IN "I"'H%Z HXGH COL§R'E' op KARE\$ATA§§;;"a"
CIRCUY1' BENCH A'? D§"1ARV£z_'--\..§ ' %
DATED TEES THE am _
"
mg: HOWBLE MR.JL:'§§f:'QE 1.V.§A§'i"¢"fi.tV%'f..§'
<:R1M§N.2§L~...gPP.E'A"LV'é$:'<;{%§~9§i2§é8"'
BETWEEN 1" 'A '" V A'
1.
M; S sH$%:&é§§g-2.
BELLARYV, Bf? yrs POREFER ‘:21: Arm afamfiv
i”£ULC3ER1_57€’AGfi;3£EN.l§.RP;§xf°$:2f?*.§’¥§7}fi,” _
S[_Q_R ;?v§:iNfifi 3 ‘
aGE:” M_a;.IoR”:i-3
R10 .1; <1: '1'i"éiPE;ER
. ;s;v;.{;…;:;L:fi:~3sAN SAB
. AGE–;.”LMA;uoR
Rm ,1:£;’N0.?3, WARD NQ1}
MAIN’ BAZAAR, SANDUR
BEZLLARY SESTRECT RBSPON{)i¥;?~¥T
V’ fig? SR: 8 N HATT}, ABVQCATE)
TI-“HS CREM§N1’xL APPEAL IS FEE,-EB UfS.3”?8{4) €3R.P’C, BY
THE ADV. FOR APPELLANT ?RAYiN{3r THAT’ THIS H€}N’BL§§2
GOURT MAY BE: PLEASED TC) SET’ Afiififj THE JSDG-MENT 52;
C¥R§I}fiR OF ACQEEETTAL [}”E’.2]..2.i2GQ8 PASSED BY THE Eli
W
P-«.3
AE}DL,J?v1F’C., BEE-LLARY ma: c:.c:.N<3.:517;a§ » CQNS§1f§F 'i'Eii?§
REsmM3E.NT/AccL:s£:D FOR THE QWENCE P;::;s.,_:3g <31»
NJ. ACT.
THES CREMENAL APPEAL COMWG ON FGR ;s3§éii§:~;:§=:”{;}z%$’~
THES DAY, THE COURT {}ELIVEREI)Mi1V’H§i E39’i;i;0:’§4V§f€G;’-A
&;3;§M$::N*;”-1 _
This appeal is fiked 11nde£4’V%’i:”§§~i’C?’i0:1 3V’;’8{%?§T cféf {fa}. by thé:
cmllplainant against the Ifsfibfiflcnt for £116
Off€I},Cf’i punishable u11de5rA_ “3ecut:é§ j’;
~ hgisv appeal had come up far admission on 22.7.2009
A ” 55.8.2009 and it is listed today for admission.
W
NOII-Ii? mpmsmts {IE appeflani.
In the circumstances, I am c01xst1’ai11¢ri’AA”£0’«:f1is1’1A};§s§~:.
appcai for nenwprosecution,
W91 W