Karnataka High Court
Yeswanth Kumar vs Shantha Kumar N on 30 July, 2010
IN 'I'HE HIGH COURT OF KARNATAKA AT BANGALORE
QATED '1"!-{IS THE 3C1?" DAY OF JULY 2010
BEFORE
THE I-IOWBLE MR.dUS'I'ICE SUB}-IASH
cR1MmAL REVISION PEn'n%0g_x1~m.a212g;;gkL % k
B EH:
Yeswanth Kumar
S10 Bettegewda,
Aged about 39 years,
No.67, 7*?' cross, V' "
Bangalcsrc-.-560 018. " it '*a'.;gP'5'.3'}'I'I'I'I€)NER
(By
Am % % _
N.$P»fi """ vv A
& S/c~~I'€aré%.' 139..
i'I<:.3'=47'I* Q3983,
;'?5.a;.r1ga;i:a1*i's<-§C'~fg3V-.C!~19. ...RE SPGNDENT
Crl.R.P. 7m filed under Section 397 r/W 401 of
'4 " praying to set aside the judgment of acquittal of
dated 5.5.2910 passed by the. District and
' %yf3ess2»m Judge as Presidm Oficar, FTC-IV. Bangalore,
« Cr1.A.50€}/O9 and up-held thajudgmerzt passad by tha
16¢ Add1.C.M.M., Bfilore, 'm C.C.N<J.13?'5! 2009.
This Cr1.R.P. comirg on far orders thia day,____the
%mmm&fimMmmm~ 7
ORDER
Leanzwd Coumel far the: %tit_i;(‘.fII13$’ ” 2
for czcmveraion of the
into criminal appeal.
2. The said
Coumel 5m permitted patition
stands disposed
of.
%%%%% JUDGE
V ea.