rrA’n’n’rArl’\A’I’)’.l Am
% DATED THIS THE osm DAY OF APRfi;’_Q.Ofi8
BEFOEE
r
1\.l’1.lS.l’H11 nnn n 1 nu \’.1_i’9JL_z\.’.’«.:_.3
THE HON’BLE MR.JU3T:QE CR %
CRIMINAL REVISION
Aged ‘ ‘
401,Ze11V.(‘jé;a11;’_ic11″‘
Ud’a11pi–.5’TfiV 101 ; …PE’I’I’I’-IONER
L ‘Lay %sn:1{; Ariga, Adv)
_ V. Qri.1?n ‘I”rnns:nn
_ .123,T”Angappan Naicakan Street
Chbmlai — O1 %
AX , 5nd” ”
Oifice at
E First Floor, Raj Towers
City Bus. Stand
Udupi — 576 101
Representnd by:
U
.e…..;…__ ..
. I» v
vuu
Its GPA holder … …. .
Aged 46 years
S/’o K.E.Bhat
Consultant
STFC Ltd. ,
dupi s 575 191
2. The State representetioiiihy =
The public prosecutor
This Cr1.RP ‘isf fi1e_d;_ur1der ‘Section 397 Cr.PC
praying to set aside the order dated.V19_.12.2007 passed
by the Civil. Judge’ “-{Sr.L*m’,’-_ ei;1d” :€.’3.J.I’v’I., Uduei in
P.C.No.15/E2007 — rejeetir’1g’-. ‘the.__ application of the
petitioner. end’;j”s_et~as_ide t11aeijorrder'”‘dated 22.01.2008 in
C3r1.RP Ne.1-24]V2007’*wen”‘the file-“of the Sessions Judge,
‘0 on orders for this day, the
Court made the :_ti:-llos(iiig:-
ORQER
– dated 01.04.2008 is dismissed as
Learned weasel fer the petitioner has
“iiled.j’ …..nemo on 08.04.2008 seeking permission to
A. , oeorlvert this Criminal Revision Petition into Criminal
0 “Petition as the same is not maintainable. The memo is
placed on record.
Q_,/
M
E’
oi
fin
CI
-v:
E
G
E!
E)
C:
h
I’:
L’-
I-
’53
C;
(3
bv
permitted to convert this
Cr:|.m1n’ ‘ a1 Petition. Accordingly, V’ .
Petition is disposed off. _