High Court Karnataka High Court

Lakkappa S/O Hullappa Barki vs The State Of Karnataka Rep By The … on 3 June, 2008

Karnataka High Court
Lakkappa S/O Hullappa Barki vs The State Of Karnataka Rep By The … on 3 June, 2008
Author: Subhash B.Adi
-}_-

iN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3% DAY OF JUNE 2903
8EF'()R§1   __ M _
THE I~I()N'BI,.E MR...IUs'ricE SUBHASH_E€§A:j:i5.';j : Q:  .
cmmgg REVLSLOE gE'rm9n_ go,' 4 V 
BETWEEN: V 4' " 

.-n

    

   

Lakkappa

S] 0 Hllllappa Barki

Age: 69 years

Dec: Retc1.(}ov§. Servant 

R/0 Kanchimsgalur  .. .  "   

Tq. Hangar}, bist.I~iav€:z*i. " '  K_  }   *P_'f:3'I'I'I'IO1\5ER'
(By Sri. Rajendra S.A_nkaJ.kCifi;  ._

AND:

The State ?f     
Rap. byme V  P1i§fiic_P .v.&":"§r;--:cu£c$i'; .. RESPONDENT

(By S:r;i. i?i:')Ii13.a1Spa;,   2 .. <  V...

;'This (31;vi.n1,i:n@ai}"'Re§tision Petifinn is filied under Section 397

 ir:rit}:_1_Se:cti0n'4O~.l------£Z:r.§°.C. praying to set aside the judglmcnt

bf V cO31vi:c:Vt.ir)_1'1:*.and order Qf sentence yasaad by the JMFQ,

 fiafiga} ~2n~{:5'.4<3;'r~z1o.57;§9s4 cit.14.1.2(}04 and cranfintmitd by the
%--;:f.<:,»_T.L_, 1?'I'£3j,~..1fIea'?¢-1:i"i;u {3:r1.A.No.25/2004 d.%:.2.6.2006.

A  This' Réfiision Petition coming on far Admission this day,

 the amlade the foiiowing:

ORDER

This Rcvisien Petition is against.. the judgment dated

T ” ‘”2}T6.2C¥06 in Criminai Appeal No.25] 2004, confmming the

-3-

:33. Learnxad (3om:1$e,}. for the petitioner subnxitted that,

similar benefit be extsnded to the petiticmer in this case also.

6. Taking said circumstances into consideration, even

though there is no g:r<3":,m.d to intczfere with the coI1vi;fti§$13__

judgment, in View csf the paymsnt of the cm't.i1*e a1nouI_1f;.',mi'am. :Q§%';.v _

the opinion, that the benefit extended to in "

Cir1.R'.P.No.1814/2006 can be extendefi

accusaci is sentemted to fine of §?s.3;{)(}()/ ~"i1:§é"t{=.ad of S;!..V'Vfc§r V

offence punishable under Sectians and V4?'_7'(A} -I
Section 34- of IPC. V ' '
Accordingly. the Revision is–~«];§$é1§??t.1fi_':.~;]1o\2s;*e{i. The

convictiox; judgment 'zm,(ii'–oIt§';Acr 14.1.2004 in

. Cl.C.No.67/ 1984€if§Vf[.£1"C'(i.1LiC1(;;;{__}..:

Sc!/Q

'A ….. .. »