THE QUDGMENT & QRDER DTD. 17.8.06 PASS’§’,_§ BY
RDDL., SJ., FTC, CHITRRDURGA o”Q IN
CRL.R.NO.22/06. ;<oxom
This Criminal Revision Petitiogicooifigoofioo
for admission this day, the Cog:fi'ama§e_ thou *
fioliowing: ,w–. ' '*"~ " A " V
This revision is agaifist the Jufi§mentiofVi
conviction and sentéhoé _ possédi ioy the
J.M.F.C., Holakeffia ifi%V¢;o,§¢,i55/2065 dated
4th April 2006 whioh nag fieeh ooofirmad by the
RdditionaL"fi$$$ions§Jodgof7?aé£ Track Court,
ch1t:ad§;gai,ifi*»¢£:$ina1}'appeai No.22/2006
datefi i§"§,Afigu5§fL 20§é by modifying the
Jufigmént of oofiviotiod of Accused Nos.3 and 4.
"i 2} VTho"*HQialkere Police charge sheeted
'V£he aocuséd for the offences punishable under
'sécs{5o4,f3é6, 353, 506 r/w Sec.3é of 19C.
"u3 "The case of the prosecution is that on
uVAi§fi2k2DO4 at about 1 p.m. in the accused came
iio the land of Complainant and abused him in
'filthy language and Pacused No.l–Rnnappa
Kw
Ii
under Sec.326 of IPC which has been confirfi§$ 3 u
by the Agpeilate Court is set aside.