High Court Karnataka High Court

Sri Shivananda S/O Rama Naik vs Sri Mahadev S/O Goidappa Naik on 15 April, 2008

Karnataka High Court
Sri Shivananda S/O Rama Naik vs Sri Mahadev S/O Goidappa Naik on 15 April, 2008
Author: C.R.Kumaraswamy


C.C.HO.1926f03 GK THE FILE OF THE PRL. CIVIL
JUDGE (JR.flN.] BEATKEL.

‘thin: Criminal Rmriasion Petition
far admiasiasn this day, the Court mac1.a__4’thaf “‘4

Iollawing:

Sri Basavarajaiah £i1edA ‘.__;$ca§;rer j2’:¢’n. =

rospawdant.

2. The 1″” .i:s;_gsg»oz1é1Qa’:tfi:j4 ‘§r:a1iant,
petitioner and his vAA_ §r’;’esent and
filed a joint4_@Wa.i;A’ placed on
record, }aisjJ’j’.aA.1Ai1ci_¢f.»*:;5\%,:»’

“”” filed
V “‘:’i:9#i 3″i_§ii:.’ ‘ petition
c1L&.=2.,’§&ngim;j” .- order of

.1. ~30-_nvi4é::t,i,§2:v” sentence paused

the leazznad Seam’.-:>na Judge

F.a_£it’«..%V””T;act-II at Kama: in
L %.cx1«,%a;sg;aa1 No . 100; 05 dated
6112232006 confimiaq the

» Jntigmont dated 2/B,-‘2C:o5 passed
‘ C.c’.N¢>.1926fO3 on the £116 of

~”1:m 92:1. Civil Judge (J.r.I}n..]
a.:4:.r.c., Bhatxal.

{T115 Hon’ bla Cauxrt was

pleadad to issue notice and

M

This Criminal

granted. interim order of stay?”
suspension of sentence. Now the ‘ ”
parties have oompromised’ethedt
matter out of Cod:t§i~°’ihein
petitionex has .§aid etdsun1;et:i_
Re.35,ooo/~ to°z:> the \l”i3td

resgondent in fuiif aha final~V

satisfaction”dofigchedfiejianpunt
bearing No.36325?. _; ‘* V

“tfhereforegm iti is prayed

Cdurt may be
t please _teV’$é?__aside both the
7JuegeentTge5etee, 6/12/2006 in

ct; Appeei,Ne}ioo/06 on the file

d of Sessions Judge East Trackwll

V fKafw§r dontirming the Judgment
°*tt»eetee¥e 2/8f2005
iC}e;fie}i926/03 on the file of
{Erincipal Civil Judge and
“gJ.M.F.C. Bhatkal in the interest

passed in

of justice and equity.”

Revision

allowed in terms of the Joint Memo.

a)

The Judgment dated 6/12/2006 passed
in Crl.A.No.lOO/O6 on the

R/

Petition

file of

is

as unclean: Llh|I..l|l..tAII|lI..l\t an. nun:-u;s.-A gunman n_Jn|’_I-n.JA|\.a|_nnn pg manna;-t «mg… -..n…u..u……u…u.-uemu …-.

e}

b}

the Sessions Judge, FTC–II, Karwardgi,

is hereby set aside.

The Judgment of coaVictien=dfifiE’
C.C.No.l926/O3 paseedd by ,:ge 79ri:fa_=~7

Civil Judge (Jr.nn;,_angeka;%ia g;s¢ }

hereby set aside.

The accused Wie_ acguitted%_0f the
offence punishable ende§F$ee1138 of

His bail heed efiallyetand cancelled.

The £:p¢_ iafieangzdfgf Rs.5,ooe/m

depQeited4aby'”fhed eetitioner befexe

‘”thé*£:i;IHcouz£”éha11 be refunded to

Sd/fi
Tudge

an sun-nus: ugusqssu-nus-um. .._ ..-_…._… _-