Karnataka High Court
Mr Shivappa Gowda vs Mr D Ganesh on 19 August, 2008
IN THE HiG~H COURT OF KARNATAKA AT BANGALORE
BATED '1'HiS THE 19th DAY or AUGUST', 2003:.'
BEFORE
THE HON'BLE MI%.JUS'I;Ifi!§;'§{»RA§$A:1NNA:
CRIMINAL APE-'Ez§L 1vc.s;%%s;j;}._g,gMg";g;;af_§ t
BETWEEN:
Shivappa Gorwda V L ' '1.
553213, r/0 No.10" " ' »
Pillanna Ramas§e%an--.£y§2oa€i' _ '_ *
J.C.Nagar --------
Bangalore-(S " _ . Appellant
sham, Adv.)
AND:
E}.":T(§¢a.f;,e§h».,.A _____
'' m T
. 'i-filo
' _ '"'~18'Vy.rS;v«r[ cV1"Jp."i}11, Grapes Garden
" ._VishvéLué«,%}1a.3agenaha1fi
R,T.;:1agar - L_
Bé;1gs£(;>re.--32
..:~3t._ate 'by? J. C. Nagar Poficc Station
:L. ' J C~«_Nagar
"'V_B.-emgalorc Respondents
V’ This criminal appeal is fikd under Section 37% Cr.P.C.
to act arside: the order dated 15-4-2008 passed in
PC!-1.’ No.3*2482]OS on the file of the VIII Add1.C.M.M.,
fir’:
Bangalore and direct the VIII ACMM to take co<gfiizz.a.j:i§,€§:;_: i)f
the ofléncc 11,! s 420, 422, 423, 463 and 464 lP(}'a:gaj11é;t
the firs: respondent. é ..
This crinxinal appcal coming; 5; jar amen day;
Court delivered the following: V ” _ ~
Jvnfimawri
=…..-n….._.:……………
Peruscd the me1’ho._scc.kifig” alssion C{mvcrt this
Pamfiion directed to convert
this rcvzision petition.
is disposed of
saf-
‘Judge