Karnataka High Court
State Through Khatak Chincholi vs Shivaraj S/O Hanmanth Rao Patil on 22 June, 2009
:9: THE HIGH comm' ore' KARNATAKA;'"'~~ "
CIRCUIT BENCH AT GULBARGA
EATED THIS THE 22% I)AYV.OF»zJUNEM
PRESENT "
THE HON'BLE MR. JUSTIC§3~vK.SREEDHA}§ 'ré2Ax:3u
AND,j % _ A v
THE HONBLE MR.*~.fi;js151c§5 NAGARAJ
CRIMINAL APPEA]. %1vp;}4:~i§i3
BETWEEN:
Statt: through '
Police Stati(v);1__ 32;, , V "
. . Appellant
{By S1i.Su1bhaV$1*1..Ma11§;pm;"Aé'd1.S.P.P.)
Hanmanfla Rae Patil,
" .afggf., 1'5 y_¢ar§',"Occ: Agril,
Ydijraj-.'_.'_'..Respondents
(By Sri.Sachin M.Ma11ajan,eAi'evQcat;3)"»__ V "
by the far to set aside the Judgment
dated 21.12.2001 paeeee cm; Judge {Jr.Dn.) and
JMFC, A.BhaI1c'i"" CecI1§o.35e/1999 aoquitting the
offences P/U/SS. 147, 148, 448,
42'zf,e $506 R/W see. 149 ofI.P.C.
Appeal coming on for orders this day,
_s4121-zmanem eeo J, dekivered the foilowing-
JUDGMENT
(complainant) had lent a haI;:d~1oan of
to Accused Neal. P.W.2 demanded return of
loan. The accused got wiid and that 011 24.5.1999 at
«£3
accused are ganted mnefit under Sectian 4 of
The accused Shall execute a bai} V’
period of one year. The accused:-“s1}’a11
of Rs.10,000/– to P.W.1 for ‘V
and Rs.20,()O0/- to P.W.2 ta The
accused are men (me mn.m§:~?s ‘fi1:I1€ the amount.
APPQEII is aflowfifil. V'