High Court Karnataka High Court

T Sonnappa S/O Thimmarayappa vs Nambikai M D on 15 October, 2009

Karnataka High Court
T Sonnappa S/O Thimmarayappa vs Nambikai M D on 15 October, 2009
Author: Arali Nagaraj
 v.[_jpar}__a§aifE}{ BaI1gaiore.~__5.E;0 O56.

_ 1-
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE ism DAY or OCTOBER, 2009
BEFORE '
THE HONBLE MRJUSTICE ARALI A.

CRIMINAL APPEAL No.41o/200';+ij__:  

BETWEEN :

T. Sonnappa,
S/0 Thimmarayappa,

Aged about 32 years,

R/0 N0.181, 3"" Road,

Ambedkarnagar, Whitefield,

Bangalore-560 066. ' 

....APPELLANT

_{By_ Sm[é.VC'Iara_  Ade)

AND:

Nambikai MD... V'     
S/0 S.KriS];'1ria_n,' Majoh.  
R/0 80 feet Road, 2  _ 
Nagadevanahaéii, =Ker;ge1'i, K. V
Sattelite Town, Kengeri '

... RESPONDENT

 K»   {By Sri.Sundar Raj. Adv.)

 filed U/3378(4) Cr.P.C. praying to set aside

 itripuvgried judgment dated 22.1.2007 passed by the X11

g    Bangalore, acquitting the respondent ~-- accused
 ____"'ibri'I:he offence P/-U/S.1.38 of N1. Act.

This appeai coming on for Orders this day, the Court
delivered the following:

C__.§"----~«/~



lg-
JUDGMENT

The appellant is permitted to Withdraw this appeal as
prayed for in the memo dated 14.10.2009 filed by thefleamed

counsel for the appellant.

Hence, the present appeal is dismissed ll ”

at

JUDGE

*AP/ —