High Court Karnataka High Court

State Of Karnataka vs Kannikanda Erappa @ Bharath @ … on 26 May, 2011

Karnataka High Court
State Of Karnataka vs Kannikanda Erappa @ Bharath @ … on 26 May, 2011
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated the 26"" day of May 201 1
:BEFORE: ,__p
HONBLE2 MRJUSTICE : V.JAGANNAffH;'%J;s;t't.ji  :. ht 

cRmMNALREVEmmvpenrxmmmggeap20hi*hp*

BETVVEEN :

State of Karnataka,
represented by the C.P.I., up . --
Madikeri Circle, Kodetgu DistrfCt.._ 

. . .Pet1'ti0ner
(Egzsr:Pgxamlnakarfttticxp.)

AND:

Kannikanda  ppa  VBhar_eith  Gowda,
S/0 '17heih1Ami:1iah;f:'§Aged48 yeétfsv,

R/0 Iiumbaragadige 'Villa ge, -Surlabbi,
Somawarapetep '1"ah1_k; .. __  ». .4  p

. . Respondent

V"  Ct'ifiiiha1 Rettteion Petition filed under Sections 397

   of the Cr.P.C. praying to set aside the

brpder da.te_d..e1'16.11.2OO9 passed by the S.J., Kodagu,
mefihkén;":n $1: No. 20/2009 d$ehaQ§ng the

'V. 4" ' =  resgporidtent A--2g

This petition coming on for admission this day, the

t   'Court made the following :



ORDER

This Criminal Revision Petition is filed zfitate

aggrieved by the trial court allowing the apiiiiegtioiiit

by the respondent and diseharg§ing’i1itn’i<A .y i.

2. Having heard the learned Govei’nm’ent.i._Pie,2i;ier fore’

the State and on order
passed on the appliveatiiion 227 of the
Cr.P.C., it is observed who were
tried in acquitted and,
therefore._A’VAth_ve it that there will be no
purpose” the ease in respect of the

present re.sponc’ient._Veii’s.o: as it would be waste of Valuable

‘, ….. .. ‘V

the aforesaid reason given by the trial

eo”iirt,t.__i’fin’d no merit in this revision petition and it is

..a{:eorCiing1y dismissed.

Sdfe
Eiiégs

it eke,/-