Karnataka High Court
R Raveendrakumar @ Ravi S/O … vs The State Of Karnataka on 18 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1873" DAY OF' OCTOBER, 2OIOfi--.._
BEFORE
THE HON'BLE MR. JUSTICE c.R.KUMARASS79'Ab/:55 O'
CRIMINAL APPEAL No.16aAoF'2cpg§_'V"""' 4
Between:
1. R.Raveendrakumar @ Ravi
S/0 Raohappaji, O _
Age: 38 years, occ:...B,usine~ss.;"-. "
R/o D.No.I45, Vyragya iVIarg"2'1~,.__»_"=_
Siddarthanagar, Mysore.' f '
2. Shivakumar V . -
S/o Rachap'p:afi,',* .; A '
Age: 31 y_ea'--rs,5jVQ-oc*:Busi.ne~.ss..V
R/0 D.Nc5. l_/F5,' V'3rragyfia 'Nlargaf
Sid d a1f_t__lf1 an §1'ga:R,_ xMy'so'r"e;' ._ V ,
3. R. Lorkesh A .
S/0 R"ang._egowd«a";A "
Age: 29years;-.O'ec:I3i;:;f§i1;ess,
R/o D.N0';«{24v6, 2fid..vC1*.oss,
NaZ;d1"D_ad 1VEohaI1a,'Mysore. Appellants
«(By Sh af'a.¢nappVéi""1\/Iattur. Advocate)
Afidi'-D"
x--_ . .
The S"tat<:'.of'Karnataka
By Nanj.an.gu d
Po1vi..o"e Station. Respondent
O {xBDy"S_rjifiB.Rajasubrahmanya Bhat, High Court
-.f.GovernrnentP1eader)
=i<***=l=
Q
This Criminal Appeal is filed under Section
374 [2] of Code of Criminal Procedure against the
judgment dated 10.01.2006 passed by the 111
Additional Sessions Judge, Mysore in
No.3<=13/03 convicting the appellants/accuseVdet.._'fo_r
the offences punishable under Sections
341 read with Section 34 of Indian
each accused is sentenced to paybfine.'o'fv?:5V0OVf--'--Ain__u
default they shall undergo Sl. rg_;{¢n«¢
the offence punishable under Sef:__tio_r1 34.1'.,o'f.lndianivt'
Penal Code and further each"-...accu'sed. ist..vse:nte.n_ced
to suffer R}. for 2 years andsteo pay tfi'ne:to':f €2,000/--
in default of payrnenf1;~~..«'of_«ftitne accused shall
undergo R.I. for a months for
the offence Punifihalfile-~ of Indian
Penal Code.
Tlais on for Orders this day,
the Court "made t'the.tf'o1l"e_vying: --
"' ggfiDGMENT
i,ii*rv:,.19;'--3-.r.'.311.__tudgfii'eri£.and ordet 'of
conviction , dated
10.01.2006» passed» by iI"Ii_ i§{'d.d'itiena1
Sejssi0l_nsl.f'V_.. _ -- Mysore in
S.t:..'NQ.34~.3/12.2003'.':'"-_ll'l.- the interest of
is
justice'.
4. ,.'§i'lhe=proslecnitioni witnesses have stated in their
at"i'i£iavi_t :tl1.aAt'--..at the intervention of the well wishers
and"l..__rel'alt'i.v_esiflllthey have compromised with the
l_appe'llants'<:'and have prayed to set aside the
l""v."*-jfudgmen't and order of conviction and sentence
"1's.1d'a_'ted"' 10.01.2005 passed by the 111 Additional
%/
Sessions
Case, Mysore in S.C.No.343/2003.
Accordingly, I pass the following:
(1)
(ii)
ORDER
This Criminal Appeal is dis,posed”‘o’f—-.:i’11,
of petition filed under Seotioii’3:2(j*,(‘2l
of Criminal Procedun-‘;_
The judgment and of c’on:V_ietiorn and
sentence date-tiff _ passed in
S.C.No.343./2003… ‘ C V Additional
Sessions: Case, plkiysoollfe isA._h’efe–i3y set aside.
(iii) Appella.nt_s;’p_V1 VaCq1i§Vitted of the offences
chjarged’ bonds stand cancelled.
355%
Z …..