Karnataka High Court
H Jambanna S/O Channa Sangappa vs Mahantha Reddy on 6 August, 2009
In mm men mum or if
cmcurr amen 49.6: " k
DATED T!-I18 'mm am Day (3?
HEW" . _
ms Horrnm ma. nfmzu
cmmrmr. .,w.2088l2099
BETWEEN: L %V
H.
Pzopr-isctqr.---.3? C3_';r@;l§'S1;op
Age: 62 ysam ' V ~
R/o. Petra
_ - V ' - ...Pm*I11o1mn
{By Sta', Amara -.1_'f_&£iv.=}'
1.,.f "
'Police Sub Inspector, L 65 O
" -Age; »'Fu§_a3zjo1*,'--f3ruccpct Police Station
mic; Constable (L 85 O)
Agar... Major, Brucapet Pohloc Station
A' Homaurappa
Pgylice Coastabke
Attached ta crime Branch
Agc: Major, Eruocpct Polio: Station
Bcllary
... R38!-'0H%HT8
1
§
CRLRP FILED U/3.397 & 401 CR.?£C~
ADVOCATE FOR 'THE PETITKONER PRAYING; Tm? W13 " ,
H0N*13LE coum' MAY BE }?!.EASEDI '1'e:;}" "
RELEVANT RECORDS AND ALL{-mi? *mgir$'= Ca2;M1~?:,#.L
REVISION PE'I'iTION AND Sm ASIDETHE J_I.;D.GMENr 'Asia-u _
ORDER OF ACQUITTAL DATED 2oi.o3.m%o2; 'E33339 BY'
THE LEARNED pRL.4mc, ABFQLLARV 1N'c§:,sQi322/2004
AND ETC. ' ~ A
THIS RE-_'§fISIOI$?'PETi*§'!()H.':'Cf)i§'J!§i(:%"bfl ma ORDERS
THIS 9AY,_T§~1E';:1mLtRT TFSLLOWING:
*,aanmn
V_ _v T1:;é"'orti31j is passed umcr Section 248(1)
" the respondents] accused. The
V was on the basis of the Privam
.’ Sttction 200 Cr.P.C3. Therefore, the order
appealablc under Section 3″‘? 8(4) of Cr.P.C. The
” * éémpiamant has fiw. this under Section 39’?
tfirmgh the appeal is previdcd against the said order. Hence:
” the appeal is not maintainable.
%
permitted to do so and for stafifififial
stands disposed of. ‘
gab UDGE
_ A ‘