High Court Karnataka High Court

Shri Irappa Gurappa Shettannavar vs The State Of Karntaka By Its Spp on 14 October, 2008

Karnataka High Court
Shri Irappa Gurappa Shettannavar vs The State Of Karntaka By Its Spp on 14 October, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT cm KARNATAKA  Q
CIRCUIT BENCH AT 9HARwA9_;~~«- .   : .

DATED THIS THE 14TH my GP omafiag' :>;§I<is T'

BEFOEE '  

THE HOWBLE MR.JUSTICE RA:M Mari/IIII'A'IeE?:nm"II "

I~2;';uis£<;I\I~.V.. . ._  
CRIMINALAPE'FI'I"~IQN No.23.15; 2006,'

BETWEEN:

SHR§ IRAPPA GURAPPA .I.SI~I1:.§*It'r:AN__II:;%T' 'Vfl,R '..
MAJOR,OCCQDRIVERV-V--v. f --. 'V 2 
R/O INcHANm,,'--<:'Q. LZSAUNDA

DISTRIC'T_5'IEL§}AUM"'.  ~ ' 

V '  Petitioner
(By ski  ASHCJIK 'I{j§;ALIfA:§sHEI1*Y Advocate)

fiifii 

' 'A . I STATE' 011 KARNATAKA
'  'BY. ITSWSTATE PUBLIC PROSECUTOR,
 ADV'O(3A*i'E°'-G~ENERAL'S OFFICE,
'-- IWIIGH CC)UEk*='F BUILDING,

GIRCUET 'BENCH AT

DHARWAD. ...Rcsp0ndent

THIS CRIMINAL REWSION PETITION IS FILED

UNDER SECTION 397(1) and 401 OF THE CRIMINAL
PROCEDURE coma BY THE ADVOCATE FOR THE

PETITIONER PRAYING SET ASIDE THE JUDGMENT DATES

4.10.2004

IN CC 88/2004. :1 if
3 9k

THIS CRIMINAL REVISIGN mmloxxz ?_:’ii<i)i%ézeI';£'~1.{;i+-V CM,

FOR ORDERS THIS DAY, THE COURT-._u MADE *':.'i~1_E'

F0 LLOW§ NC}:

This petifion was fi1e’d- gm v1’1.20G5’_Vebjjec.{iofiée.

noijiied by the registzy was cmjnplied ‘§’he petition
was listed before 5:; whenee two Weeks
time was 23.7.2008;

18.8.2068 .—;.nd”A;«!§’.9.2:<3Qa to comply with
the oflice: the objections are not
'A fl1;here any representafion.
.to be negligent in prosecuting

the E-finds rejected.

Sfifig
Fudge

A csg