Karnataka High Court
Nayeemunnisa vs Syed Najim on 31 August, 2010
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 31" DAY OF AUGUST, 2010
BEFORE
THE HON'BLE MRJUSTICE SUBHASH :AIv)4I::". I-
CRIMINAL REVISION PETITION "NO: 1I;49/2999 V
BETWEEN:
Nayeemunnisa
W/0 Syed Najim
Major. Occ: Teacher
R/0 Kumbar Street
Kadugodi V H I ' Ix"
Bangal0re«--67. g _ - " ....PETITIONER
1. Syéd Najin§,I'Iv.'-3]:SyéEi-A.Nizar'
Agedabout y'earS"' "
2. Syed NiZé1r._:IS;'Vc$"Syéd Tusaf Beig
Aged' about 55 «y§_._':_1Hrs
I:\/I1:sII*2Ax2\Ie11Pi;~--W/0 Syed Nizar
_ »gI)'Oi.tT._ years,
I I AH éa1ciR/atI street
_Kadugodi,"~Baika1ore~67. . . . RESPONDENTS
.71-HIS CRIMINAL REVISION PE'I'I'FION IS FILED UNDER
I SECTION 378 CR.P.C. PRAYING THAT THIS HON'BLE COURT MAY
__ "BE BLEASED TO SET ASIDE THE ORDER DATED 17.9.2009 PASSED
I'IN_.C.C.NO.12lO/2008 PASSED BY THE ADDL. CHIEF JUDICIAL
KMAGISTRATE, BANGALORE DISTRICT, BANGALORE AND PASS AN
~. «ORDER OF CONVICTION UNDER SEC. 498{A} R/ W SEC.34 OF IPC.
THIS REVISION PETITION COMING ON FOR ORDERS THIS
DAY, THE COURT MADE THE FOLLOVVING:
-2-
ORDER
This revision is directed against the acquittal judgment in
C.C.No.12IG/2008 dated 17.9.2009. Against the –«f’a1eq:;:itta1,
appeai lies.
Permission is granted to the petitioner thisu’
revision petition into criminal appeaifg ‘ J
Accordingiy, this revisiondpetition sta.nds_dVispo.s’edVoF.
=teAP/_