High Court Karnataka High Court

B V Hanumantha Reddy vs Shankara Reddy on 10 December, 2008

Karnataka High Court
B V Hanumantha Reddy vs Shankara Reddy on 10 December, 2008
Author: S.R.Bannurmath & Gowda
IN THE HIGH COURT or KARNATAKA AT . u

DATED An-us THE 10*" DAY or Decemazéfi, zdoé   

PRESENT,

THE HON'BLE MRJUSTICE;'S,R§.A.A_BANNU§MK\"i7H"

jja ,   
THE HOWBLE MR. JUS'}'IC'.':?v_[fi~V..¥§J.VENL!G0PALA~--GC)'WDA

gagmxugggppgfi L V§v;%:f;%_._';;,2_;%t7,:2g" 0;! 
BETWEEN:  " *   . 

BV HANUMANTHA REDDY.  '
AGEDABOUT87_YEARS,;_' %    
5/0 LATE VEN%<AI"A-REDBY1  A   

R/AT BANDEM, $ANDRA.A.Vfl._LAGEV_A 

JIGANI HOE£L1, sf-W_,¥EKAi=. "rAL:;;:<,A   A

BANGALQRE pxsmrcr ~A- 56.2" .105.
 A     APPBJJNT

(evsar. AK..NARASi9§H}§'AAf£i)Rff*:(V; ADV.)

  EA  ' 'A$2+Aa§'m2.4[ REDDY

_ A'%'%1$/0 M_iJNiAREDDY
A  Asap ASQUT 45 was,

 2 sAric:1AMMA

_ T W/0-MUNIREDDY
A 'AGED ABOUT as YEARS,

     <3 MUNISWAMAPPA

S/O GURAPPA,

AGE!) ABOUT 83 YEARS,
(DEED WRITER)
LICENCE NO.:108/'80-81,



ALL ARE R/AT BANDENALLASANDRA VILLAGE,
JEGANI HOBLI,

ANEKAL TALUK,

BANGALORE RURAL TALUK 562 106.

(av sax. Ci-EANDRASHEKAR P PATIL,V'*AD\€_;') V. T? '

THIS CRL.A IS FILED UNDER   

THE ADVOCATE ma THE APPELLANT AGAiN.S"fw..T_'HE EUDGEMNT
AND ORDER of ACQUITFAi;._ DATED  4.4.2007 IN
C.C.NO.69?/2004 on THE FILE"'GFt_"TflEt..ADDLLCIVIL IUDGE
(JR.DN.) 8!. 3m=c,'   "ACQUITTENG THE
RESPONDENTS/ACCUSED L " TFOR.  ,THf5-._ g0-FVFENCE P/U/S.

401,413,420, 474,471,465,463_ ANDjV42-e..R,/w S-.*:”C.34 OF IPC.

‘rms APpEALv;1%cor~3_INGiéN’t«tE6tt*tAp§é:1ss1oN THIS DAY,
aA:e~uRMA1_”:e! , £’i§_LIVE£tE_D-THE_«–F(}L1.0WING:~

“” /,

when the mviattetf fiobsideration, it is

submitted that appeufia.;jt,v. that*t3vdE~fit:_”~~’t’compIalnant in the

privatev4r;qn1p|av§n§t,tgas ____ In View of the same, the

appeal $ta__nd$’abats§gA.afiti”‘dEsmissed accordingly.

sa£:*–

sd/«E;

jufiqe

sax…

Fudge

K , ,,.’….4

t ‘