IN T HE HIGH COURT OF KARNATAKA AT ESANGALGRE
DATED THIS THE 20TH DAY OF FEBRUA1f§.'{gv"-« x
BEFORE
THE H0N'8y:3 MR. JUSTICE L.§*E;5;i?AYAi*IA
CRIMINAL APPE51,N().i;.7?S-I.20OC§,.”.,.1′ A ” M
BETYWEEN:
GMUNISWAMY
S/O GOVINDASWAMY L’ _ .
MAJOR, CONTRACTOR
R/OINDIRANA_C3AK—_ ‘V
DIST:DAVAP3AC3_ERE’.?’..__ *
« % …APPELLAN’I’
(BY SRIER.B.3jE?3’IiEfL.WB}?f;’~..A}§)V. ABSENT)
AND: % % % H V
H. s.NA’GENDRA 1§:UMA§2
* S./0 SAT’Yi1NARAYANA SISETTY
‘-._MA.;ZfQR M
22/ ‘O 312: RANCEANATHA PROVISION STORE
D1sT:mVArs:AGERE.
MAIN..RG5§};,–._S}§ZMOGA CBQCLE
HARIIIAR. A
MRESPONQINT
‘(:’31*vs1§.1:H.JA,m~1Av, ADV. ABSENT}
THIS CREMINAL APPEAL IS FILED U] S 378(4)
CR.P.C.’ PRAYING THAT THIS HONTBLEBLE CC77iU–R’I’
MAY BE PLEASED TO SE’? ASEDE THE JUDGMENT?
AND ORDER IT}T.Oi.O9.2(){)6 PASSED ”
C.J.(JR.DN) <33 JMFC., HARIHAR, IN C.C.N(};;§66f'O.i2'-
ACQUFITING THE RESPON})ENT/ACCUSED_:FQR:'THE'*
OFFENCE P/'U/S. 338 OF N.I.AC'I'_.
THIS CRIMINAL AP?EAL is eiOr§z11§§Ie~e% c§N. %
HEARING THIS BAY THE ,COUR'I'._ DEL:xIe:§E'Q TEEIE"
FOLI,.OWINC}:«~ a
aUDGMe§§_
When the ease wais on behalf
of the resfieetféee 'pé:1"tieeK;jv'e.{)n..e<pravious occasion also,
appellant eeétrstisei t.i.m.e. Hence I do not find
any merits' in 1:his_ Cé;se.' ' " -._ " ' « '"
AeeQrd.§{ng}y','wfdié;-mies this appeal for default.
sdl 1;,
Iué-9°