IN THE HIGH COURT 0? KRRNATRKR RT BANGALORE
DATED THIS THE 21"'DRy 0? NOVEMBER 200$:
BEFORE V
THE HON'BLE MR. JUSTICE R S RACHQRRGRRR 3
CRIMINAL APPEAL Ro.@016 or 2603 t,R R_R
BETWEEN:
SMT SUJRTHA ANGUR
W/O SRI SUDHEER ANGUR
AGED ABOUT 38 YEARSQV,
R/AT NO.18. IV BLOCK f
L.I.C. COLONY ;
JEEVAN GRUHA APARTMENTS =
3?' PHASE, J.p,NRGAR{ 'A:_4»_»x -~.
BANGALORE-56$ ORR' '1 :L~ ' "K+J# APPELLANT
(SRI 3 B SHiQRK$fi§£; ADV)?!
AND
1.
sR:AsuDHRRR«ARGuR*__.
s/0 GuvDApRR3:’ANeuR
MAJOR BY AGE, . ‘”
;RiAI THR~QFFIcR’oF SAINATH
j’RDQcRIIoN TRUST’& ALLIANCE
_ “BUSINESS ACADEMY, 7″‘MRIN
_ ..2o?f”‘~cRQss_, BTM 2″” STAGE
.; N;s;,RALyA~
*BANGAtORE-560 0?6
._2. ‘”sR$RGUéDAppAJI ANGUR
. 570 SR1 BASAPFA ANGUR
~: AGED ABOUT 74 YEARS R
, ‘RRSIDING AT No.15
“vID¥A NRGRR
HUBLI
PRESENTLY RESIDING AT
7″‘MRIR, 2o”‘cRoss
B?M 2″” STAGE, N.S.PALYA
BANGALORB~56O O76 “.RES?ONDENTS
1 %%%%%
CRL.A FILED U/S. 3’78(1)CR.P.C E;Y._ ‘=, T%1E
ADVOCATE FOR THE APPELLANT PRAYING TO
THE ORDER IM?UGNED IN APPEAL IN PCR NO.761fQ?,ON .
THE FILE OF THE IV ADDL. C.M.M, *BANGALORE,f
DISMISSING THSE COMPLAINT BY O3DER DT;15e§,2008, _
Crl.A is coming on for orders tflis day;’the=;r
Court delivered the follewingrr 1– ” = «’.* *
As the impugnefi Qrdér is U/Se203 ef Cr.P.C.
the request of the coufieeI fergrfie»eppellant for
conversion iofijthee efieeairejnré’ revision is
granted. ;dff:¢e5;§~§:§eqtéd to take appropriate
steps far regisfiation;
Sd/-5
Iudgffi