Karnataka High Court
K A Venkatachalapathi vs B K Srinath on 17 March, 2009
..... .. P.(fi.""t.o -eesfide the order of conviction and sentence V learned JMFC, Koiar, in CC.No.1'73/()4 Leo/11/2005, wktdch has been confirmed by the Ofiieer and Add}. Sessions Judge', we-N, Kolar, CrI.A.No.12'?/O5 dated 19/12/2006. ORDER OF' CONVECTION PASSED BY THE PRL.JMFC., KOLAR;-..IN c:.c.N0.1?3/Q4 D7129/11/05. ff _ THIS PETITION COMING ON FOR HEARING _ COURT MADE THE FOLLOWING: Though the metter petitioner as well as his L.C.Rs were received long not shown any interest _ arguments of the petitioner is 'taken as » 2. ' counsel for respondent and
petition is filed under Section 397
! §
P //4,.«/’
C… , / ,
K
Considering the facts and circumstances of _
not find any good grounds to with “$1.13 L.
7. Accordingly, this
the stage of admission.
‘MW