Karnataka High Court
M/S Weizmann Homes Ltd vs S Harish on 8 September, 2010
IN THE HIGH COIERT OF KARNATAKA
BANGALORE 1
DATED THIS THE 03"' DAY OF SEPTEMi$'E'R'_'{"§G:i'1}.:::_ _
BEFOREM b
THE irION'BLE MRJUSTICE :liI.&IJI;jUY&j*A'1).I1.(§.:I?.T::\'§.?[e-E;+',.SH:A
CRIMINAL APPEALVN(5;7$i8
BETWEEN: "
M/s. Weizmann H0mes"'i€€:I.., ;
CFD,4'%' Floor, West Wing'; _ '
Centenary Bui1{i111g, I ~ '
No.28,
Banga10.r_.e~5'6O00'13;;..__ , A V
Represented"bf3*.Vits é _
Powefvhf 'Atto -»IfI03.,d'e--r,_ '" ~ '
Mr.PrabQdh VKum_a: ~RaiV,' " --- ' " v
S/0 P.Thim1f11appa Rafi, S
Agec'i"ab0ut38 years. ' "APPELLANT
'V Kumar J air: and Sri.C.N.Raju, Advs. (absent))
' S/0 sr;;+:«;m, Major,
Ea ' Rfa: No.19/11, 20*' Main,
' =. '1=S--' .'.R' Block, Rajajinagar,
' Ban ga1ore-56OO 1 0. "RESPONDENT
(By Sri.M.B.Nargund and Smt.S0na Vakkund, Advs.)
'>.
'W
ix.)
This Criminal Appeal is filed under Section 373
praying to set aside the judgment in Crl.A.No.l'502.3)'O6
dt.12.l0.06 passed by the XXXVI Add}. City __S.;-J___.",g_
Bangalore and restore the judgment of conviction.__and=sentens:e "
passed by the XIV Addl. MCMM.,:""¥3--angalore.V in"
C.C.No.26834/02 dt.l0.0l.06 and gr'iantilSpe.ci«al leav_e'--to_appea'}
against acquittal. ~ _ ' V
This Criminal Appeal forl'i1eai*i:i5g this day, the
Court delivered the following: _
.
None appears_ fOI’:’.ti1_:eil _app.ella’I_:t,V’ elespite the matter has
been adjour’rietl_’on”‘i\}¢O to–three..oe.ca:§ioii’s, for the appearance of
the _ V
5 2. 1}ieneE:éppea”1 islldislmissed for default.
Sdf:
E11599
A i Q Bkpai,