5… ……….mm ruun COURT or KARNATAKA HIGH COURT or l(ARNA’£’AKA HIGH COURY or KARNATAKA me
HCOU
_. –. – 1:1-rwrI_I..:
Esq ‘§’HE 2e;r:r:.-is cam? 33 mmaram M
aR?E3 ?HES THE 333 may 33 §QvE§3ER.éfiss»;’ ”
asraxs ,~w-
HE BB§’Eh3 HK.3aSTE£E ALs.éfi€§a#EsR$:éV7*V?T
cmxzme AFPKAQ ;<zs:..$.§i;f:¢s:2_
£E?¥EE§:
$53 §?H?E, ?BEflUGH __ ,,
EAfiBKVR?URA Pfiazca 3TATI§fi’,_7g
:52′ mg 3.3:,
3%}? 2
?mggacwfié’.J’%’».-vVV_.__’-_ . .
;?+3,s’a”-.
gar? ~rEz,:_.z=:s_ – ‘
mnx3Esm§n3″”
SEQ fi.RAHEG@¥flA.v
” V
‘-:~::_;s3 ‘?«.:a”._¢.ss;:.*~.:-:3av’z3.?:;
.7 :3
xnxgfiaena
gggzzr ‘%.%.%:aa»s;=1s»:*r*s-3″EGs:n:’;{2;I=;
aszrmxsema
? :~:.»*§:: rzmmzxwna
34 ?EfiR3
?§TTE§GWB&
£33 fifififififififlk
31 ¥ERRS
fiA§JE$$W§R
3X3 fiafisaawma
19
12
13
E4
[-‘I
3§ ?EERS
§I§EEGGWQ%
35$ fiEfiUMfiNTHEGQ¥BR&A
Kaazaawnn, 39 YERRS »W”-
:9’
3 3 fififiafi
33$ EA5EEO€fiAflA ,. :.~
EREEEIGGWEA, E7’$EEREf
Emwmaawaxw -_ .
Effi fi2fi6EGa$nA ;””~ ‘
3§ YEARS w*, V ~ : .W
$.§aYRR§fi a'”‘{. a3_*
33% azmgggagna 4.”
3?VtnARS*, ‘” ‘
Afi£%HI–KVR%ESG¢¥fi§n ‘
fiffi Hagaagsgnaaa “¢
EfiL&EED§§R, 32 kxxgs
g§RS§H ._ _
$f§;M§§&EGGwEfiEfi Sfiivfififik
‘«,g3 V3335’,
“.3E?&§ag3.f.~
*.§fi& Efififi£$$?Afl&A
£3¥E£E§Q§E§;
3§.2£$R$
*.£§T?ésgAmv
.,5s§ gzanamganmaxsaaaa
I 33 YEARS
23
-iaaggaawaa
EES fi§fiE£§§fi.MRRIQfifiEk
2% YEfiRS
¥YK¥§TfiGfi§3h
35$ fl£RASIMHE§$¥ER
Efififi éfi ?ERR$
EQRARR
) ..II\ Ina-an— – – —
_ ,_ -… V_.¢,. ._ ……n…. ……. . ……… ..,.- nnnwnlnnn ruurl uuulti ur mmnmxn HIGH COURT or KARNATAKA men COURT
4″ fiuring tha trial, tha gra$e:§:i§fi ,
axaainefi ?¥s,1 ta IE amfi éuriag tha;;'”avi§@fica”~j
§fit mgxksé Exa.Fw1 ta P~? afl§ MG§}3flfi¢{i2; ,fh§ °
atatemanis Q: the accuaea wefg ;ecer§§§”~und3r ‘
Sie»;:*?.::2.::s:: 3:3 er:::~.9.¢. ‘rm .”2-gaig-.m_};;g.;€éVV§i””‘ti§e
fififenue mi tetai §ea;al anfi haw: fi5t»¢1gé any
fiefensa eviégnce, u V A
Tam 2¥jr:.§%;:%i’%cgr;g.:~tg, of the
atfifiél afi V§$§5ffi,fi”颧§ififié§E=€he acgusad and
3§§r:§vgfi””‘§EflJ’€§%””é§q$i££§i;} tha Stats has
a§§r$sch§&’t§i5 C§u;t,ifi §Q§eal.
£,H I §a?e=~haér§T the laarnad Gavwrnmant
af ?i%3é%E’:fmr* the ‘égfiéllant and 3135 the learnafi
§qun3&£xfQ$W%hg”geagcnfientx.
?. _”Th§ paints that arise far my
‘”*W ;§fi$i§¢:§$iam are:~
“maths: the jafigmeat am order or
aaguittai af the respanfients for the
Qifencas chargad is illagal and
pesrvaraé?
gm; fiffaat szzmezw K
1 LUUKI Ur RAKNHIHNA nlufl Lung: QKAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CODE
21
meing gtzvasimd again. fia alas, he
mimzxzé the mmafit fif thé gtahatian «:a:*; s:’.i.aTa£f’i:i§’ V’
aim rivglzvy bétkfééfs the g:5z£:At:_i__es *».r}:J:;’;«’;:3%.g» “wgzs
existing grim: ta ths i§cident.7
§fi* Et is xaiavant t§:§sté i&fit£fi§%§ is
guffigiaat material ¢&_ra¢dfi&flfi$%tfiprifir*t$ the
incifiant tiara Qas a ‘égifiingi: §%®¢k against the
izkjtjffiii axitnestvaézafi . at_: V’ ¢¥.f ‘the aceaused
in thifi ¢a3§:2fi?$%fi§a¢§i§a$=h§§n_gé$ittafi by évan
{ha iajgrfifi uit$Q§§a%’i$”t$i§ case. As ta Hat
%3£ ha§§§fi$i i§;fi§e £§§a ifistitutad again$t thé
infiugad witaeaseé £fig:§*i$ nu material an raaard.
Eurtbgfawge, it 3% wéil establiahed princigle mf
:K_i§w¢:ha€ ?%%naver a cmnvictima is awarded, there
§hé§$ §a%& fifiW§@ reaxafiabla santanca. The fact
thatafaaxalgaé imng gtanfiing rivalry hatwaan the
TR=¢§artie$”géaEfi :em§el the Eaurt nut ta extemd the
‘ «.§%§a§i% mi grabatiana in the ciraumgtances, I do
V “, fiat} think that it yauld be just anfi propex ta
V “A §rant tha fienafit sf grsbatign as saught by the
lagrmafi maangal far the xasgenaants. In th&
cizcumgtasaas, ta%ing inta cansifieratian that the
inci§%n: tfivk glaca in the yaar Ifififi, acme
34,
A
ciay, ta: secure their presence to undergo tho __
sentanw. The appeal is disposed at accczxdixzglyng
as
3
.:_:.3…. §.§z§ §.a..§ffim$.a.$«§4.£é¢u {:3 %g§§..; rgfifi teiaififlifi 5.3 mK33_J $3.3 gfififizgg $3 _gfi§3 33:; _§§§.zx.§ &§w..Mx.§QQ $§E §§w§zx§ &Q .w.%3§U 3