avg… wu u-ur1a\aII”‘IarII\l’I nu:-3 I uyynt vr l\P1I’\l’l”‘|E.!”|I\P| l”!||J!’1 I.-IJUKI U!’ BHKNAIHKA I1|GH COURT OF C
:m THE H353 comm? Q? xnaxmwaxa AT sA$sA§Qgg?,”a
fiaygg THIS THE 13″‘ fiAY’GF NGVEHBE§x2fi§8 _ T
EEFQaE
$33 Hmw’saE HR.JU3T1CE H§m.fiAsAna$2s nAs~3″
cfilmzanb APPEAL §a.4§0K39@4X A
E=E’3″aFEZE§§;
3 fifififlfififlfifi –
fif@.flMRI¥HR EE&%%.f
xgan Aflflfiffii vgnasgi
mmasfimffl .L _=
fi.G.EA1§EA¥9$GbflflY*, _ V
ER§Gk@ORE&§6G’fi23 ‘a ” g
. . . APPELLANT
:3? E.E.$GfiEfi E83 $3: 3 Q EHEGHVANE
Ra…”3fi 3
‘»n”Ha£§fiH#Rx =
L=.PE99;R;§.*&?ERNaT10&&L
‘RQEE AEGQTf43 YEARS
E£&T,fifl-lfiQG, sgxvzcz ROAB
. §.Kkfi§§SE, RP: uavevw
~ vzsnvmaana, aAwaALoRE~4fi
. . . RESPONQENT
‘ujg3y”$§§ : H xmasnaa aas, anv:
WES C5RI{I”§%.L EFPERL I3 EIBEE {US 373(3) CR.?.C. BY
fl }~§Z”!”‘%.%’v%3§”E”E 3% TR ?aP?EI:Ia.&.H’I7 PRh’EI% ‘ET “IE3 .EO’.K’BIaE
VCQEIRT FA? 35 E’E.cE.3s$EI3 T93 SET ASIDE 1% J Aliil fififi W
}FsEQ3.FE?fl.§. 33?’. 12.3.G»%3 .?3’L55EI) 3? TE XXIII J§.’£3BI.:.C.C. & 3.3.;
saxmzsm, IE Ef£%.1’a.A..XD..332,«”$3 A!!!) TO @511? THE JHBQEIT
£3.73 $3335? DT. 5.5.33 P355539 3? 1% XVI hB!3I.:.C.H.X.,
fl f IE’ €3..£3.KG.3%§25-§g’E32.
a-….–/’
fly,
,..,_g….. W …..m…mm mun wuxr or i(ARNATAl(A I-msa comer or KARNATAKA HIGH COURT OF i<AR~Am<A HIGH
the siesta :33? this grass, in default feée
aczzuszad 53:33.1 undérga simple impris<i'n.;nez{t~ Lfor'– .f;a"*~
tarm mf ans yaar.
3″ha srcampiainant 213′ -gnt2′.’:i3.,_eEi taT.’i;*:;.§’:v?::i_Hra§r ti’;e »
azmunt already in da§c.:e_sf’it_ éiéai. s; :2£3c”$3 to be
fiepcasiteé in term.:§”-.§f ‘j:1;»:i§rnant tha Trial
Smart. Grdared accm:c3’iffzg.?;3?;. AA _
%J ¢ ., : judge
GE