IN THE: HIGH eoum' OF' 1<:;ai"§:N.=a§:?AIw
CIRCUIT
Dated the 20% day er 23:53 . «A "
THE HONBLE ne§.Jus*z*IeE% ':VVV'V.5IA(.§ALNNA;i'HAN
CRIMINAL Ravisiofi ?é§'rfieN§g;474g2m6
BETWEEN : ' V ~
Shri C'routh4an1'*-. e
S/o.DigamberJadha51{,v 3
Aged abou£'36'y&§'1's, 7}'
Tq. Basava " . = _ ...Petitioner
(_ By Sri R Keigzeeasizetty', Advocate)
The 1S~!r2i[i:f:e 'of
By its State Pzxbigc Pmsecuter,
_ Advocate " General 's office,
e .. jmgn Courf Baixiiding,
.1 --..Baij1gaim=e~56O O01. ...Respo11de3:1t
Qfieimxabasappa K Babshetty, HCGP)
" Revision Petition filed uncier Section 397
.. readwith Section 40 1 of the Cr.P.C. praying to set aside the
Vjudment of conviction and order of sentence dated
23.12.2004
passed by the learned JMFC, Basavakalyan in
7′. The lower appeliate court did not fméfif error
committed by the trial court in convictingetifew.
the aforesaid offence. Having gefie
of 00111113 below and the evidence” en recg2fiu,.
that of PWs.2 and 6, I am of the §I*osecution
has brought home eff {i;e’»;§et,itioner in so far as
the evidence of Aerue1ty…_ie_coI1o/eifrzed. as such, I see no
merit in €:¢1i’1.ci_:_4;€1V(§ee3i'(ii1igly the petition is
*j};»ond is
dismissed.
8. As the ;ie’ti3:iet;ei* I direct him to surrender
before co1ui1*’€..VV1;V() peldergo sentence imposed upon
shail take necessary steps in this
xfegaxiieizti presence of the petitioner. His baii
Sd/-
Judge