IN THE H£{}}:§ COGRT OF KARNATAKA
CIRCZUYF BENCH AT DHARWAD
Dated {his the 2631 Bay ofFebma;ry, 2009
Bafom
THE HGN"BLE MR JUSTICE Huziz-vAL>I« G
Criminal Revision PeiitionIVo.»i3(}4'f2i:8,T'A}'#?O0§3' * . «. VV
BETWEEN: L
BABU Kuffm s/0 PHILIPOSE
AGED AEé§u'r:52 YEARS .. _ _ ~
HOUSE NO 523 I P M C()'LC)'P~3Y
:3AN9EL:%._HAL.1§9$;;irQ "
UTTARA KA1\iNADA7i;>i$'a..A' _ PETITIONER
(By Sri {RAVI V }.=..1.~1:m
ANS _ _
* _TH::é[: '};~e;:3.i;A:\§_ PL§§VG~--3«;3
?v¥ANLTF}&CTU'i?£NG (:0 W'? ;_;m
"}iA!;_IYAi.v- fFQ
U'i7'I'i'~;RA KA_m:A9A 13:52' RESPONDENT
@f2;.Ri>?1LEn 3/ 3. 39? R/W. SE€3.–4€}}. QF C.R.P.{3 BY
3 ADVQCATE 3902 THE PETITEQNER mavgme ‘PHAT
_ T.’~m.£sA”.-‘HeN*BLE COURT MAY BE PLEASEI} TC) CALL FGR
“f’f;+IE RECORDS; AM) T9 SET ASIDE THE JUQGMENT
W
131:2?/1:/2005 PASSED BY’ THE DIST: &_;’j’S”1g:::*s:s;:§>,_fxv:*g_
JUBGE, UK. KARWAR, IN CRL. APPEAL r~:o.1¢;5:§-,v.,}2c:tj.=;* VQAND-.1 _
CONSEQUENTLY SET ASIDE’—“”” »’-‘1’HE7 _,}.}§;;’:3{;;:v1:3*;zsz1’A.,é ‘A
D’I’.20.8.20()7 PASSEJ3 BY THE Jr§14Fcg,~I3AriIjE.I.§’ ::§Ij”€,.<:;,T_:
M515; 2005.
‘I’I-HS CR§M£NAL §?§EV}SIAC¥I’€”‘PE”§?£f}’IG?€”‘€2(;*Is(f§NG ON
mg ASMISSION Tm:.-‘s»._”13AY-;_ ::f§~§E’~1.._c::a::§*m_2>’1* MADE THE
FOLLGWING: T L ” ” ”
This—vm§isvi§fi’1::p¢:ti’i§§§x1 is; ii-kid vfunder S-ectien 397 1’/W’
SectionVv1.4G3_ ‘of sift; asiée the judgment
dated 27–I’i._j2Q0£§’ ifiy the fiistrict and Scssicmss
Judggg m<¢, Iisgz-55¢, Crimiraai Appeal N0.£63/209? anti
V. {§o2.;sx%c:q21§1$ti;? v?set asidc'th€: judgment dt.20.8.2(}(}"?° passed by
i;:;e';¥;g1T§'::.i;"'§£§_a:§§g:v.:1i in C.C.N<::.:"S15/ 2095.
_ — 2. }~¥e'ée:d"£:}§:e learzled ccmnsel for the petitioner.
Vi'»3.._ T Ncxtiés to respuxzzeient is dispensed with.
.A"'
4. Without interfering as to the payment of rent]
of rent by the respondent, another thme Itienflzié; tiz:<§€'t "
been granted fmm 1*" March 2009 vf:a"'va?c.:e1′,
thfi vacant poasession of the premi:’;<2=es§:'_'_ "
petition is eiisposxatd of.
mpkl –