1 f.-:_.\-{§:flI vr nnmwvunmm reamm Mwwflt UR' amwwnwma HIUH EUUKI UI" KRKNAIAKA HIGH EUUKI U?' KAKNflk§AK.Q !"lN.:5H L
I
IN THE HIGH mum' or mz:~wrAI<A. %
mam: THIS me 27 11-! cm: or nmmsfi?'
ma momma MR. nusn¢EVJ£[$wi.n
aerwseu k %
HLARUN I<uMm~ A
510 LEELAMUR11-H' * i
men smut a3?as; % %
war no wags N69-.' x
%%%% M % rsrmousa
(By sri. FOR
ms mzmgm
M9 '= .
%
sac it
was Aagsmas ms
nc~%y%3504!&%kc cam, GAYATHRINAGAR
L amamone 21
..
% /; my RAD saunas, Awocms)
“”””°U”‘°” \IfWflIIJ’§\! ‘all fi\»F’§l’\l’l”‘Ill”llE\J”‘I §”I!\J[‘
‘=,CR’L.RP FILED UI5.397{1) €R.P.C BY ‘WE ADVOCATE
THE PETITIGHER PRAYER; THAT THIS HWVBLE
“COURT MAY BE Plflfifl TO SET ASIDE TEE IMPUWVED
“JUDGl*’§ENT, GONVICTIGN AND SENTEHCE 9 ON
3.3.2006 BY THE 1%! ADDI… C.H.M, B’LORE CITY IN CC
N0. 779212595 AND 45.-LS0 TO SET ASIDE T|”E IMP%E9
JUDGMENT , CONVICTWI WDER AND SENTENCE
RECGRDED GM 12.04.2W? M5555 IN CRLAPPEAL
834/4
mm-I uuuxl ur mnxmmama !1|U?’l £.uuK”i” 02- KAKMAEAKA amen e:;¢:mm’ (W KARNAJAKA man a
‘#5
nmarn MWUK! Id?’ &\P\fl!Vl31lfiQlkl’5. fl”‘H\#I’¥ kc’;-§_’Jfi.l tar KIQKIVREHW
2
m.:a:::2;mos av ms LEARNED 9.3., r.T.c–m,”5’wae
cm ARE) ACQUIT “ms rermouen IR c. c. no.«27a¢;-jzqaga
son me osreuce mus 133 05 mac? mr:Erc,Ak -I T ,
This petitian coming on for
Mada the fo!Iowing:-
Tho ‘ éxndpfr Suction
397(1) or Cr.F.C. %§a§% in Cr!.A.No.
1002:2906 mad 1z**hy the learned
Judge, Fa;_£t§”~ ” confirming fine
judge:fr1m3t_A dlhad 3rd March 2006
puma me Addl. cmar Mutropolitan
him for the offonco
pu,n;i§fiabio V ____ 138 of thu Noaotiabh
%
mo himfit undor Sucfion 147 of tho
L.%. §4¢gotsae1g%’:L Inserumnt Act mad with section 329(3)
both the complainant and accused report that hay
::fi§§?a compounded tha Manes. A joint mm by way of an
jjappsiution in this «sum: is mad, sneorporaung an-ocific
condition that
The <:::mp£uinanI:- rmondcnt have started In an aw
canditiam.
uu|–1I\I’Ir”lIr”Q:’\r1 raauwaaun \_,’|._;’.yg\I 5,,” [\gI-‘g\jflfvgh]!~nmg\q
_4,,_.V—“””\m”~«P’WFii”%¥ fill” mmwwmimnn I1. Jr! MQJWKI 5.?!” l\i%Ki”‘E3″*k%.#”\I\§Wn l’Ii\J¥”E LWJUWI \.#f5″‘ N.fi””?a¥”5.§’Vlfi'”°\£§.¢”M\J’* Vc”‘H’-$91″! ‘L
3. The joint nmm is plaeod on racord.
4. I am sntisfltd that the harm: .,
application an lawful and ;
canfm-red upon um tour! umlpr
432 Cr.P.C., the have I; A’
made clear that as v i:3a\’§r’.flze ‘ Vfiruirisions of
C!auu(8) of Soctbn dis;-osinn of
this appcal H10 affine: shall
have the £fi§”‘butifiomr-uccund for
the 138 of the uqouale
Inst:-u
with” afjarusaid owrvatians this appeal I
V. V :A armunt in deposit is ordered to be paid no
” _ Végc¢’u¢Sed~Tpé..ti t1one1:*
&€(;?§7E1fi3€E;§ Tnnnmit copy of this order
ta i’he court for axpeditioua compliance mganiing
H K razgrn tho anruunt.
Sd/-
Judge
*C0rrec: ted vide court order
dated 31-9.12.2008
LE
Man J G”