IN THE HIGH coum OF KARNATAKA AT BA:-%§A;;£§fk:}%:';" A'
DATE}? THIS THE 339 DAY'C}P";'£PRiL :
BEFQRE A %_ %
THE HON'I~3LE MR.JusT:<:E }{VQR:5l%tAN'N1§~--. ""
CRIMINAL Rgvxsxozsz mmoN%% No.'1gs;2 oo9.
BETWEEN:
N.SI~iRiHARi, _
S/O.SUDHAKAR§& Risgmav, 'g
AGED 42 Y12s.,~ 'V " .
PROPI?lE'I'OR, .; » ¢
BALAJE E;srr§3RPRI's£«3:§, _ , *
LKQUORIDEALERS,
19-7w45':m:>'»,V._ " '
BANGALORE. . .. PETiTIONERt
{BY SR3' 1cyR;1;"'F;.§>gs;;S;'A1§v.'SND SR1 KISHQRE SHE'I"1'Y, ADV.)
$;_<5-.';e.T§;.;i3~.~.2qA:2gvi'ANA SHETFY,
Ac;ED'52 ¥Rs:.,':_
R1A1*;..MA§::v::'r,0'R BEEDU HOUSE,
é 'VVKENJAR P031',
" _"MA1s;GA1;:::2E' .. RESPONDENT
ii-hizii
THES C’f2L.R,P’ IS FELEB U/S. 397 AND 461 CRgP.C. PRAYING
71%;: 32′? ASIQE THE JUDGMENT AND ORQER OF’ Acqumm.
DT,20/HIQOQS PASSED BY THE EH £§DDL.I’)IST. 85 SESSIGNS
JUDGE DAKSHINA KANNADA, MANGALORE,
CRL.A.NO. 143/200′? 85 et(;.,.
-‘1 .
. _ .’ ‘_,/-‘7
E – …»
c’__- 1. .-
*Lmvs¥’ ‘A
THIS PETITION comma cm FOR ADM:s€; t.;~:§; %Da§’,_ ‘
coum MADE THE FOLLOWING; ‘ * ‘
ORBER:~f
Heard the learned couiis c%iI~’.é;ppéa;ring. €31″ the” ‘
petitioner and perused,» _ the “.:he.vv’31:3etitioner
praying to invert this appeal. The
said memo is V’ V’
“It1ae:ie in the said mama,
petitianx=:rV’is–A;)§?:i*n1Aiié;ed £0. «V’c:on*é”e’1*i”this revision petition into
appeal. t};e ‘I*e§?i$i0n petition is disposed of.
sa/-. V
Hflma