
§;mlnai§m°2%” tiw afflmt :3? mm amfi géifins £11 the firm:
Qfigérmfiaxz an thug mt: $5 tim izzffimmxtg a iiiauri. gamma
ta mime ints mmflmamg the gzxtrhahle p§g=*sim§ mad
JUKI ur smmuuann HIUI1 LUV!!! L lB”«5AKl’lAIAl£A nlun uuulu Ur IKAKNAIAIIA HIGH COlJilT OF KARNATAKA I-HGH COHRT OF KARNATAKA HIGH C0331′
maxim} aaamfiaufisrt. af Eh: firs: i§§ffl §, and that mm af
iiw imgmrmnt fasctmm whisk may Wmiagiz Wiifi aim €~zm.r’f: is
9″‘)
E?
p}a€%e if: his 2101.23: semi durm this .,1′:.he
amuaefi de dmvzy af R3&.,35§€fi}§
wamh, gafi ring in tfw briae:
etac..§1:m the ‘hmlde, Ha
33133 in pay Ra.2§;;.-7 afimed is my
Ra.1E§,£fi,!w €11 agrfi and
may aim agxwfi ta in Ema’): of arm-
‘3a_§;? t1::£;$,é§£J$@5 % ezsf ‘(Em 3%:
aha ‘mag ma mag $3
the marfiaga
uulu Ur Iuummmlm mun uuux: pr gnnxflainnn mun L’UUIl’i” U!’ HARNAIAJEA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
hauae by – fixrifi stahad
that abtmt tafiw, Em paid
Rs.1fl.,fi%f f. ;.%—-iE~’at wkwh aims 23:15 a:.§::.m*
we amaw;:1’*–__w*a~:’:r$7′ é
‘Ea; ::£}g3fi:3v,.,:} j’m;%g Pfiflfi s T i-
amsai tzcrwarda dcswry. it i& hia-
Em gaw mas
éfizwusiadg
mam Wfiffi ahmg: 1% ta 15
yaezmanm fimm bath famtiéim. %-‘Ea fidmfi that am Km’ hm
wag takm lgaéirg mm 9:: Efifiaif $23′ 3% a fisawr
tn him aii the thmm amuaed asfimk mfiicipaied in the
/2
” a§»é;3’h.V awmrfiirzg is 11% iha amusati fig
A mzkiam 1% am bfifian Hg Em :.
gbwaz
JURT OF KARNATAXA I-KGH COURT HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIG!-I COURT OF KARNATAKA HIGH COURT
2%
¢ taI}$. fig aaimitfi Eisat am figéza
a mrmrzstm ami thw dié ma $65
¢ expwm. fig has
that the amzmed ma mat’
mah $1″ in kimln ‘E’hm igf §%@m& is an
yrewmamriaga mks §m* égwzgr §* the
amusgfi be:»§.:rg_.~.;;gg “aka $.bfi-€31: FIRE
payafi as the éwnds ai’ the
aec:u;;a_e:év_ss:1_t:i “cm time of ‘:E.:l:.?*- 5 .-
Wimmam, P333 Eiamw
SfidaM1.__i$ mg arm;.1. awaraim 2:; him
in izha pr& e talém, E-i5wmm§
fix-«E éammad diawry sf Rs.25meg~ in
8.
gtfiri. aa. rfig and aicthm Eta ‘E333 Ezifiwwma war afmfi
sisetafi timt
Se
is pay anfiy Rafi%§%Q%f~ ix tzaaii wfi fiihfi
artilcfia $3 dusmazzstigsfi fm” wifieh am amusgd agfsafi. Eéa
Ems §3.22*”£% gtamfi {fat abmzt 333$ fiays prim: $3 tha
astgzm r:;f’
eg in 2% pfwtikifi – §*.§%3.l
Rs.1fi§G%g’- “is the hafis af fir? axfi Fififli Ewfmwafi fizis
“&
BURT OF KAINATAKA HIGH COURT Q15 «KAKNAIAM l’£iGH count or xaamnmxn men COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
2}
ammunt cf Rs..iG,0fi’;3;’- fmm gamma
witrims 3% alas cms&~ ‘ ci at £5
ta éia-main ma aevidfirzaa w;::h rq:;,a:5_ ‘ta
mam ia same @i:i§fi¢e%’$§ Pfiii and
mm with mama gf ém
ml: made hgzafva.-2. :a man
rm amrdim :9
?.v¢.2Jti”£e’keisF¢:i:3g:,;sg;% .?§§$:.:i;::ii0r’ -.
?’w€§f3Ajj%%£§ria%:m§gp§-a Sm cm mpmsr asf ?.w.1.
Acrzz, ‘ Ha $15.6: wrt1x:’ ipamfi in the ymmmm” gva
mfinth grim’ ts’: aim gfi. Ea
evifiazwe 9:’ ma: with
§:$;ia;ma_*_:1:?L:}1iix§:Lcie try 9.-2. Aacsrdim ta was 333% amuaesci
.. R3b25§”.’flfij« in aaah as dmfi amt? fifim ethaar
A’ and for tfkafm PEER}; aitgtzfi am: has czar: pay ¢§’1}}’
‘ * Rs.18,G%[~ and ather a.2*1.:3′.::% $3 far whizrh
ma awussfi k Ea siambi ha 3.3% sgataa that $33
e wag fifimxfmd mm’ fifm Image af fifi fimuaeé
and aim ammd; mg: mg mafléags t?§§§§fi1ESsfifi-». it 31$ garfinsmi.
tn mtg ‘that fiurém fizw mzszzme mi” c§m3–m:ami:”:ati3:’*2 3%’
@v
DURT OF KARNATAKA HiGH COURT QFKARNATAKA HIGH COURT OF KARNATAKA HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 3
‘ Ewld prizsr m the .
H O’ tlmt §f’3- 3:
22
F.W.3 it is zaiiczited ‘(hat ha flaw :13:
éata he gave Ra.i{%$G%,§~ in the
huewvmr the: @3113 bmflmr wag
an the kmfiia af ‘tfiia it was
that the mamm a£?.v:.:r. tsa gm
mm: he If? that mam
. Vsszgxmg t; “wifila asssmafig
me wifiamgam §£ they :19
mt fimawuéisfin. Wkmt is
whetkxm” this-awe was & d%n:i
far was 3.€1’»Ci§3§I1’€&f1£§$ sf dfiwijf.
amImi3§tm€.I§’-” 813%. awui tiw pm
mlim tack plam in
as 53%;; mud 3%., gm,» amusad pam’migan%* fix
” A_§Lk’_I:I’1 mm. Eawgmr, ‘ihe; aaazzzasefi have 11% kamzlght amt ?m
affim mfiaefiai 3%: £3» w what
ether hafi PEQJ maé Fiwlfi mm mmigmntfir agateé Lila”:
durhm ‘£33? ;m& g¢ 2%-3. ta: &«»3 éammisiafi ‘€i:’;1IW£’:’_s”
af 17c’s.253€fif~ En mash aw;-i fium ether gag mfi Silva
l
articina tn the brim: armi ;_ 3*3fl”3
mzaaiatenfiy statefi that ?.W.ZL
gay Ra.2.”i¥&1%}’ – in =:=a3}’:. Ee~.2sar1:=:§’,’§i’;.? Q2i % sgzaieczk
m &~3 demxfiizg
atataed that abmzfé W3 RW.%
pafi Ra.1D,€QQ{ – fr: iifit af tluis
mmiaient stgnrci, mgarfi ta :11:
m1.]l7rfy 2%: efiact zitif
§.¥§.3 abmzzt fifm demriuci
thaé: §3.”§J,1 Esrmwsai 3 sum af
Mum?’ aigaizalz bf; fimmtixug 3.
‘ ‘ the saici
-flfitflg tiw pzm&>:31.3.3;im’3. Ema 4;. :-.
TV ‘ ,;’€a$: §’.§¥.§ wha if} E113 avéiienaa has suggmriead
gmmcumn mm§}e’i:3§g iii $2133 rfiwfi.
‘éiearbf siatafi filai §§a:zu%:}1a2& samiierzl 193121
ésf fmm Eim E3; mrmnmg” 3. Pzaaszmta 12:: E’:
e axgzfixzaas :2? Pushpag ‘fiat wag ahmxt 1%
IURT OF KARNATAIU-\ HIGH couln qr nsnxunraan HIGH noun’: or nnxnnmnn HIGH COURT OF KAIENATAIIA HIGH COURT OF KARNAIAKA HIGH COURT
flags &&I’3:?£1″ 3% ‘#11113 éfiiifi Q? , H3 aha aémim flag:
ihtz mrriaga wafi mififiratfi am: 121% Emgssss aé” Eazééa gmem
33.2: &§§ haw?» E-is hag éfignfified E3433 £15 23% §m:1:3′::$
fix
DURT OF KARNATAKA HIGH COUR’I 0i’-‘ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?
25:
«mum am s2gi:1a§ by P.?J.1 & 9&5, in 5%:
has stated that auimmumfly the
ma ‘awn rapaid ta him. 5%
asgbeugm :23 evifienm mi’ mg mav.a%% %ggjHwgGagggm
Promiaamr flaw 3.3.9.3 thc we
atbmtim wimeswwv and firm:
9591.5 has mt. $fat§d– amui the
mum-as of Ex.F’.3
and k§.%G3.?CH1. Tm 1e&r1’1&:’é&ss§mfis
Judgg that Irzmafigatimrg fificyar 23%
mt Eh: izanka.-3 sf’ P.W;fi ta smzw
has his smug; acvmuxxi and zznmfm mg
fiw ammnt fifim ?.W.fi W mcatzzztfi
C = .§’:a’=.:;PjV.’.V”_~’>.T2gfg;:.:h’b’;=gh?’VV’v.i3,r éau%fi’1fi§ In mgr mnsidaraé 9y2’r17:I¢I2, tm
the I%% Swssimna dudge ix wrvemse and
ta téw asifiazmé an rfird afi wail as ma
95 law. Tha szmaazufiflm 3:7 E-K.§43 by Pfiifli Em rm:
diapumfi 21%;? shakgmi E32 aha crass fizaminamfan.
Apmmtlyg the dam mnmécznafi firs. £xgP.3 £3 fa:-w éaya pxizar
is {km 415.: fif tha ésmasafi with fig-:3. Pfiffi Ema
1.:3:’z%u§saz3ca113-* smtad in his wfienm thai Em
/3
3//’
‘V “bf Rsfi3§,w0{« was mwgrds $113
30310!’ XARNATAKA H¥GH COUftIG’0_F KARNAIAKA HIGH COURT OF KARNATAKA HIGH CGJRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
withérawfig the mmy fzmm 111$ bank Em ‘Es
1’-‘.’W.1. It is mt $13 mrfiaiasry
?.V.«’.fi was rwurhad tr; mg
mu ranly’ mm Sf gm
mm Saasiam éufigg tafitzwifi
maneg by wnaciltiligg is duubtfuh
is pwrmc. anfi *”V’§%a$ aha eaiiziemaas
of Pkfiflfi lent ii:’;$.1G§C:GGf- in
af €§ %fi2 Re-vadm
gr m tcgathmf claarly e$tab%h%
that wag far tiarwry by age amuaam as
ef ‘the émmmfi wfih fig-1
_ fur ‘the *
§f?§?.fli’«fi.,V31fi11ani am diaxzzané ‘$3: gaggw” §a2g§£m;« in
. cssf fa»-«E few z§.a3r$ prim.’ fig {Em marriaga.
the $ma§.a;:3g gfuéga fiat sigma
” ww 2% figs hams fif fim azfimiaaii
mt tfiw marge g ? fim paymzzi
axpszmfi,
mmmt ha amepteé, flame af fiw Witflfisfifi imam Stated
that Rs.1Q,0OEi3f~ wici by REE tn fig a£m:£s&& ‘W-ES
inwards the $ fifigimzzss fiizfifi
appaara ‘:9 MW §>rm%é; mrmin V.a£}§*
Basia” Fmm the hamr mf
wimassw, it is zmtgma gm:
P.W.1 m the amugaé is
was whesthrsr i was paéfi méjgemea at as
dnwry, Ever: the widtasnxzzza
that thia paywmtieféjasfimwards ”
msidence flf
shew gm’: pa§=’ms::}.*£. {sf
Tm mmplismm af the
= as fififfiifififafififi far tha
fif :12 13i”~§§§. aka gugymrm
‘ itgfirfi grwaafiagéismn in ‘this .
11$;-..__VEr1 5:’ gm mmgszana fivicieam gr mam
we are a§ the ayixémn ‘dctaaz aha 3
~u{}1.1€i¢ euifiégzozi §1§.s’§ifi@& in mmmg am: {$35
far ‘t}:.a a pannkhaélg wder kfiam 4 arzé.
éifif {he dawry grekfibitiszz Am, am mt pmmafi begwixikzzi
Hrmsmnable §.fi!..’§E?Zu ‘T}:t& avidemm £2? mma wi§m@% rmsti sag
JURI Oi’ KARNAIAKA man coum Or agnxunmxn HIGH coulrr OF IKARNATAKA HIGH COURT OF KARNATAKA RIGH COURT OF KARNATAKA MGR COURT
a Wfifiifi E7e_§;:31’1& afi raassmfik agight prsmmg timt the
amusaé demmiaégé fiawry ax mzzzsigiarafimxa fez: 2 2
&/
3%
death. as admfttazi ‘ism asmuné ¢f_~m1d
aamxtawy it ‘wag withfin ‘2’ yaam fimm t:a.ga~im %
The any qumtisn is wEmth§§_s1:* f§:*-“E31? ifi’-_ I
mmbmm. aw; an gvgmggx
statsacl that aftzzr am am
with the aemizaad aficut. s?m
mums mat he ia
buying rm aaugkm-mxaw
and fa mmw for that
he $&§ 11$ inability
$2: pa? fife am furziwr gtamxfi tkmt frem
gmmd éwmafig 1′::i& éaughta
‘ hia flaughtw mad tr: irzfarm him by
51% aka mam is izzfsyrm him in gamer:
I, 23% mini Hm t1*za*i:.a1~:g
Cgaf hm fiuawfi ma they §mm
she met Eaim. Ea hag £3.13? ataizfi flmt his
E533 in. ‘arm hmasfi
the cmeity and
hamsmant and tfmi if $315 Ema 3’}§t takan ‘mafia gm wasuld
BURT OF KARNATAKA HIGH COURTAQF’ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HJGH COURT OF KARNATAKA HIGH COURT
mxdhmlfia. H$ha3 $m€xwdafiefthe§eBvmQffim
fimt chifi thfl cimafigég fiffififé. $3.5}: :5 {ha fizaaéimmmai
Emma: mm. ahaut mm ‘mask ‘5 ‘
3
am am $93: aém mm
3′?
husbam abetwa ma $1:i.c=2Zcie,.
‘crzmity’ 33 mmtiwnfi in mg @:§1mza§1::i¢;r1:1 4_
Smtinn 1134; Qf aha k
gbmn the mm
Explamfiztzn mm 5 _
mm {gum km k
nusrnam in gem-m ‘s§e:::aw$$c:§”‘fi::sA,§+:¥:;§:’i with
my mm wifiah mam-sags
aa E ‘ fQr3f_ V
hm’ pemta} Eflifijiigf 5.2% was
drim ts: émef -mm-ictiofl
mi amwéw’ mm Emma
3% __ .h-sen mafia aw: emu
ism: sf {Em
afiengm :v:’:§’-. $23335;-%§.a*m1-5 midw-
$m?::ia:;% 3a4§%nak%mA4;a mm’: yam iiabh is} he
_
fi§fiX Cam: it Wflfi arwaci that $51 the:
:§i’,__%:;tl’1ame fiamazi agaimt $52 amuaflé andeg”
cm sewussfiai i3&nI’iQ’¥: ‘ha aénviczzmi iznfiai’ ‘£113
$11113 with tibia mgufirat fimir Eflréahipa
1 %L ” éiéamé aa Elfifififi
n\JIlfiI Ur nnlninlnnn niwn uvuxl Avfllnxflfllflfifl flit!!! I»-UUKI UP IAKNAIAKR RIGH COURT OF KAXNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
’32:. Frnm fix rmrfi we fizfi fiat aiémzggh a
fihame 3§i?m.El}y under Emma 3% 3% was
mi frazmai bu: ali famia ané nm
@
33
mnstitufixg that mfiama wsm mentiaggggugfij ii; . V
atataamexnt sf €21-mmm framafi
dam ma gactémm 3345-gs» mi’ ‘
C-sfie..xxxxxx;r:a
22: Iiriersa amifiairxn
am mt fi¥s&%1a :€3i4m.21i€’%; mm
the is
fourzci we have avidazaca an
4 Ema
V§af;”‘:ia7’it1;a’c£Q:1 131% mg
afifi ffiitammant esf fimrga
gm-g am :11″; gm
“{%§§i8~& $13 iaa filiifiififl a§&3v¢§
* faam ma fimgzmganm gm
‘ ” . ‘ ‘£531′ fififinm midaf 1*1 Sfifi
. im:ia’ae:§’}.i1 fim mass. The mane amah 3im1 an
T. zzf the trig} Liuéga ta mfintigrm af Sn3{§
*%§8A F3 énm mt grmfiafiga ézhe Caurt
. szaanviafim tlm amzzsad fer fim aaid afikrzce
fmzxxd gsmveflx X :4: x 3 3: ‘K x
24. In Héralai Va. Stat-3 ifiaart at’ Ezcfi mm {@333
A sum 352$? tfm gym mar; Ewfikg am: :2 ia difwua
ZOURT OF KARNATAKA HIGH COURI. KARRATAKA HIGH COURT OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH C0811′ OF KAIINATAKA HIGH COUR1
‘ I r i ‘fly-Fkkfl
in 3:33-mm the mnvmmfi mafia? Saecmn 354$; Ewfid
fima am aufiwiant maifiriai is mam: {Em agpailam
amzusafi ifi 2122: Emma sf Eaactinn 3% aéang wfih Setztimn
4
44
ash: anecii zmabk-“2 aw wfitiistamé. tém sama
su.w1da’ ‘ . They henna mt gmduafix an};
tfm rgarda In the absm¢¢:;.%%V Qaféiigtv
éefima {sf {km amuaeé giia Em’
my acmptabis, Na da11’Qt,”V’V1$:;§;1f”§’ Viz:
m-mm the wilt pzmmuticzn.
1%-waritzelma. §t’:f’a1f:’.’;m§’:–§1#3.”V£’_VV 53 pmhable and
Olsaé have {mt
giamgjli prswmme thai the
£31′ ammaalz acha :3? tha
fi~mJgm9tu;§a atif ‘§ the fiefafim ::a§’ 33$ amuaai
_ LA fimfiable.
defanm rsamiy the §. was mi
viflma lifis; 31$ $§§ §§; alse fimra is 2%
AA 1% ‘§’a;_€im tn aemp: the gamae. En fact ‘éim amused
VA sgnfiar fiwtégm 3&3 ¢f1?>£’u hm 113$.
mat: w§.t}1 aim}: §gf:1=:r3.m$ Eéare augwéam put ta
A O’ ‘gmsmutian wiinmsazzas
:OUR’l’ OF KARNATAKA HIGH COUR’fA,0i’f_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA RIG!-I COURT
$3 a greufifi 1:3 113% that $1:
–~: cf ‘fig amzsifi fir: thiw rwgmfi Em ysmhable, Thaw
fix etiaffinm grvisag ta mgr agpmra ‘Em % & ffaim jgzrlaa.
This» Qfifiéfifli an ihxe mm mi the amzzrugefi Wmgifi aka fie
@/
3 The:
45
aocuseé are Iiablfi in E3: mnxictfi fag? ¢fi’ang¢:»;s§f
SC}. In 9%’ :;:f the above f€§,Ij%.E{,%§;3§fi:§£’:l’;:K%’§.;1;’ t;%:é ‘i
by as State has ta m
allsw trim agpeal arfinar af
asqfil magma .Ba@ai;::”$ City ifl
sgc.§a,a1;%;§§;3O sf all tins c ;
is hmby :3 am mrmw rm:
ER 3:, 4» afi fiffij :3f the
mwry ram 3%. mm bag’: and
mew wadé mmm
gamma} far amusafi Eel’ mad
mama} sufiamisa thai
vt?3:m Ea ‘time auatwy 9? 1%-1 mg 2&3 and they
« af ting amid wha Pm flaw agfi :5 ymrfi 8.1113
ageii ahnut 65 gnwm m ianimii mm ha
. V with mam is Eim $§fl s
fOURT OF KARNATAKA HiGH COUil:f.Of?’_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
32, The chfid was Iwa flaw fine year at 3&3 6% sf
auflxisa an ?-3-§§”§3:, ‘§’hmf°am tkm $%i’§3d flaw mam: has
@