High Court Karnataka High Court

Smt Divya Jyothi vs Sri Bhuvana Reddy on 22 November, 2010

Karnataka High Court
Smt Divya Jyothi vs Sri Bhuvana Reddy on 22 November, 2010
Author: Huluvadi G.Ramesh
IN THE HIGR COURT OF KARNATAKA AT.
BANGALORE 7

DATED THIS "mg 22"" DAY 09 N0VEM_EER*A2G§:(fi.  

BEFORE

THE HON'BLE MRJUSTICE Hm,miAn1,%i;,REAzs4iESI?37

CRIMINAL, APPE£E{ NOL844″ on sans ;
BETWEEN: O’ O’ O

Sn”1t.DiVya J yothi,

Aged about 34 years, _ V

Partner 0fMeera_§3abrics;”‘ . .
R/atN0.3l/1,
8″‘ Cross, A:_gw”i1arii..D’;1s’ar§hgili_,
Bangalore. V -T ‘ ‘ V “APPELLANT
(By Sr};Satiré;An:i;{!’_’;Dpfidalnnfi-i,V’_&.S_:”i.Basavaraj, Advs.)

AND: V H .

Sri.B_§h1iv’a11a Re’Li<;1_xV}:,V

.Rf0.._V866f,'I£ ~B§'oc}5v6{)075. ..RES?ONDENT

O ” ”.:?”.:”-..E”'(ByL’Sri.’H;C.ShiVara:11, Adv.)

This Criminal Appeai is filed under Section 378(4) of

Cr.P.C. praying to set aside the judgment and order of acquittal

dated 6.6.2008 passed by the 16″‘ Add]. CMM}, Bangalore city,

31)”;-*’

3. Accordingly, appeai is disposed of in termsnf the

settiement arrived at between the parties.

Bkp