Karnataka High Court
Smt V Madhumathi vs Sri P Satish on 18 December, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DA?ED THIS THE 18" DAY or EECEMBER 2008 BEFORE THE HoN*BLE MR. JUSTICE A s PACHHAPURE@Ifl", CRIMINAL APPEAL NO.1066 0FH2§a§vff.i%I BETWEEN: SMT. V MADHUMATHI W/O SATHISH P 'RESIDING AT KEMPA GOWDA LAIQUI KALLAMMA GUDI ROAD .V , SRIRANGA PATNA, MANDYA DIST;f ", 'I" .I~ '_ ,. <ga'=,m APPELLANT (BY SR1 R GAMEsH,"ABv1;),f=* "' AND I. ;sRI_§"SaII$H =I _ ._ 3/C4SRI_?MT$ASWAMY_ Aegn ABOUT 30 YEARS 2. ,_sMI F EADEA -3 D70 SRI"?§$TASWAMY ' AGED ABoUI"32 YEARS .I2SfifU$msmm « s;Q.;A:E DODDA SHETTY AGED ABOUT 40 YEARS " <32' 'X_ 4. zéax puwwa SWAMY .._ sxo LATE RANGA SHEETY =, AGES ABGUT so YEARS §.'A SMT KAflw&&MMA W/O SRI PUTTASWAMY AGED ABOUT 50 YEARS RESPONDENT NOS. 1, 4 AND S ARE
RESZDING AT KERUGfiN?fllIVILLAGE
MALAVALLY TALUK
MANDYA BIS?RICT
to take appropriate steps for conversion cf the
appeal into the revision petition.
ENS