1 Cr1.Ri’ E’?’?3f2{1{§{S
ZN TEE HIGH CfiC}UR”I’ OF KARNATAKA AT BANGELGRE
DATED TEES THE 08TH DAY OF JU LY 2009
BEFORE
THE HON’BLE1 MR.Ji;}’S’}”I(3E A.S.PACHHAP_§5’%€B’…’ A’
CRIMINAL REVISION i?’E.”1’i’¥’I()N N0.177:;i”2sQ’é.T.::’ ._ 3
BETWEEN ” ‘ n V’
H,[). Sudheendra Rae:
Aged about 45 years
Prop: M} 3. Ashjzwaci Trading
Corporatioxz
No. 398, Service: Road . _ .
1 Stage, Opp: Power Housef”. _ 7
III Phase, Manjunathaglagm’, V 2
Bangalore 560 9:0… _ jj – _ .,,”‘PETITiQNER/S
(Sri. pmsaanms r~z.. 1+:v}é:jgr:j*e’,v. ..
AND
” “M! s. Ltd.” « ….. .. –
Régigfial Salas Qfice
V~€3ha11{irais::Iafl ‘ E911’ Floor
Na». 1a ;A, -Kastux’4ah–a Road
9.3; .N’c.; s19<)",j;B::nga3om 560 cm.
Repi.'~¥r}y its .
‘suyefinfgfideht
Basgefiiaxaj RESPONQENT/S
s%%iSr:.sfiséepax, Adv.)
fiiwirk
‘¥’his Criminal Revision Pefition is filed under Season 39′?
403 Cr.P.C praying to sat aside the judgment/order
c1t.31.?.{)6 in C3r}.A.No.1’7{}/O2 on the filz: of the XXXVI fiddi.
S.J., Bangaiom, thereby cxonfirmixlg the judgment of the order
sf ocmvictionj judgment dt.5.3.02 in C.C.Ne:3.3()8 10/ 2000- on the
file of the X111 AGMM., Bangalom.
8 C§1.RP E’§”2’3.?3096
eommitteti an illegality and $0 also by not marking the
document Ex,P.9, the Trial COEIT Committed an error and
therefore, the orders of the Courts below will have tov’–he set
aside as they are illegal and perverse. In the I
answer point No. 1 in title aiiirmafive and procec:i§1:”to-oéies
foilowing: V
oeoee 7*’
The oetition is allowed. The judg1xVie;.:I.if, of ‘£,i1e
Courts below axe set aside. the is back to
the Txiaiv 7f;;:; r3 i1*eoti.o1;’._’ioV’ give an opportunity to the
aeeusedvxto ewes. and continue the proceedings
from the of efiielefloe of the complainant and diagnose
V. of thveeaso’ aocoiiiaraee with Law. As the matter is of the year
is directed to expedite the disposal of the
case that the case is disposed ofwithio one year from
jéate ofoo’m.E:fi1nieation of the order.
Sd/-
ILHDCEE
JL