High Court Karnataka High Court

The State Through Dhannur Police vs Gurappa S/O Sri Kanteppa Kuppe on 23 June, 2009

Karnataka High Court
The State Through Dhannur Police vs Gurappa S/O Sri Kanteppa Kuppe on 23 June, 2009
Author: K.Sreedhar Rao Patil
.1";

Ci3L.A 584 /2004

E
IN THE HiGH COURT OF KARNATAKA CIRCEUIT f3E3N_{f1__H
AT G{.}LBARG:'a ' 

DATED THES THE -2389 DAY OF JUNE, zqse.'  "
PRESENT "
THE HON'BLE} MR.JUS"I'£CE _a§:.'éIéE;:3._m_1A:§e  

AND

THE: ¥i€}N'Bi.¥§.'MR.$3E§§§I.C'E B§S..PAT£L
 CRL   '- 

BETWEEN:

T116 Staizt thro:1$.h:    .. & 
Dhanntlr Pc.21i<:{=;~.._ * . "f;   ..A?PELLANTS

(By Sri S'ub has'i1"  SF?)
AND;   ' "

Gurappaa.  . .
/'<3 --S1*i"i§Zeéiii€kI}Ii¥8ni{11;::pc; """ "
Agfid about 29 yeaf-5,

Cai-zta i)hanaga1*:i ;._ " 

  
I-Rio ?¥31ahi1apa.1'aga;

 Tq. Bhalki, ._
 Bidar: V  ...RESPONDENTS

* (By-T_’s:.¥;; ‘fiag2sh.M.v., Aév.)

[ ….—-T}”1is Crimirzai Appfiai is filed under Section 3′?8(1) 6:; (13) of
(31″,P.C§. by the State PEP. for the State praying that this Hozfble Court
“may be pisased to grant leave”: to file an appeal against the juclgment
dated 19.12.2003 pasaed by the Fast Track Court, Bitziar, in

H S.€3.No. 1.128/2000 ~ azrquitting the responcisnt/accusfr-:1 for the

offences pf 11/ $8.504, 30’? of WC.

6%,,

€f§§L.A 5S4j”.2Cc(§4

This appeal is oomzing 9:1 for final

SREE§.I}EiAR RWZT), J ciciiV&rt=:<iJE?Bé(&g§t§ji;1.g: " –. ~-

91, The cast 01" thf: presecutioxz dis§;fl,os¢_s }§";V1'f;rj " Qf

(cumplaine-'z11.t~i.nju.rad) was given on 1e£i$e: to Qivzé' .1

the accused). The ltzase was ¥:e;:r_niI1a1:édThe Taiicfi:-séii §§dfiifififlJ€
before: tht: incident had tcfilered the PW-3

objezcted tethering of cattié: 3:311 theV,g,:§i(§'u:1d.._.tI1at' 't1}.f3._\a{}'fl.'§uS€d has no

at

right to enttir qt:E::::~":V–_V;_;gj1§} j–«..,r;i::q:;~""'tc§rix1i::ation of the lease. The

accused was *gj:mu3€'*aga§3ist~–P§V*3.

?.}§it w/%_14f%}f:.t; “§_..O{) p.m.3 PW~3 was killing in the

02′ on 2′;r;,1″2§1=:2§

kind. In thy: nVVéig_} 1l:e:)11Vi’ix1Vgf’ Lakshman and $033!’: of his Iaboumrs

f.’£?.€3I’€3 working; The a<:cz1_§§:n:e arrogant. The acrcnged assaulted PW-3

iI1dTL§’s<2fi.91;inxa1;*t£§}_3r. __ {;:{.I' }1iS tiara, chin, head, sic. PW43 sustained

bEerrding'itijeiiicésf 011 hearing the cries, 3'}3W's-S 8:: 6 came running ta

W 4ihz:_.'fa:sC_t_1e. '§'§.1e E,-iCC"i1'.:'s€d on seeing them fled away. PV3i–3 has lodged

béfisré the pcfiicre on. the same day at 5.15 p.1:n. PW43 was tmated

hospitai on the same" day at 12.30 p.m. Thr: Wflilfld c€rtif1«::ate is

'm.é::'i{€:d at EXP-E2. PWA3 as 331' £E3z:.P–£3 has; 3us.tait7;.&<:! as many as 5

5!; 9; a.

:7 anti Cu’: wz:)11.nd;:s. The accuseci is’? charged far c0m3;nitti1.1g