:1:
IN THE HIGH COURT 0;? KARNATAIK5 ” ‘
cmcvrr BENCH AT.DELARW§fij” %
DATED TI-HS THE 1873 DAY ch? N£)VEM%:R.:§@_¢5é\»;._,,,j:’A _
BEi* €_)RE
THE HON’BL_E MR.Ju§mcE_, _vN.1\.§fAP!.DA_ §
CRIMINAL REWSi.Qfifi§T;fliGfl:V’N’D.
BETWEEN: ‘
Ami’ Kamble M
S/o.’l’ukara;m Ka “biz:
Agcdabout £38 ‘ ‘
R/o.Ba¢dachi’v;Zi£agc’?.¢ ,
‘rq:Atha:qai . ”
Bclaaumvfljstnlct. ” ‘
. .. Petitkancr
(By, MB, Adv.)
%
A22 yeam
avi woxk
R] 0; Baglachi, Athani Taiuk
Di. Belgaum.
fiflatzamaatha Kallappa Navi
about 20 years
R/e.BM.achi, Athaai Taluk
Dt.Belg::-mm.
3. Kallappa Layappa Ravi
Aged about 51 years
R/o.BMaschi, Athani Taluk
Di. Bclgaum.
4. The Static of Karnataka
Through Aigali P.S.
Belgaum. District. ” V’ ;…uReap”eniients
This criminal revision pctitibn. Lifibd ‘ section
397 r/w. 401 of Cr.P.C=. p1ayi_ng setvmsidc the judgment
dated 6.9.2007 passed “s’:1 sp;. ._¢s,c;s’n No.2/2007
passed by the Court of the If} Jmige, Belgaum
and allow this revision pcziiifiiozi, ” 1
This *:;om_ing»on.fiJr orders this day,
the Court mxiidcfizc ”
”” «ll; fmgfh 9._._AE&12%%%
This is i¢n.:$6és am on 9.4.2003. So far,
ofice no i oompficd with.
‘ .2. pctifion is dismissed for non compliance of
V V ‘
Iudfl