High Court Karnataka High Court

Md Kaleemuddin vs Mohd Siraj @ Sirajuddin on 11 March, 2008

Karnataka High Court
Md Kaleemuddin vs Mohd Siraj @ Sirajuddin on 11 March, 2008
Author: Dr.K.Bhakthavatsala
BETWEEN:

camp. uc«,§s9 1'/2007

IN THE HIGH coum' or KARNATAKA AT    _
DATED was THE 2 1th my oz: "-039 I I

"'E"GIc'E;:I

HE HOBPBLE Dr. JUSTICE K. Bsifixrnavmsfiujj  I

R P   

MD.KALEEMUDDlN
S/0 FAIZUL'DI%u'
AGED 59 vEA»'=?.S*-.
sec: 141:. 3  .  
R/0 HOUSE' No..5;q5a.  
DRI'JERS_CGI.}Gh"f " » _ 
ZAHEERABAD =:;,_ «. '
B131':  g _ ..
A.P-9502220.*Iy»._ '< '

 PE'l'l'l'lONER

(By sd.MoHA1éMED'sII;£F:Ijbsf§iN; ADV.)

AND:

MOO!-ID. sum  %%%%% 

V 
 Is;o M_OHD,A.'?;EEMUDDlN
" ._ ".I'_LGE':"32,YEA_'RS,
. occzauanmzss

RIO ,H:r§c:;7-253
MASJID-E-MOMlNfiPlJRA

GUIBARGA-585 101.  RESPONDENT';

_ v. CRL.P IS FILED U/8.482 CR.P.C BY THE ADVOCATE FOR
f .___’?LE£’;SED TO SET ASIDE THE IMPUGNED ORDER ANNEXURE-A

I _ -12.12.2006 PASSED BY THE III ADDL.S.J, IN
‘<CRL.A.NO.8-4/06 SO FAR IT RELATES TO DIRECTING 'l'I-IE PETR. TO
I " DEPOSIT 5096 OF COMPENSATION AMOUNT AWARDED THE TRIAL

PFfI'I'I'lONER PRAYING THAT THIS I-IONBLE COURT MAY BE

COURT' IN C.C.NO.826/06 OF Rs. l,50,000/- .

CRLP.Nm 691l2007

was CRIMINAL PETITION comma on FOR Apuigagéujg
T)AY,'I'HE COURT MADE 'm1: FOLLOWING» * – _

I._ LI. ._

.1. Inc ofthc memo by _
petitioner. the petition is d1sm1ased' ' m'thdmwn ' % .

bnv*