Karnataka High Court
Thimmaiah S/O Mulabagalappa vs State Of Karnataka on 11 April, 2008
BEFORE}...
THE HON'BLE MRJUSTIUE?I§1;B'.'NAI~?§L A'
Betggen :
Thimmaiah, .
Sic Mulabagelappa, _ '
Aged about 37.ycars,
R/o Muniyatiaix '!"V3'1la§C?s--.. V
Vemgai Hoioli, ._ "
Kolar Di31:z'.ic_1;;j. "
(By Srit.H&$hnié;t1ij'VE§§131i§;t',..}\dw(ocate absent)
.. .. _ 5taLté'of"i{a1nataka Vtiy' 'V
' Vémas81'Po1i¢'e= ._
V' L... Kc)lar--D.iat1'ict;~?._ '_.
['Rép,by 'State Public Prosecutor]
L' (Byisxi.%M;}5nsi;d K. Nava1g:imath., I-ICGP)
.._ _a_
.-
:_ Petitioner
:Respondent
This Criminal Petition is filed under Section 397 Or. 13.0.
pxjajing to set aside the order dated 10.5.2062 passed by the
"f3.J(Jr.Dn.) 8:. JMF'C., Kola: and the judgment and'-order dated
20-10-2005 in Cr1.A.No.32/2002 on the file of thtf: P.0., Fast
"-Track Cour-t--II, Kolar and acquit the petitioner.
£53
I!
his Criminal Revision Petition coming on for oidiiffi this
dry, m' %"fi maria': the fOi10'w"iig€
ORDER
None appear for the Petitioiiaar
called twice during the course ;?)f”the day. — On e’$i’1ie’r.:p9casioI1 i»
also, there was no representatioii hgehaif’ sf ilie vijgietitioner.
This shows that the petitioiicr is not in prosecuting
:vVR/
B.