High Court Karnataka High Court

Smt Javeed S/O Late Mohammed … vs State Of Karnataka At The Instance … on 28 August, 2009

Karnataka High Court
Smt Javeed S/O Late Mohammed … vs State Of Karnataka At The Instance … on 28 August, 2009
Author: Jawad Rahim
 '(BY:SF1I';R:AJA"SVUBRAHMANYA BHAT, HCGP)

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28" DAY OF AUGUST 2009

BEFORE

THE HON'E5LE MR. JUSTICE JAWAD RAHIM..._fl

CRL.R.P. NO. 87 OF 2008

BETWEEN :

JAVEED V ka*_
S/O LAE MOHAMMED BUDANE SAB A V
AGED 50 YEARS   
OCCUPIER, SILK FILATURE    I  3
R/A 3715, MAHABOOB NA*G'A"RT.'r-IAIFN ROAD" 
RAMANAGARAM~5"/3,   AV    
      PETITIONER
(BY SRI GOWHAR~.UNISA;- ADV.  ABSENT)'

STATE OF'}2'A--RN.ATATVK'A.,_ A 3
AT "THE_ INSTAl\iC E OF R N RATHOD
INSPECTOR 'OF"FACTQRIES
BANGALORE VDIV1~SI'C}N-6
4BANA.GALORE_.' A

"  ~~~~~  RESPONDENT

_ “‘T…_CAR’L4.:R~E_VIVS’ION PETITION IS FILED U/S 397 R/w 401,
CR.P.C. PF{A’:’IIi\EG TO SET ASIDE THE JUDGMENT DATED

_18,3{‘200-fie IN” CRL.A.31/O3 ON THE FILE OF P.OI, Fast

Tract Court-II, BANGALORE RURAL DISTRICT AND

2 CONS-EQUENTLY SET ASIDE THE JUDGMENT AND

SENTENCE DATED 24.5.2003 IN C.C.147/98 ON THE FILE

__j.O’F_ CIVIL JUDGE (IR.DIvN.), ADDL. JMFC, RAMANAGARAM
fAND SET THE PETITIONER AT LIBERTY.