Karnataka High Court
Smt S Tulsi Mala vs Sri T Shanmugam on 16 April, 2008
IN THE HIGH coum' or KARNATAKA AT BANGALORE Dated: This the 15th day of Aprn 2003 BEFORE " " 'I'I-IE I-ION'BLE MR.JUS'I'ICE v.JAGANNATHAr§ ~ BETWEEN SMT STULSI MALA * T W10. 31?: T SHANMUGAVNEA. 55 YEARS, R/AT NO.86__,_ _ ANNAYAPPA C€3MP0l5ND* ~ * R.S.PALYA M.S.NAGAR, BANGALORE'? t_3.60'C33=_ (By Smt H_aAmTr1;A, TV AND: A k % ' T V' A SR.I_T'ASHR3$!VMUGAM * A S10? 'T'iHA'FA.Lr'~N}"A55 YEARS. MANAGER',.T4'KAVRi>!A?PAKA STATE HOCKEY 'ASSOCIATION, i=lQCKEY STADIUM RHEPEEUS LONGFGRD TOWN "i:"sAf~EGi§imi'.if<_'E T 56x'}6'25. RESPONDENT __T.(_uli5;3*:'l:\«'I«_[_ s"RE'3:vC":'_rj.1.') 85 REGD. Advs. ) m..r;p ugs. 378(4)CR.P.C BY THE ADVOCA'I'E FOR THE APPELLANT PRAYING THAT THIS He~z~.='sLE scum' =.-.1.-1.': as P.'..-EASED TO' SE-'!' A-SIDE THE ~ ORDER D'l'.'7.9.200'7 PASSED BY THE xxv'A.'c.M.M., " , C€_iU'R'i" OF swam. CAUSES, Maw HALL um', "BANGALORE IN C.C.NO.1111912005-ACQUIT'I'ING+ THE E RESPONDENTIACCUSED FOE THE -GFFENCE A P_IU_lS.138 01+' N.!.ACT. JUDGMENT
Learned counsel for the
pfiuccd the. (ml;-J_a_1:.l_1 certificate i1_1___
.
I’\J-‘l.’:.-..-..-., -4? L’l..-…-.ld.I.-. n……….1……: \:..I.{..’-_…”…..*.’..- ,’;”‘§’.~..l.2.I-._’ .I._’
proof of death of respondent; on&9;_3;20O8;v”V-iii; L.
abates.