High Court Karnataka High Court

Mr S Karunakar vs Mr T P Sridhar on 7 July, 2009

Karnataka High Court
Mr S Karunakar vs Mr T P Sridhar on 7 July, 2009
Author: A.S.Pachhapure
IN THE HIGH COURT 01:' KARNATAKA AT BANQ-§,L§§_ry '.  

AND

R / .:>,tV No.5', .3i'~"§ Main V 
AECS Layout,  -- ._ 

_   ,,Aswath._4Nag.91'. L

  'A  Siimsh, Adv.)

 K' "'i§.1.fit this I~ion'b}c Court may be pleased to Sfit aside the
= impugned judgement dated. 04.09.2007 passed it}.

Bangaloi-e«s--5A0 '<:s§4. " ... RESPONDENT

;Tl:1is Criminai Revision Petition is filed under Section 397
RW” Sec. 403. Cr.P.C by the advocate for the petitionczr praying

Cr§aAppea1.N<:r. 184/06 i.e., Anncxure-A by the 3631 Acidl. City

Civil and Sessions Juége, Bangalore andf *–,order
dated.31.;2.29os in C.C.No.1252/2003 on the 1f"i1e"éi:f"vt.'.f:1:=V;.'V}«iIII

ACMIVL, Bangaiore, convicting and sentencing
of Rs.5,8{),0OO/~ and LE). to suffer SJ. fo::_,V_u<§»:a,¢'~.ytar i.'e..,u

An11exure–B, alternatively wiihout p;t2§i1{iics, ".1315;

may be remand the C3313': by pmviding

petzitioxitzr to contest the cast: -pen by fhf; *

documents and witness.

This Criminal Rcvisien onvvi;{§rVA%vAdmission,
this day, the com, maa2e fl:¢ ‘f¢na§v:11g_g«:\s\/fl’,

The filed a Memo stating
‘shat fhs befoxe the Lok Adalat
and thsiriztfdris, ‘ grass this petifion, in the

ciitumstances, ‘r’:ht: -petifisnf is dismissed as settled om of

.~.C0111};EC.Qqi;sgquei1t1y,._..__.§jA.Nan!/2007 filed for suspension of

V”._scryi:€::1ce:–v fiat survive for consideration and is rejected

–. V V 3

Sd/s
Judge