IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 7"' day of September BEFORE THE HON'BLE MRJUSTICE;SLJ_BHASF?i"E5'.':!\£§'i" CRL.RP.i\£Q,101()'/2E:)"1.0 Aim? A CRLE RP. N ¢';'i"§3'V1;( 1% Q Between 1 1.
M/s La L-:s’nmi’ ‘Ver”a._ka€.*e*swa’ra ‘ T.
Trad_e–rs& T_raf’.ns;3_c:jts,.. .. V’
N0’I32fl31.:”‘;i’£’ R.v.. P’a!.em,–.
TacJspa’tr%锑–“1§15 -4.-_1’1_,” ”
:Anant’h39ur §)i’st.ri’c:t,’ .
‘And.h’ra Prad.esh_, ‘ ‘
Represented ._by its Pmprietor
Sri.’\1.’T Vvsfinivasa
. Sr¥Vr’1iv.a:svanA.
‘ S/0 Late V.T.”‘i<rishnamacharya,
Aged,ab.out 62 years,
« R'e$Edif:»g at No.3/31-1,
T R'.ea:em,
Tadpatri — 515 411,
Ananthapur District,
"A,niJhra Pradesh. …PETITIONERS COMMON
(By Shri. M. Erappa Reddy, Advocate)
And:
M/s Rao Constructions,
No. MF 2/2, BDA Flats,
Bannerghatta Road,
Bangaiore — 560 076.
Represented by its Managing Di_rect.or . M
Sn. C.B. Rao. …RESPCfNDEl\ITj,CC)Iv’ilY10_Na.*~.._
(By Shri.K.M. Eshwarappa,;Advoca–te)”–
These criminal” re–vls–i_on. }pe”ti.tlons_ are filed under
Section 397 of Cr.PtC. to _set’_Vasid-e-,t’h’é_’;order of conviction
and sentence dated :14]’5′.VZOO9..:’pass’ed. 5y the XVI ACMi’vi.,
Bangalore, inC,C;No’s.8215/O’8_a’nd-5158/O8 and set aside
the judgment ot_Cler«..dated.” 5.5.2010 passed by the
PO, FTCFI,_.-‘B_eng’aluruf.’j-in”‘C.rl.A»,N’os.473 and 474/09 by
al§OWlljg__thV’lS’vlf3€'{:i;§lQf’i._F ”
V”¢_These,’Cnminal'<Rev£'sion Petitions coming on for
orderskalong –wi't'h_:'.Misc.'Cri~'; Nos. 3643 and 3644/08 this
day, the'–C_oiurvt passed foliowing:–
« VI'nV"_t;.ot'h."these cases, the petitioners are same and
arle"cor'fi:\/.ic't'ed for the offence punishable under Section 138
3 in.cKc'.'Nos.5158 and 8215/08 with fine amount of R366
in C.C.No.51S8/O8 and Rs.51,S0,000/- in
'""C.C.!\lo.8215/O8 in default to undergo S.I. For a period of
C
1