IN THE H1GI-I COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 10th DAY or? SEPTEMBER 2009
BEFORE "
THE HONBLE Mr.JUsT1cE ARALI NAC%}\RA§3t x '
CRIMINAL APPEAL No.1 i89' «DE? 2005" 'E. V
BETWEEN:
Smt.Parvathamma,
W/o Basavaraju,
Aged about years, V K *
Residing at Gattipura~'-Village, gg . " '
Magadi-~Taluk,
Ramanagara District.,"""K:" * .\":.~§'.APPELLANT
[Sri
AND:
Smt.SaV*i:thrarr::1_fi'2t:;:V' rt '4 V "
D / 0 Chikkat Huehaiahh
Aged about V-years, "
v Residing at Keriipanahalli,
E H11tr1du1'ge1=Hob1i,
V K1i11iga1?T£_311,tk-;.
Tu::1ku:%:«D:s£;<:ct. ...RES?ONI)ENT
Thisv:°Cr1.A is filed under Section 378(4) Cr.P.C
prayingfito set aside the order of acquittai by dropping
V the proceedings dated 3.5.2008 passed by the Pr1.C.J.
{~J_r.1;?n.) 8: JMFC, Kunigai in C.C.No.756/O5 at
"AIinexure--A.
This Cr1.A Coming on for orders this day, the Court
delivered the following:
,..<:-~/~'
JUDGMENT
Sri B.M.Lokesh, learned counsel for the appeiipant
submits that the present appeal which is
appeilant aggrieved by the order of the .,
accused passed by. the trial Conrt:.:.ttnder’:
Cr.P.C is not maintainable -andVtherefore”u’%’i’;é:4.,1i1ai.r
permitted to convert this appeai,:int;o petition.
His prayer is ai’ir)iwed–,p i1’hi’s–fjappeai be converted
into ‘revision petition,fi1e»d.ft1nder_Section 397 of Cr.P.C.
Accordingiy, .app–ea}= ‘stands disposed of as
beir1g§conv_erted.i_r1to Criminal. Revision Petition.
Tifisqnader be fined on 1iIKl2009 fin heafing
V. p_ afteir. itis eonve’rte_d__into criminal revision petition.
Sd/1..
Iudge