High Court Karnataka High Court

The State vs Ravi on 20 August, 2008

Karnataka High Court
The State vs Ravi on 20 August, 2008
Author: V Jagannathan
  

IN THE HIGH come? OF   

CIRCUIT BENCH,      fi   -  
Dated the 20*" day of    : 
:BEjF f§:rR E .?  1% kk  V
THE HONBLE MR:JUSTié§';;: V1§fAG}\NI€A'i'HAN
cRIM1NAi§ 
BETWEEN:     '      

The State     ,' V V
Sub--Inspecto;""of.;3:'?Q1iu:sg;',.  ~  
 Pglgge S-§;a!ion, ' § &.Q.?e11.&_."J,,

(By Addl. SPF)

 3/ :1m¥?%'3P1¢i3 $2 Meppa Mulge;

Age?' 31 ye3:'$,'§)cc:Dfiver, _
Rf ....RC:Sp0I'ld,€:I1t

% % § j  A (By SIi'B4£'1nikappa Patil and 31-; Chandrashekhar Patil,

  Appeax filed under Section 378(1) and (3) of

.   Cr.P.C. praying to set asicie the judment and order of
  acqnitta} dated 31.12.2002 passad by the Civil Judge
' .~ '(Sr.Dn.) and Bhalki in Criminal Case No.27?'/2001.

 



unfiergo SI for tvm months. For the ofiergée 

under Section 338 of IPC, he is:-séiitencfici  (if j  

Rs.1,000/«~ and in default tap   
For the offence punishable    
respondent is  to six'  SI  to pay a.

fine of Rs.5,00o/~ and” 31 for three
mouths. Fog}. Section 187 of
I M V Act; to pay a fine of
findérgo st for 15 days. No
séparafi in respect of the offence
2’79 of IPC since the sentence is
* _ferA.j;h<;:V"€§fii§f1de punishable under Section 304-A of

.% '"?-<~l~~$'9-~!13*"'*'~'f='~'-» ~"«—»-0-~* "L*'~'Q~"3

"–_e.,~, ¢,«..;.,} .r……J..' …=..3….= u3m.'..a., &q4L.4..se-r=ss-»iJ
A -57!' £-

” fine ammmt af Rs.5,GO0/- ska}-E be pad to the

.:fzr.i:3f1:_=;;* the deceasw;-Sat?1ish.

Sd/-=
gpdge

Bkm.