High Court Karnataka High Court

Sri Subramani vs Sri S Venkatasubbaiah on 19 October, 2010

Karnataka High Court
Sri Subramani vs Sri S Venkatasubbaiah on 19 October, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 19"' DAY OF OCTOBER 2010
BEFORE " "

THE HON'BLE MRJUSTICE HULUVAD:;i;Rg§ii\ztE.sii' ¢

CRIMINAL APPEALN0.952 eDEH%'2(iasi00i'   
BETWEEN: H  0 1 H  
Sri.Subramani,

S/0 late Krishnappa,

Aged about 45 years, V  é_
R/at No.14, 2" Cross,  it

(By  Adv. (absent))
AND: A H 0

S.ii'}S.§[e11i;atasLibbaiah,

0% -3/0 iatcs ubhaiah,
  ged:ia13a0;1t'4_2" years,
' ~_ Rfg Kanh_am'.anga]a Viiiage,

Via Kaduggdii,
Bai1_ga'lQreV--560067. ..RESPONDEN T

   (0By'Srii.M.RamaChandra Reddy, Adv.)

This Criminai Appeai is fiied under Section 378(4) of

 V .-T§Cr.P.C. praying to set aside the judgment of acquittal dated

20.08.2008 passed by the j__XIII Add]. Chief Metropoiitan





')

Magistrate, Bangaiore, in C.C.N0.l965/2006 -- acquitting the
respondent/accused for the offence P/U/S.I38 of N.I.Act and

convict the respondent/accuse<i. .

This Criminal Appeal coming on for hearing :.¢i~aiy',.tthe
Court delivered the following: L" 5 '~

JUDGMEN T

-;’z”)V~-.;- .,
None appears for the appe1£an.t_.’ Her’-.ee;_ . ‘

dismissed for defiaait. mu» A A

Bkp 1/