High Court Karnataka High Court

Smt M V Veena vs V Srinivas on 26 August, 2010

Karnataka High Court
Smt M V Veena vs V Srinivas on 26 August, 2010
Author: Subhash B.Adi
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26*" DAY OF AUGUST, 2010
BEFORE

THE HONBLE MRJUSTICE SUBHASH B ADI 3 

CRIMINAL REVISION PETITION No.902 . H

BETWEEN:

SMT M V VEENA   .
w/0 SRINIVAS I
AGED ABOUT 34 YEARS

R/AT N011/4, 2ND MAIN ROAD: 
ATHIGUPPE, VIJAYNAGAR "-~

BANGALURE~56O 040  _  ;;V.':.PE':I'ITiONER

(By Sri.G.S.PATIL,  

AND:

1. VSRINIVASV.j--.,:'<    ' -
s/0* LATE VENKA 
AGED'v-AEIQUT 40 3: 

 2. I :3M'I*A,JAYA1VIMA'

._ 3-   LATE VENIIAFAIIRISHNAIAH
A . I AGED ABOUT 62 YEARS

A ' 3/0 LATJZF-3"VENKATAI{RISHNAIAH
"~AGI;_:13 ABOUT 43 YEARS

 .3 I SM"17i,EELAVATHI

V "D/0 LATE VENKATAKRISHNAIAH
' AGED ABOUT 33 YEARS

ALL ARE RESIDING AT NO. } 78/B
57"' CROSS, 47" BLOCK, RAJAJINAGAR
BANGALURE--56OO 10  RESPONDENTS

/’_V I. I

-2-

THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 378 CR.P.C PRAYING THAT THIS HON’BLE COURT
MAY BE PLEASED TO SET ASIDE THE JUDGMENT OF
ACQUITTAL DT.2.12.09 PASSED BY THE VIII ADDL. .CMM..
BENGALURE IN C.C.NO.790/03 BY ALLOWING THIS”
CONSEQUENTLY CONVICT THE RESPONDENTS_[ACCUeSED

FOR THE OFFENCE P/ U / S 498A. 506 OF IPC 1869 _

3 «S: 4 OF D.P.ACT, 1961.

THIS PETITION COMING ON 1+?’oR”o«,_ ‘I-.’ER;S ‘DAI”.1

THE COURT IVTADE THE FOLLOVVING5-._
This revision petition’ is jucIgment.
Office objection
Revision petition is convert it into
eriminai appeal.

sd/-‘it
JUDGE