High Court Karnataka High Court

Bhimashankar Bhogappa Karki vs State Of Karnataka on 12 November, 2008

Karnataka High Court
Bhimashankar Bhogappa Karki vs State Of Karnataka on 12 November, 2008
Author: Mohan Shantanagoudar
um: ur rxnmvmu-\2\M Wu.-an uuuiu Ur i\.b\lV'.l'U-\ll-'|l\aH ruurn LKJUKI ur lxnrcnus-uAI\.M fillzfi I...uUI(£ Ur KAKNAIAKA i'H(:iH (SOUR? Q?' KMRNATAKA HZGH COUi
nu  

IN THE HIGH COURT 09' KARNATAKA 

CIRCUIT BENCH AT GU£,BARG.f:*'---- I  A'

DATED THIS THE 12% DAY 01:' N0VEnkija.§R.'.T.;2t§08  ,  

BEFORE ' '. 

THE HON'BLE MR. .ms'rI(:_,12: Mij£{A'N sHA:§TANAGQU'L\AR _

CRLA. N<:x[2382/2r3g$5'wAT 
BETWEEN: " V'

Bmmashankar Bhogépggg 
Age; 40 years,__Qcc: Ag2:ic_u--_1.t11I%e:,V._ . = =
R/0 Taddevadi, Indi   '   APPELLANT

(By SRIQ'wfdii:gV0Uf Criminai Procedure, praying :0 set aside the

 Afiiidigment and order dated 01.12.2005 passed by the

 'iefizned Ii Acidi. Sessions 5:. Special Judge, Bijapur in Sp}.
 Case No. 5/2004 and acquit the appellant.

This Criminai Appeal coming on for Orders this day,
file Court dclivereci the fo}3ow:ing:«



CGURT OF K-ARNA1-AKA f-"Q31-3 guuui tn»-gggxmnuaxun 'l1lL'fl'1 L.LlUKl'1..J!""R}%fl!'¢MuIaF~ilVM i-nun LKJUKI ur Ix:-mtawuntann ruufl LUUKI Ur KAKNAIAKA 'I"m.:il"! CUUF

JUDGMENT

The Police have reported that the

expired on 22.06.2008. The repolftpf the _.(}IiV

record.

Since the sole appeH2§nt..fl1§as exfaumd .9§ha1:efiV

and the same is dismissed asVi1atr.:1′}3.gVbeen abén’;ed;”V

Rbvi Ef.i2V1″1M”tf§8’*{‘ .. if”. _ “V71