High Court Karnataka High Court

Babu Kutti S/O Philipose vs The Indian Plywood Manufacturing … on 26 February, 2009

Karnataka High Court
Babu Kutti S/O Philipose vs The Indian Plywood Manufacturing … on 26 February, 2009
Author: Huluvadi G.Ramesh
IN THE H£{}}:§ COGRT OF KARNATAKA

CIRCZUYF BENCH AT DHARWAD

Dated {his the 2631 Bay ofFebma;ry, 2009     

Bafom

THE HGN"BLE MR JUSTICE Huziz-vAL>I« G    

Criminal Revision PeiitionIVo.»i3(}4'f2i:8,T'A}'#?O0§3'  * . «. VV 

BETWEEN: L
BABU Kuffm s/0 PHILIPOSE  

AGED AEé§u'r:52 YEARS .. _  _ ~
HOUSE NO 523 I P M C()'LC)'P~3Y   

:3AN9EL:%._HAL.1§9$;;irQ   " 
UTTARA KA1\iNADA7i;>i$'a..A' _  PETITIONER

(By Sri {RAVI V }.=..1.~1:m

ANS _ _

 *  _TH::é[:  '};~e;:3.i;A:\§_ PL§§VG~--3«;3

?v¥ANLTF}&CTU'i?£NG (:0 W'? ;_;m

  
"}iA!;_IYAi.v- fFQ

U'i7'I'i'~;RA KA_m:A9A 13:52'  RESPONDENT

@f2;.Ri>?1LEn 3/ 3. 39? R/W. SE€3.–4€}}. QF C.R.P.{3 BY

3 ADVQCATE 3902 THE PETITEQNER mavgme ‘PHAT
_ T.’~m.£sA”.-‘HeN*BLE COURT MAY BE PLEASEI} TC) CALL FGR
“f’f;+IE RECORDS; AM) T9 SET ASIDE THE JUQGMENT

W

131:2?/1:/2005 PASSED BY’ THE DIST: &_;’j’S”1g:::*s:s;:§>,_fxv:*g_
JUBGE, UK. KARWAR, IN CRL. APPEAL r~:o.1¢;5:§-,v.,}2c:tj.=;* VQAND-.1 _
CONSEQUENTLY SET ASIDE’—“”” »’-‘1’HE7 _,}.}§;;’:3{;;:v1:3*;zsz1’A.,é ‘A
D’I’.20.8.20()7 PASSEJ3 BY THE Jr§14Fcg,~I3AriIjE.I.§’ ::§Ij”€,.<:;,T_:

M515; 2005.

‘I’I-HS CR§M£NAL §?§EV}SIAC¥I’€”‘PE”§?£f}’IG?€”‘€2(;*Is(f§NG ON
mg ASMISSION Tm:.-‘s»._”13AY-;_ ::f§~§E’~1.._c::a::§*m_2>’1* MADE THE
FOLLGWING: T L ” ” ”

This—vm§isvi§fi’1::p¢:ti’i§§§x1 is; ii-kid vfunder S-ectien 397 1’/W’
SectionVv1.4G3_ ‘of sift; asiée the judgment

dated 27–I’i._j2Q0£§’ ifiy the fiistrict and Scssicmss

Judggg m<¢, Iisgz-55¢, Crimiraai Appeal N0.£63/209? anti

V. {§o2.;sx%c:q21§1$ti;? v?set asidc'th€: judgment dt.20.8.2(}(}"?° passed by

i;:;e';¥;g1T§'::.i;"'§£§_a:§§g:v.:1i in C.C.N<::.:"S15/ 2095.

_ — 2. }~¥e'ée:d"£:}§:e learzled ccmnsel for the petitioner.
Vi'»3.._ T Ncxtiés to respuxzzeient is dispensed with.

.A"'

4. Without interfering as to the payment of rent]

of rent by the respondent, another thme Itienflzié; tiz:<§€'t "

been granted fmm 1*" March 2009 vf:a"'va?c.:e1′,

thfi vacant poasession of the premi:’;<2=es§:'_'_ "

petition is eiisposxatd of.

mpkl –