High Court Karnataka High Court

Arif Masood vs Smt Shabana M Saleem on 16 March, 2009

Karnataka High Court
Arif Masood vs Smt Shabana M Saleem on 16 March, 2009
Author: K.Ramanna
 * «.3HA-:%3;¥mA.% 'M.--s:3ALEE°M',v-- 11111 ~ *

 No.§«-; .P'§J1'.S'I' §"L--OC1R,

 -V TEM?LE,"'*KU'DROLI MAKE,
  '~I\?£ANGA'L,£)lR'E -- 03. .. RESPONDENT

‘ AS£D€ THE IMPUGNED JUDGMENT DT. i/8/2008 PASSED BY
” THE XXXVI Am:>L. cm CIVIL 85 SESSIONS JUDGE {CCI-£3371

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1673* DAY OF MARCH 2009
BEFORE V _ V FL
THE HOIWBLE MR.JUS’I’ICE K.RAnaAN.r§A , ‘

QRIMINAL REVISION PETIT{O’I’~f’**NC_)§_.’A1 2008.

BETWEEN:

AEQIFMASOOD,
S/0.K.s.M.MAse30rg_–‘ g A ‘

AGED ABOUT ~

Nc::,4, 33» FLOOR,-123′” M,AIN’;=[f- *

REHAMATI-I

R.*r.NAcmR”I~’aS’I’:, ‘fit’
BANGAL_ORE–.56G.*O32′;«, . _* .. PETITIGNER

(B¥ sg1″:3UR:§R;i$J.i<t:..z;i,–3,: ‘;aP’AR,”‘:>1s«:~E1~rr, .

2’.~ ‘No.3«2–138/86,
NEAR SHREE QOKARNATH

iiiiii

‘ TEES CRLRP. IS FILED U/S. 397 85 401 CR.P.C. PRAYING T9

BANGALGRE EN CRL.A.NG.345/07 BY CONPIRMING THE
JUDGMENT OF THE TRIM. COURT BT19/2/200? PASSED BY THE

=..

-: 2:-

XVIII ADDL. CHIEF METROPOLYPAN MAGIS’I’R’A’¥’E 83

SMALL CAUSES JUBGE, BANGLORE cm IN C.C.NO.«VI.?_”£3$i{ig3.’ “~ 3

was PE’I’i’I’iON COMING ON FOR Hm~;m% :”I’i§f;sA mg?-,V.

COURT MADE THE FOLLOWING:

NGII6 appeagé 61};

2. the petitioner;

praying to f}§:i:iiion into appeal. The
gm1n¢n@i§g§@fi@firfimgi””y

firayer made in the said meme,

revisioil peiitigirie-J? is: to convert the 11::vision

V’ Accorg:iingly, the reviskm petition is

°a$p@fid§: y]

Sd/-gm
Tudgé

— ‘five