High Court Karnataka High Court

H Jambanna S/O Channa Sangappa vs Mahantha Reddy on 6 August, 2009

Karnataka High Court
H Jambanna S/O Channa Sangappa vs Mahantha Reddy on 6 August, 2009
Author: Jawad Rahim
 

In mm men mum or if   
cmcurr amen 49.6:    " k
DATED T!-I18 'mm am Day (3? 
HEW"   .   _ 
ms Horrnm ma.   nfmzu
cmmrmr. .,w.2088l2099
BETWEEN:        L   %V
H.   
Pzopr-isctqr.---.3?  C3_';r@;l§'S1;op 
Age: 62 ysam  '  V ~ 

R/o.  Petra

 _ - V    ' - ...Pm*I11o1mn
{By Sta', Amara -.1_'f_&£iv.=}'

 

1.,.f   "
'Police Sub Inspector, L 65 O

 " -Age; »'Fu§_a3zjo1*,'--f3ruccpct Police Station

mic; Constable (L 85 O)
Agar... Major, Brucapet Pohloc Station

A'  Homaurappa

Pgylice Coastabke
Attached ta crime Branch
Agc: Major, Eruocpct Polio: Station

Bcllary
... R38!-'0H%HT8

1
§



CRLRP FILED U/3.397 & 401 CR.?£C~
ADVOCATE FOR 'THE PETITKONER PRAYING; Tm? W13 " ,
H0N*13LE coum' MAY BE }?!.EASEDI  '1'e:;}" "

RELEVANT RECORDS AND ALL{-mi? *mgir$'= Ca2;M1~?:,#.L

REVISION PE'I'iTION AND Sm ASIDETHE J_I.;D.GMENr 'Asia-u _
ORDER OF ACQUITTAL DATED 2oi.o3.m%o2; 'E33339 BY'

THE LEARNED pRL.4mc, ABFQLLARV 1N'c§:,sQi322/2004
AND ETC.    ' ~ A 

THIS RE-_'§fISIOI$?'PETi*§'!()H.':'Cf)i§'J!§i(:%"bfl ma ORDERS
THIS 9AY,_T§~1E';:1mLtRT  TFSLLOWING:

 

*,aanmn

V_ _v T1:;é"'orti31j  is passed umcr Section 248(1)

  " the respondents] accused. The

V was on the basis of the Privam

.’ Sttction 200 Cr.P.C3. Therefore, the order

appealablc under Section 3″‘? 8(4) of Cr.P.C. The

” * éémpiamant has fiw. this under Section 39’?

tfirmgh the appeal is previdcd against the said order. Hence:

” the appeal is not maintainable.

%

permitted to do so and for stafifififial
stands disposed of. ‘

gab UDGE

_ A ‘