IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4" DAY OF MARCH, 2010
BEFORE:
THE HON'BLE MR. JUSTICE L. NARAYANA SWAMZ U
CRIMINAL APPEAL No.72? gg 2007*
C.w. IN
CRIMINAL REVISION PETITION No.41? §§*
gg CRIMINAL APPEAL No.72?/07:
BETWEEN:
State by Byatarayanapura PQli¢éb %_...fiI"APPELLANT/S
{By Sri. A.V.Ramakri§hna,IHCGH.j¥Egr*_
AND:
Nanjundesh,
S/0. Hongappa,
Aged 50 years, g. 2 .H
R/o.No.1i1p_€m Main, 1 '* ----- ~
BSK 3m'Stage;pAvalaha11i,
Bangalore#85:'T"v" " W Va RESPONDERT/S
{By $;;. M H.Sawkar}jAav.}
fig CRIMINAL REvIs:ofi PETITION No.419/07:
.PmfiEmwgE$E._II I
"xN;R}Pramila}Q
Q/OgPSQL,Nanjundesh,
A§ed about 48 years,
Rfat No 119, 1" Floor,
7""Mainf*3m'Stage,
Avalahélli,
Banga15:e--56o 085. _.. PEITITIONER/S
{By Sri. B.V.Pinto, Adv.}
English calendar month. The
respondent~Nanjundesh shall pay a sum;"
of Rs.50,000/~ by way of demand draftgLj3.h
to the petitioner Smt. N.R. Prani1a»i”
before the Hon’ble Court_ on the hnert ”
hearing date.
(ii) The petitioner~Smt.wN;R. pfemiia sng;1gg.
withdraw the cases ‘”mentioned_ ‘below
filed against _ the ~. ‘– it “respon’dent~;_
Nanjundesh:
(a) Revision_ p§tn{fio.4i9[2po7» pending
before…”–:he:’;f”:_;:.Hcr§”_bis-5 Court of
Karnataka;gBangalore;r°”
(bk Criminal . Wifippeal No.72?/2007
pending” before, the~.Hon’ble Bigh Court
of Karnataka,_Bangalore.
A (fa), v C.R “~ ~&o.13433/2005 ———- pending
‘*»he£orevthe_III ACMM., Bangalore.
Io) ‘¢g$r’ No.2l0/2006 pending before
ithezh city Civil Court, ccn No.27,
Bangalore.
“«¢é) P.C.R. No 12876/2007.
h”»_ “%(iii) The petitioner and the respondent have
agreed to withdraw all the allegations
made against each other and also all
4
E