Karnataka High Court
K P Vishwanath vs Jedi Chits Private Limited on 9 January, 2009
H COURT OF KARNATAKA HIGI
...--..uuunnA mesh COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG
I
IN THE HIGH COURT OF KARNATAKA AT BANGJHLQRE
DATED THIS THE 9*" DAY OF JANUARj{..;§4V£'.§ij§4..41:"'..1,'vH~h-1AIN ROAD
. 'M,ADIKEEiI.
m::aAe.u'-5?O1.21o, REPRESENTED
A was 01: _E-ETOR snm M.5.l(ARUMBAYYA
AQED Aaoarr 34 vezms
R/G MADIECERI
~ V 2 RESPONDENT
s.s.sRIPAn-W, ADV.)
THIS CRL.RP IS FILED U/S. 397 OF THE CR.P.C.
HHvi=w1~cs ro SET ASIDE me JUDGMENT omen 2. 7. 2002
PASSED BY THE ADDL. C.J. gnaw.) & JMFC, FMDIKERI,
IN C.C.NO.1888I2000 AND SET ASIDE THE JUDGMENT
DT.13.10.2006 PASSED BY THE 5.1., KCJDAGU, MADIKERI,
IN CRL.A.NO.36)’2002.
– ..-… W WW” W mmnmm man calm” as KARNATAKA me:-c comm” as mmpzmm H338 ls”
acquittal of tha petitioner-accusad as emvisagad under
Sub-sactfnr: B of Betti-an 320 of the C:*.P.C.
ma petitim stands dispmd or in of a1_is_ ‘ ~
order.
YN.
ifiifiw “mam Wmwawmfiwmmu Itdlw. W’wfiwom..mm>wo- Hm… .-