High Court Karnataka High Court

Abdul Sattar vs Venkatasiddaiah on 13 March, 2008

Karnataka High Court
Abdul Sattar vs Venkatasiddaiah on 13 March, 2008
Author: R.B.Naik
Bnmim. 

 

sgoum:  ' _ % t %

A539  vnsggg "

 "rm can-is" .

C[O.KA'RI?.i_a1* %   EL-ECTRIGAL
"Ii'£?CiIfiI'5',..ii€3;f164(')i«1'4]' 'a  

om 

 %

 aw 

PETl'I'I0llER

:33? 5RI.imz1:n:LAr*;AhTA mo - mu

. 

% ._5!QaR$.EE}!”t3_&$EA,1’I

‘map ‘.’u”.aoU’r 6:2 mans.

IT ‘[1’?

R; Hula. Eggfluu

‘ * =1{Io.1.YELaHANKA

– BANGALORE 550 054

3$== ———–v—– –.——::_..

C.’..|-‘.3.IlC).1’1-‘1-98.! 03 ON THE FILE OF’ ‘I’I”IE XVH.~?gCMM
£”u’%H’} 3′-“.’?{ PEEL. SM.’.LL CAUSES -.TUDG.E-,

REVISE THE ORDER THAT AwARpIr’m%%’%11aE

caamfimfim RT ‘F:Ei.45,u”‘Z’n’5,r’- as aw%.msT%
or Rs.ao,ooo;- ’11-m’r “FOO WHEN ‘I’IjE’~.CHEQUE
Hm BY THE ACCUSEDIPETIIIQNER *

Ho’: Bmmnuma

c.c.n0.1-wgszoa.

nr-1:3 CRIJJIJIAL IéEv£s1oH% k::oMmc% %

0 FCZJR Anwsszon mxamv, ‘I’HE**¢oU;2’r MADE

a .. .m..- t 3…

om-dew.-t_A thh criminal revision
Hume, it is rejected. The

fiiia an’,*.v.fg1a’,eaiL-zd by me p…,.–ir.=-.-.-r..r -h_nJ.1 1.1;

.