High Court Karnataka High Court

Sri K G Omkarappa vs Sri K Kalleshappa on 28 July, 2008

Karnataka High Court
Sri K G Omkarappa vs Sri K Kalleshappa on 28 July, 2008
Author: Subhash B.Adi
-3-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2833 DAY OF JULY 2008
BEFORE

THE HON'BLE MRJUSTICI3 SUBHASH B;-AiE)IV     é

 

BETWEEN :

S172. K. G. Omkarappa,

S/0. K. G. Channahasappa,
Aged about 50 years,
Residing at Kal-Lemur Villaggtz 

Channagil-i'1'al111c,   ;  V.   

Davanagere District.        "  PE'l'I'I'1ONER
(By M/s. Mylaraiah  V'  

AND: M    x

1. Sri.  " V

sic. 1:.  %  
Aged about 39 yeam  _ 

smt. Vasfi fcham'm" a_  " "
W/Q.  Kafleshappa, '-
 abcut 31  _

{Q

 » :I€es3vpx>1:v§ti::r:t,A:<.$."*-3__a:1d 2 am
" _ R_e_aixi€:1_it§ of  Village,
flhitxadutfiga  as Dist. .' RESPONDENTS

V3. Sifit. asuyamma,

W/0. 1.3133; K. Chandrashekarappa,

about 33 years,
R/Gi;No.53G16[1, 1°’? Main,

VV R. Gopal, Adv. for R1 85 R2)

.Be’hi’nd Gtmdi Choafiny, MCC
‘LB’ Block, Davanagere. .. Deleted vlo dt.28.’7.{)8

-2-

This Criminal Revision Petition is filed under Section 397(1)
Cr.P.C. praying to set aside the ixnpugned Judgment and Order
passed by the Add}. SJ., F’TC–II, Davanagere in CrLA.NV<:;–97/06
Dt.11.12.2006 and sentence recorded on 19.O7.26tf)6._V in
C3.C.No.'?7'?/O3 on the file of the Pr1.C.J., (Jr.Dn.] "J1_'¢1_F'C.,

Chazmagiri. __
This Revision Petition coming on for ..

Court made the following: I ‘ ‘
Learned Counsei for the petitionef—-seeks o
to delete respondent No.3, he that the No.3
is only a formal party, no is ._a:gӎi.%;;1st 11.-31%;

2. Permission A

3. txefiisioiij petition. A oompromise
petition sioggaedét ” Counsel for the petitioner and

learned Couiieei rs} Nos.1 and 2 and also by

.pefifionet rcepomieot No.1 is filed. Respondent No.1 is

A’p:_veee:1t_V oourt. Learned Counsel for the petitioner

{lie matter is settled amicably and seeks

V Vvurithdréiwal amount deposited in the triai court by the

” : Learned Counsel for the respondents has no

4ob;ie<:tioa1"'for withdrawal of the said amount.

H 3. The joint memo is taken on zecord.

The Revision Petition stands disposed of, as scttlsed out of
court. Pctiiioncr is permitted to Withdraw thfi amount aiieady

deposited by the respondents in the trial court.

KNM/—