Karnataka High Court
Mr B R Bheemaraju S/O Late B R … vs Sri Gopal S/O Huchappa on 15 July, 2008
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1573 DAY OF JULY 2008
BEFORE
THE HON'BLE MR.JUS'l'ICE SUBHASI-I win; "
BETWEEN:
Mr. B. R. Bheemaraju,
S/0. Late B. R. Ramanna,
Aged about 59 years,
C[o. Mccuakshi, R] a,No.8[:"1(),
M.R.L.anc, Manvarthipct, ~ _ . v
BANGALORE-I33. 9' PETITIONER
(By Sri. B. s. Ravi;;c::§a,.Adx;¢;) V" * V
Sri. Gopal,» %%%% ', _ A V, --
S/o. Huclgappa,
Aged about'r66'yca:s,' ' __
R/a.No.266 'Bf, 35th 'A' "
K.anakapuraMai;1Road, V
Jayanagarvfih Block; " " V'
BANGAi:©REw56oos3.« %%%%% \' . :<.g§;°oNDEN'r
Adv.)
Revision Petition is filed under Sections 397
Ga 401 "Cr.'P.C.' praying to set aside the impugned judgment
_..,fj»-'l)t.~26.02.G'?_Aipasscd £3 Crl.A.No.3{)5]O4 on the file of the
_ 'A'd¢,il;S.L-J., &' 13.0., FTC-IV, Bangalon: City and also the judgment
«uf'cx;mvixiE'i()u and sentence passed in C.C.No.34458/01 on the file
c_i'_.t1ie XVI ACMM, Bangalore, Dt.O6.04.04.
VT Revision Petition coming on for Admission this day,
' ., fjhc Court made the followhagz
.2-
0 RD E R
Both the Counsel submit that the offence be
compromised. Learned Counsel for the petitioner
if two months' time is granted, he would
amount. He also submits that the
fine amount of Rs.55.000/- out
deposited Rs.10,000/ -. He he the V
mmam ing Rs.4S,OOO/~ in :_ t Coiznsel for the
respondent has no objection tqthe petitioner.
2. both the Counsel.
the order of gietitioner to pay 3 fine of
respondent is entitled for
Rs.50,0{)0)'-.! t It that, Rs.10,000/- is ahwdy
deposited, the balance of Rs.4S,0OO/- fine in
3 in. he she}! undergo imprisonment for a
cyan; Out of Rs.45,ooo/-. Rs.5.000/- to be
tine and remaining Rs.40,000/- to be paid to
res."1)ertt:'z;!-szttt or depositeé in the trial court in the time
I "Respondent is entitled for Withdrawal of the amount
tietrosit and also any amount that would be deposited
a V ' A V e A V? " "hereinafier.
Sd/-»
"NM/.
..