IN THE HIGH COURT OF KARNATAKA AT___
BANGALORE *
DATED THIS THE 06"' DAY OF SEPTEM:;B'E'i2'.'21{)i{%-..js
BEFORE, % VA %
THE HON'BLE MRJUSTICE HULU25A'D:.Géimvéasrxi _
CRIMINAL APPEV._A:L..NO.A91':/. 01$
BETWEEN:
Sri Shashikumar.A., V
S/0 Anjinappa,
Aged about 3.7[yeaj_fS,._~ ~ '
R/at Rashrrrishrs°5e>VFt.i(3t. : K
GundappaVjCOmVpié1:;, _
Gnanaivfiharathf, _Mai?.4iyap'paf1apalya,
Banga1Qre+«.56@056§':'-~ '
(By Sri.EdVig:a Raja'gofjaI,"
.....
tYe1:a’harii<a' M"er_Cf1'ants
';1Firia,n{.:e' 'Cr)_i7p_0ra"ii0n,
By Pass, VB.B.;Rbad,
YeIai':anis:a, " é
.. _ 4. s..,Banga1'g;¢';56oo64_
'' .Rep.~- its Manager Smt.Girija.
..APPELLANT
..RESPONDENT
This Criminal Appeal is filed under Section 397 of
Cr.P.C. praying to set aside the judgment dt.28.7.08 passed by
a " the XIX ACMM., Bangalore, in C.C.No.1.6767/05 and
judgment dt.8.6.l0 passed by the P0. FTC-l, Benga-luru in
CrI.A.No.683/08. "
This Criminal Appeal coming on for orders.i:thvisf(lay;, “theu it
Court delivered the following:
,]UDGMEl\I.1′ s ~ A
A Memo has been filed pby”tlie-Coiinseltforthelj appellant
seeking permission to eoI.iVer’t»Vjthis__.._Cri.miiri.al Appeal into
Criminal ReVis.io’n.._P_etitio_n. 1;
Pelriifiittedr :eonve_rs–ion, post the matter before the
Court having the’1’0_ster,– next week.
, 3gV:iAegeordVingly, this appeal is disposed of.