High Court Karnataka High Court

Dr Dasappa L C E H vs Smt B Sudha on 14 October, 2008

Karnataka High Court
Dr Dasappa L C E H vs Smt B Sudha on 14 October, 2008
Author: Arali Nagaraj
IN THE HIGH CC>U'R'1' OF KARNATAKA AT 

DATEI) THIS THE 14th DAY 0:? ocrgmiz, %:e0}i)é '  _  

BE?0§E g¥

THE HONBLE MR. JUSTICE  :€g=.c;~AEzA.§{«..,%%V A 

Criminal Revision Pétif:i*0n 1\io'.= ._l'_98. -oi:

Between:

Dr. Dasappa,L.C.E.H., ' V
S/o Dasappa, '

Aged about     

?mfessor   
Homeopathi    
Anti HaSpita1;j;'Maig;;adi"'R:)ad, "  '  "
Bangalorcf 56t}."Q--1_S';.%   '

(By Sri     absent )

m§§m

 V   
 _W/{(5  'KuLj1ar,

rigévd 41 
R/at No.994,M(%.12th '<3' Mam Road,
6th Bloc§;, }€ajaji31agar,

V'~».Ba,ng;§ir.;fi: 560 010.

   Sari GR. M011an,Adv. )

 Petitioner

 Respondent

This Cr}.R.P. fflfid under Sectian 403(5) I’/W section

“’39? Cr.P.C. praying to set asida the order and judwxtznt
‘ passed in C.C.No.645/2001 dated 13.05.2006 on the file

of thfi Acidl. (BM, Bangalore District and in Crl. A. No.

r””‘””‘S”S”-\”-\.2’

1*.)

3?/05 dated 26.11.2007 on the file of
Bangaiere Rural District and further be p1»é;ascdVV’ta”teftie’r 4_
commensurating with the facts and §ofvL_ti:e»

(28.86 .

This Petition coming on foffititmissioii, 1:hi:3

Court delivered the following _
o R 13:33

This case is toitty Véréumezits’ on
admission, of the petitioner by
giving an itaét

for the petitioner is not

present. it for the responcient is present.

it “1-e«”petiti0z1er and his counsel are not

._’i§1t:}§:mst:.=:§ iii..p1iosecufing the revision petition. Hence the

saznfe isvdisiitiilssed for I101}-pi’0S€C1_1tiOI’1.

Sd/…

Judge

Vb]-