Karnataka High Court
Mr. S.Shankar vs Sri Manju @ Thriller Manju on 4 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 41% DAY OF FEBRUARY 20IQ'A._V_V
BEFORE 'O
THE HON'BLE MR. JUSTICE K.N.KESHAVAIIARA$%A§\IAIO I-
CRIMENAL APPEAL NO. 6/20-10 .. .."jjj~.. »
BETWEEN: V A O' H
MR. S. SHANKAR.
AGED ABOUT 43 YEARS.
8/0. P. SHANKAR.
No.89/3, OPP: 18TH CROSS, 7- _ _
IRLOOR, CUBBONPET__NLA\_IN ROAD';
BANGALORE-560 002. ~ I '~....AI>PELLANT
[By M/S HOLLAAND HOLDS; AI:>VS,j ; ~
AND:
SR1. THi{%II,LER'*I\AANJ'UV;--
MAJOR IN.AGE3, . _*
PROPJIOF SHIVA . ' - SHw'A__ARTS.
N0. 164..S4'?H_ MAIN ,---.4TH PHASE,
KATHRAOUPPA EAST. " '
BSK III STAGE, » "
BANGALORE -560 086. RESPONDENT
1' . :fI>1§ViI:§'cRI;\4INAL APPEAL IS FILED U/S. 373(4) CR.P.C.
"PRrIY1:\IO"."fI'O="SET ASIDE THE JUDGMENT AND ORDER
DATED':'26";1o.20o9 PASSED BY THE PRESIDING OFFICER.
FTC¥IX_.':'BANGALORE IN CRL.A.NO.34.~1/2008 AND ETC,
THIS CRIMINAL APPEAL COMING ON FOR ORDERS
'THIS DAY, THE COURT DELIVERED THE FOLLOWING:
/2
JUDGMENT
The learned counsel appearing for
has filed a memo, seeking for conv.ers1’o.1fi _ ‘ihi’s._
Criminal Appeal filed under Seo§ion.:3pli_;8l[4l)o:to
a Criminal Revision Petifiogfl tinder 8937 lofl’.
Cr.P.C.
2. Memo ilhe memo,
conversion of __this jvpvliilito a Criminal
Revision ”
3. fegister the appeal as
Criminal. ‘Lmder Section 397 of Cr.P.C.
The leariiea for the appellant to make
nee-essary coi’reCt_ion.s.
1 :v’~vi,lAe.cordingly, the Criminal Appeal is disposed
Sd/~
JUDGE
.<Rs/*