5-.
-r-u-11′-I–r
1′” T” ‘E E1
-I-I-A I-Afr-!_A’I’!’A
“UR?
BEFORE = 00 0
THE I-ION’BLE MR.JU:3TH;E H A 0
cv.,rng1,..A,,; 1:zn’,,.;.rzg;on,, Tt=;ii’;”;’Tgm~.r H o’.ag .3; goes
B”E’T'”§fl_ “ZEN :
S.G.ViI1ayal€:V(3udig£ir’V’ ‘
9: In ‘I’T1-nn1-4a§:ni-‘i*;FE\_..a’1.r1r-1:§’n¢:§1r- A
Aged al)out;43.V3r¢a1*s_V:.n,__V _ _
Prop. Subranganya Life)
f=Iat¢ij;’SuP:hSa1gar ‘ V ” _
J.(}f.Road; . _’ …PE’I’ITIONER
;Bysn;:utHs:s;s;::¢u 85 V.S.Koti, Advs)
Tr:-in
. 1′:21n.-.”:.”.m’ax
‘ 3 “L14 tuJu34:;J
_S~,(d’–vl?Iit.tJa§w§.=:my Jain
. 0″fig6G~37dy*?fiI% T
‘ R0/0 Brahrnaahrtc Nilaya
r~Jea:Tc1egatc, B.H.Road
f’1r1rT|-1″§runn’r:n~ Qnrvns-I ‘DlZ’§II3l”\’hTI’\la_’NI”I”
\-J§¥!-J-l’31lI3I6gJ- ‘ 313-513′ 0 II I1′!-III’-I \-0′-II’l–J1-I-Ir’ J.
mL:. 11…: ran :. 31…: –._.:___ n….4.: nan _…….: —.u.1_
11115 \..rl.1.1XJ.” R5 l.l.l!’3U uuu 1 D U 011! 1′ LI WILII
_ _. -_ ,”‘i’i
‘401 Cr.PC praying to set asid the order dated
19.09.2006 passed by the Fast Track Court–II, Shimoga
‘ in vacating the stay order granted on 25.07.2006 in
Crl.A.N0.69/ 2006 by allowing this revision petition.
I/,
I
F’ HARIVA mm AT
(3 0
DATED THIS THE cam l_i_)AY__OF’ Apm.2oos 0 A
This Crl.RP coming on orders
Learned Counsel i’t’1I=.._Vtl1e0 ‘péflfioaafif
memo dated 13.03.2008 pei’n1i$§*§ioI1}to convert
G1i11111a; Reu:s:§:; P¢1:t;ios§ Pct_:iti_-1; 1;-
the Sam” ” “e is _11:;)_t is placed on
record. __
f\ 2 _ 0’1-_._ _”_::7:;;,_.”L.:V-“-J,1_ _’ H _ on _ .1 ._1_ _ __ _;_9Lg _ __ _ __ 2 __
:45. ” @511 U16 11161110 11160, [[16 PGEJHOIICI’ 1S
perfiified ‘to Criminal Revision Petition into
Cr1rniné1i” Ifizcordingly, this Criminal Revision
0 % _ V’Pé:tif;i¢zn'”‘isA_ disposed o_ff.
Sdl-
Judge
*’D2n/’ –