High Court Karnataka High Court

Mahendra S/O Late Narasimhaiah vs Suresh Kumar on 26 August, 2009

Karnataka High Court
Mahendra S/O Late Narasimhaiah vs Suresh Kumar on 26 August, 2009
Author: A.S.Pachhapure


13 THE EEGE COURT OF Kfififififéfié flf B%fiGfiLOR£

EEFGRE:

?a£ fi0N’ELE MR. J¥S?ECE A.S. 9ACaHAéUag. ‘%

5R:MINAL REVISIGN PETZTE¢E §g;§ggaéP g3§§g_ a;

ggjfifiifiz

Mahendra, _

S/0. late fiaragimfiaiahy,

Aged abaut £8 years, ” ‘_A: –,V
R/at §0.48, Zmifirass, 3″ Mé;§7
Banagirimagar, 33 Stage;.V ‘-‘
Ban&5hankari,,«v ‘ ‘

5anga1o:e~56QiQs§:_ _*.1,’ 1, . ‘””:}. §ETET§ONER!S
{By $ri;~?,Srini%g§an,VAdvC§~~
3N3:

Suresh Kumar§ _
Sf©.y§atevS:inivas,

_’ R£&t~§E3¢;3,«6:§ CfiéS$}
V,:.Ma;m, Sadhama Nagar,

fianqai$rej56G_Q$7. … RES?G%EEN?/S

-§c~i*~i’

This ‘$r1.R.9. is fiied ufSection 397 and 49:

_’A;:,€;c :0 getting aside the fiadgment dt: 21.§1.2GG§

‘-i§_=_Ci.A. NQ.92?X2§$§ and thus eansequently

._ ,3uSfiaihfuph0ld tfie jufigment passeé in C.C.

u aNC.g3é57f2QQ2 dt: 2?.%.2G86 im convicting the
T

~u@étiti©a@: fer the offeace ufS 138 G? E.

. Eat.

This Cri.R.?. gaming on far Grfiezs this flay,
the Caurt made the fcilcwingz

2 Crl.RP 331/G?

GRBE

?h@ learned ceunsei for the petitioner_ié§€V 3,

meme praying to convert this revision pe€itififi.ifi€C~”

a criminal appeai.

2. In View of Vihe mémd” filéd aad} tbe

submisfiion made, permission 36 Convert the revisima
petitian into crimifia; _éppeal_ is accorded. The

revisien petitioa is accérdinglyeéisgssed of.

The Gffice§”i3,”di£ecte§f to take approgriate

steps fer CO$V@fSiQfiQ’. h

K3m9. ‘