r-.-'
IN THE men coum on xAR;%ATA3<A "
cmcurr BENCH }' %
DATED THIS THE mm nAY'0§§_'
BEFQRE. % .M _ _ 2
THE I-.ION'BLE QEEDDY
CRIMINAL REvi:§g:ON '$9.570 or-' g_g_<_)_§
BETWEEN: .
1. SMT 'f§«%V()_£.:5!{':V1§1§€3H)'{:!\&MED s
R/Of B93-{IP33-'..KU'R§.--¥_BARA HQSPEL
NEAR,I2':...c:11:2 MILIV;-f .% _ A
.DEV!_N.AGAR'-- -.
% _- PETFTIONER.
(:33; sat. N ADV. &
sR1L.%.1m. VEJA§fK'L¥§\%iAR, ADVS. -- msxsnn
J
_ smeiaam cans (KARNATAKA) PVT LTD
' -- BEL:;A;2_Y_j_.. BY rrs ASST. MANAGER
~ cim!.S1':UJYo1*1 BUILDING
I-{RG'{3IRCLE, BELLARY. RESPONDENT.
mzs CRLRP [3 13113.39 U[S.397 85 401 CR.P.C
” * PRAYING TO SET ASIDE THE ORDER OF’ CONVIC3’I’I0i’if ANQ
D’I’.20;9.2{)06 PASSEE) BY THE ADDLJZIVIL
JUDGE IJRDN.) 55 JMF’C., BELLARY IN C.C.N0.263(}/G5
EAR!) ALSO THE ORDER D’I’.26.2.08 PASSED BY THE 13.0.,
FTC-I, BELLARY HODLING CONCURRENT CHARGE CF
13.0., F’I’C’~II, BELLARY IN CRL.A.N0.1{)3/05 WAS PLEASED
TO DISMISS THE APPEAL BY CONFIRRKNG THE ORBER
CONVICTION PASSED AGAiNS’I’ HER BY THE COURT
BELOW BE SET ASIDE. kg
§
/J
THIS ?E’I’I’}’ION cdmme on FOR ORDEx!’§%.J4’7I4.f:ii:S;l:i&’$.Y.
THE coum’ MADE THE FOLLOWING: 2
Petition was filed gm _ &(Jb_i§::«(.:’tir,r:ri2
no11fied’ . Since then: was ” » was
listed on five oeca.z§i(;g;s degpim” which the
objections are not ‘too, though called
in the there is no
mpxcscntafiofl”§on;flh}: stands dism1ssed’
Sd/ti
111655.