Karnataka High Court
A K Sukumar vs A M Venkatesh on 27 February, 2009
Iv-I V-vunv vi l\I'\I\i"lP'\I.P\l\I'| |"'lI\3!'l VEJUKF UP" BHKNHIHKH l"I":I'! RUUKF ur IKAKNAIHRA HIUI1 LUUI
I CrLA..$fl0O3
IN The H191 COURT 0? mR:~un.T.aa<p.,. BANC-'ALGRE;
axreu THIS on THE 27 TH DAY OF %
BEFORE
THE HoN'aLE MR. JUSTICE L. {
cam no % QF
BETWEEN L
A.i(. sunmn T
Aw: Aeouresvsaas, -- A
SIO.A.N.!{!'v§'I" FABRICATKJP5,
(MILK mm} -
% -vAVAL'A!'|fiL.LI;"'
« % ms-:7,
f {Bit Sm AC. PATIL , Advme)
TNS CRIMIM.L APPEAL IS FILEQ UIS.398 CFvLP.C. BY
THE AQVOCATE FOR THE APPEL¥..A|'4T PRAYING THAT THIS
HOWBLE CGUR'T MAY BE PLEASEEJ TO SET ASIDE THE
IMPUEJEB QRDER QATED 26.9.2002 PASSED BY THE XIX
ADQL. (LC. 8:. 5.3., EANGALORE CITY IN CRL.A.NE)..31f2W2
""" ' '*"""'\'fV..'~{I' nnanwunlsn HIGH COURT OF KARNATAKI-'I HIGH COURT OF KARNAIAKA I-IIUH LUUKI Ur RAKNHIABH rllun \...\..Iun
2 Crl.&.36u'NCB
PASSED av THE m 9.90%.. C.M.M., BAf4Cifi.LORE.g"«--.»IN
c.c.No.m3912eo:3, ACQUITTING THE RESPONDENT], k "
ACCUSEB FORTHE orr-Esucs PUNISHABLE uys 13sm.:.; %%
This Appad caning an for V
pmsed Ihe following:
The appellant am-éfi of the
was
Hana; %
Judge