High Court Karnataka High Court

M/S Weizmann Homes Ltd vs S Harish on 8 September, 2010

Karnataka High Court
M/S Weizmann Homes Ltd vs S Harish on 8 September, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COIERT OF KARNATAKA 
BANGALORE 1 

DATED THIS THE 03"' DAY OF SEPTEMi$'E'R'_'{"§G:i'1}.:::_  _

BEFOREM b

THE irION'BLE MRJUSTICE :liI.&IJI;jUY&j*A'1).I1.(§.:I?.T::\'§.?[e-E;+',.SH:A

CRIMINAL APPEALVN(5;7$i8   
BETWEEN:    "  

M/s. Weizmann H0mes"'i€€:I..,   ;
CFD,4'%' Floor, West Wing'; _  '
Centenary Bui1{i111g,  I  ~  '
No.28,       

Banga10.r_.e~5'6O00'13;;..__ , A  V

Represented"bf3*.Vits  é  _

Powefvhf 'Atto  -»IfI03.,d'e--r,_ '" ~ '

Mr.PrabQdh VKum_a: ~RaiV,' " --- ' " v 

S/0 P.Thim1f11appa Rafi, S 

Agec'i"ab0ut38 years. ' "APPELLANT

'V   Kumar J air: and Sri.C.N.Raju, Advs. (absent))

'   S/0 sr;;+:«;m, Major,
Ea ' Rfa: No.19/11, 20*' Main,
' =. '1=S--' .'.R' Block, Rajajinagar,
' Ban ga1ore-56OO 1 0. "RESPONDENT

(By Sri.M.B.Nargund and Smt.S0na Vakkund, Advs.)

'>.
'W



ix.)

This Criminal Appeal is filed under Section 373
praying to set aside the judgment in Crl.A.No.l'502.3)'O6

dt.12.l0.06 passed by the XXXVI Add}. City __S.;-J___.",g_
Bangalore and restore the judgment of conviction.__and=sentens:e " 
passed by the XIV Addl. MCMM.,:""¥3--angalore.V in"

C.C.No.26834/02 dt.l0.0l.06 and gr'iantilSpe.ci«al leav_e'--to_appea'}
against acquittal.   ~   _ ' V  

This Criminal Appeal  forl'i1eai*i:i5g this day, the
Court delivered the following:  _   

 

     .

None appears_ fOI’:’.ti1_:eil _app.ella’I_:t,V’ elespite the matter has
been adjour’rietl_’on”‘i\}¢O to–three..oe.ca:§ioii’s, for the appearance of

the _ V

5 2. 1}ieneE:éppea”1 islldislmissed for default.

Sdf:

E11599

A i Q Bkpai,