' VV ..%}3{1a1'vs:aG;A' V '
punt
IE? THE fixafi catmzr GE' K.amm*mmu
CERQEEI? amen AT I _
msrsn 151-11$ TEE 17TH BA'? 0? ssEI§f:fE.;::§é1f;*:4§:r5«~g:%,V2é::>j£3;9lvL' .«
B%f9r§ A»V T ' _ » A. , _ .
THE HQFWSLE arm J{3'S;T'f¢E _
crimims petition?";rq§;*2'sas;2§fi§ -=
Between:
'"f'yagam§ 332:: Qajgapai ?'~§a3'e:§:.1, '
Eigez 48 years,
{)€:::r: §u$*;n€3s,
%:*:E;i§zie:3i of "w;¢';1V:V1:'::: EVirV}"i:*«;AV
Eiubb; . ~ V " v %
gm: fiharwafié 4. « V v __ PETET§i"}'§'~€E1}%.
{E3;3,r {fa§;i%.23.§§£ia::é;-._ V
Rc§r€'$&§::§€a:§ _§3i1?§'§~'fi$}'. 'E-3§:"03& 2%., A.§!<i; éizéfizaigémaiéi, %§€j3{E§%§
VV;'§~°§3§S Cfizfiimai Péiiiiéoész; $3 fiiséi amiésg" Sxiéfifé. {,":::§3{?, §33'E1e:;" in €iZ{.?{;'¥§0,?§§;' E.i<}E39 €:'§1?ié:3§3 <:7*<3§m§:g €331 f:':§§:.'§"'$ §;§"§§S {E a§;., €.§':€% §:€.3§,1.E'§ Eiiéifié Efiizfi
V V -- _§3:;§§=;img:
.4'
.2;
ORDER
The petitioner has filed this petition seeking to quash the case
against him in C.C.No.78/99 on the file of JMFC, Kalghatagi.
2. According to the learned Counsel for petitioneri_’a}.ready
the main accused has been acquitted. Therefore_.”for
extension of said benefit to this petitioner in “of
Supreme Court reported in AIR 2005 2:68} if
3. A case has been registered’against.__pe_tiltiorie’r”arid other
accused in Kalghatagi P.S. Crime No.-9lb}’–86~..for offen.ce5§punishable
11/3 379, 411 :o1″IPC–and of Karnataka Forest Act. It
is pertinent to note. ‘al:l~the_:lacc.used were absconding and split
up charge sheet _f’1led’.;- ‘Ii’}1eli’iiiain accused is said to have been
acq'{iit’t’e.,if benefit iofiiiiextension of this benefit cannot be
. extendiesdllito. in View of the fact that in order to avoid
he Was–~..absconiding.
I 4{._* AV the circumstances, the order of acquittal of main
if cannot be made applicable to the petitioner herein. It is
1 tr,/’
la