‘ C’?§éinc£;rappa, $!o5″VR’a:*a§;appa
“.?\!I’VarejR£¢Easaisgapatna Village
AA Th¥s’ Criménai Revision Pefition is flied under Section 397 read
” with Serzfion 401 C:.P.C. praying to set aside the judgment and order
. dt~.3.8.2G07 passed by the 55.3., Davangere in CrLA.Nc>.58!200?’ énsofar
._ “‘as it reiates to setting aside the judgment and order recorded by the
Pr?-.Civit Judge (.}r.Dn.) & ..iMFC., Charznagiri passed in C.C.No.2G61’2006
“,dt.12.4.209?’ and cenfirm the order of the triai court.
N THE HQGH cam’? or” KARNATAKA AT SANGALOFEE
rm’:-2:2: “r:»-us THE. 2″‘? may or sums 2008
BEFORE j V %
THE HGINFBLE MR.JUS’f’lCE SUBHASH-..é’;A§:i:VV:. é
BETWEEN:
State by Basavapaitana Police § .
Basavepattana, Chanrsagiri Taiuk. L. x . _1:”‘ET!7f’¥C3§”3ER
(By Sm-lonnappa, HOG?)
AND: ‘
Age: 32 ye§a”rs’ ._ » -;
1 . T.R.Aanappaf ‘V
2, ¥sAurigendraEah’;*SE;§__$i’£§§1_a~i%hvL–A ”
Age: v5€3%'ye'a£$ii, 'V _ _ 3. Sadi¢;?.._W;='o Asnsatiuué' % Age;2*isfea:s = -
4. Muthya, Sie.,{.av:<rri¥z*sa:9ayé';':.;{
Age; 28 years» A' ' '
« Age: 3z'..ye.ai's._
~ . Ci1annVagEf_§–Ta%=u'k
{}auvange.re;f;'f,3£strict. .. RESPONBEENTS
This Revision Petition coming on for Admission this day. fihe Court
made the fofiowingr
Q.B.D.E.B
This Revision Petition is directed against the judgment in i'»§itn_inaE
Appee1Ne'58!200?. The teamed Sessions Judge by hie
that. the eccueed New to 3 are entitled fear the am_e.ee§_:een§§.eeeted' by
the State in the tight of the acquittai }udg_men9£4paeeec1'AAe32.:t?ze._§eegeee
J.M.F.C.. Charmagiri in C.C.Ne.206if£:CrQ6.
2. The accused were;_.eherge;$eeAe§ed~fer an ee¢;:¢;,;§ pueishebie
under Section 8? of the Karneieke. were tried fer the
said offence, The teaé gout:en”e:§§;sreeietiee.’efV evidence feund that
the presecutiorj te ereve:.the.4Vaj§§eeee”defence and acquitted the
aceused. V ____
3. 3:: e s:.b§né£t”e%3V :hfa:;%A.;%¢ ‘appea; is age: against. the said
judgmeei. ‘?h’e§eefier;__ffefiaeeused flied an appeal ciaimieg that the
‘~ e.,a_Amo:;;§§{. 4.-;e.jS:_;;§’£”is;;ateiéa ‘ee. ;_e_fe=nded. In the fight of the judgment of acquittal
:ae§”eeiA any order for return of the pmperty seized from the
amgsea. was flied eely te that extent. the ¥eerned Sessmns
Judge !jafe«e1iee:ed the said epeeei and has directed the State to refund
‘V V’ :h”e*er_z}oeht. ifind ee reeser: to interfere veth the same.
‘ Accerding!;e. the Revision Petition faiie and is diemiesee.
KNEW-
Sd/–
Judge