Karnataka High Court
B V Hanumantha Reddy vs Shankara Reddy on 10 December, 2008
IN THE HIGH COURT or KARNATAKA AT . u
DATED An-us THE 10*" DAY or Decemazéfi, zdoé
PRESENT,
THE HON'BLE MRJUSTICE;'S,R§.A.A_BANNU§MK\"i7H"
jja ,
THE HOWBLE MR. JUS'}'IC'.':?v_[fi~V..¥§J.VENL!G0PALA~--GC)'WDA
gagmxugggppgfi L V§v;%:f;%_._';;,2_;%t7,:2g" 0;!
BETWEEN: " * .
BV HANUMANTHA REDDY. '
AGEDABOUT87_YEARS,;_' %
5/0 LATE VEN%<AI"A-REDBY1 A
R/AT BANDEM, $ANDRA.A.Vfl._LAGEV_A
JIGANI HOE£L1, sf-W_,¥EKAi=. "rAL:;;:<,A A
BANGALQRE pxsmrcr ~A- 56.2" .105.
A APPBJJNT
(evsar. AK..NARASi9§H}§'AAf£i)Rff*:(V; ADV.)
EA ' 'A$2+Aa§'m2.4[ REDDY
_ A'%'%1$/0 M_iJNiAREDDY
A Asap ASQUT 45 was,
2 sAric:1AMMA
_ T W/0-MUNIREDDY
A 'AGED ABOUT as YEARS,
<3 MUNISWAMAPPA
S/O GURAPPA,
AGE!) ABOUT 83 YEARS,
(DEED WRITER)
LICENCE NO.:108/'80-81,
ALL ARE R/AT BANDENALLASANDRA VILLAGE,
JEGANI HOBLI,
ANEKAL TALUK,
BANGALORE RURAL TALUK 562 106.
(av sax. Ci-EANDRASHEKAR P PATIL,V'*AD\€_;') V. T? '
THIS CRL.A IS FILED UNDER
THE ADVOCATE ma THE APPELLANT AGAiN.S"fw..T_'HE EUDGEMNT
AND ORDER of ACQUITFAi;._ DATED 4.4.2007 IN
C.C.NO.69?/2004 on THE FILE"'GFt_"TflEt..ADDLLCIVIL IUDGE
(JR.DN.) 8!. 3m=c,' "ACQUITTENG THE
RESPONDENTS/ACCUSED L " TFOR. ,THf5-._ g0-FVFENCE P/U/S.
401,413,420, 474,471,465,463_ ANDjV42-e..R,/w S-.*:”C.34 OF IPC.
‘rms APpEALv;1%cor~3_INGiéN’t«tE6tt*tAp§é:1ss1oN THIS DAY,
aA:e~uRMA1_”:e! , £’i§_LIVE£tE_D-THE_«–F(}L1.0WING:~
“” /,
when the mviattetf fiobsideration, it is
submitted that appeufia.;jt,v. that*t3vdE~fit:_”~~’t’compIalnant in the
privatev4r;qn1p|av§n§t,tgas ____ In View of the same, the
appeal $ta__nd$’abats§gA.afiti”‘dEsmissed accordingly.
sa£:*–
sd/«E;
jufiqe
sax…
Fudge
K , ,,.’….4
t ‘