IN Tim I~{{(3~H comm: oz» KARZEATAKA AT Bwamfiag
Bhififi TE-ES Tm 17m my SF JUKE ; f
smmwa
S10 SHWAWA Dfiaauamg ~ ”
OGC:PG£.”§’ fa
Rm A
aaaavam ..
m1aL1=UH.’ms*I?.AV”i:, ‘ii: PETYHOHER
my am 1G. V Anvomrm
%*x’m«::, “S»’fA.’i’E 6%’.
k%mr.p-3:. mxmsr smmx,
% H369;
mam: mmismuroa, Rfi5PORDEH’I’
uuaudln
_ ‘ ” Cfirémznal’ Revision Pctitzian is filed undcr Seaotian
‘ __ ‘~~;397;;§’ sa-f Cr.?.Qa ta sat aside tha judmant ané order paasad
T % the P:-LS.J., Bgapm in CrLA.Na.2{)I20{)6 dated
_ “.16.}.3 .2396 and ccsnsequently set aside and
‘ ” ” crder passad by theJMFC… Basavanbageswadi in Cr}. Case
.’ouR’I or KARNAYAKA HiGH Couxfof KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
Ne.91r’7,1′?%i dated 24.3.2085.
COURT OF KARNATAKA H16}-I COUIFI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COUR’
11% Crimiaal R-wbian Petition eomim
admmiaem tbb day, tlm Ccmrt made the. . .. V.
‘% rswiaian p¢12it§91’§. §&_
‘ ‘ and ardar af in”
dated 2-asgzms r:.;;;§;zs:a.2o;:zoos dated
16. 3. 1.29%.
2. me; ahaetecl far ofi’e.n<:¢
4:3¥9¢a' an the ground that
ha wan. at Alamatti bciwean
23.72 1992 axui staring this mind he had
..'1.j};1e'H mama fimn SB. and 12.13.
8.0. account ani thereby be has
V _ 1256 public mzmey.
A ‘ Time pmsacution has %d PW! to 19 and
O Exs..P1 to P31. ms in mm <x:mpla1nant' am
–. immcmr, Bijinpur has gnaw that the amused has
miaappmzamwtad an amount of Rs.1,0{)O/- $6-fit on
IOURT OF KARNATAKA HIGH COURTAAOFTKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
22.1:2.1§2§4Z3 which was am auczceuncteci. In st1ppo:f.t”a::.fi_§:fj;11e
mm Eh amtsmfl. mI% ham baem _
7 ta 12, 14:», 1:5 and 1?. ‘I’hey_AIA;ave
umzmt fiepositad was not
dmama:-3:21. Eu:-Em the
amctunt: and same: cf It 3 also
stated in fine vultmtarily
aepeaim t..’r.§.§= has pafi and
I “W.
‘L into eonsidaration of the
Tan’ the amused with rtigcmug
an rmmtha and rum of 311,000;-, in
$15 to umdergom simple im sm-
fine The kwu apwllaw court has confirmed the
J ‘.
5% Iww mumal for the peti’£:ixmc:.r submits that
I the mmgflaim was filfi an 13.4.1999 and an the very
same ems. the. accused paid the amaunzt. He
thm was no misappzvapriation sf amotzm,
esmim were not emtemd in
snhm’m that some sf the
thmxe ia any
mhmm em fine 5-abm the
comlaint is filed. not juatified in
imwfififi an the
mmwdfi __ _ _
submits that me
aoceurzt and they have: smted
, fthatv mturned on demand.
._ mam’ witnms and in the examma’ {inn
Uhe that the excused paid the maney by
fia 11:15.3′ ppropriatzien. He has aha gum’ in me
‘ ” RE” am-aunt were mt mrxiad as the 3.0. acxtaount.
COURT OF KARNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
HIGH CGJRT OF KAINATAKA I-IGH COBRT OF KAINATAKA I-IIGH COURT
Judge
.UUKl OI’ KAKNAEAKA HIGH COURT QEKARNATAKA HIGH COURT OF KARNATAKA
8.. Ccnsidar-im the esvfienw on record
afi them ia also diacremcy in the .
the firm may be imposad as
rignnroua Znrgxisonmmt. I ordésf
requircm maifimtian. is
mrzd%. Semtnmoe for six
months $5 set with fine of
Rs..5,0G<3§~. umlcrgo simple
Sd/-9;