Karnataka High Court
State Of Karnataka vs Nagaraj on 5 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5TH DAY OF FEBRUARY 20
BEFORE ' "'F"
THE HONBLE MR. JUSTICE
CRIMINAL APPEAL_NO,_3/2910--- {T3 "
BEIWEEN:
STATE OF KARNATAKA BY
K.T.J. NAGAR P.S., _ --- ._ fig
DAVANAGERE .
(B. BALAKRISHNA,}i(5G1?..',') "
AND : " I
NAGARAJ. 7' V
'I I
NITTUI€3ALL1;5'_~v _ _-
DAvANAGERE'TOIEN,' ~ _ ...RESPONDENT
THIS" CVRIMINAL 'APPEAL IS FILED U/S. 878(1)&(3)
CI2.;P.C'; PRAYINQTO GRANT LEAVE TO APPEAL AGAINST
SHE ;JUDGMENT'"'AND ORDER OE ACQUITTAL DATED
'1?._V.3.2O09«IVP"1§.SSED BY THE SESSIONS JUDE, DAVANGERE
CRI_MINAL.. APPEAL NO. 116/2007 M THEREBY
~.ACQUITTINCr.; THE ACCUSED/RESPONDENT FOR THE
DAY, THE COURT DELIVERED THE FOLLOWING:
O.E'FENCE'f.P/U/S 16 OF THE BONDED LABOUR SYSTEM
(ABOLITION) ACT, 1976 AND ETC,
THIS CRIMINAL APPEAL COMING ON FOR ORDERS
5'
\.
i
5
JUDGMENT
The learned Government Pleader a
memo, seeking permission to convert _¥_:i1.is
Appeai filed under Section 378_[i1}&’ (31′:5f%’e;é;;;*>§(:.t’imama” e _
Criminal Revision Petition under stécticndit39′?i
2. Memo is piaced record. .Ind’tf1ei._1ight–~3of L’
memo, this Criminal appea1.Vis.__or.dere.d”toibeaieonverted
into a Criminal Revision .Petitfion.”‘ if ‘M
3. tiie appea} is disposed
of. officen redgistevr the matter as Criminal
Revision ~ . learned Government Pleader
appearing”for.theA°a1aj5e11ar1t»~State is directed to make
– A neeessAary..correoti’ons.
Sd/-
TUDGE
“Kf ew*