Karnataka High Court
R B Hiremath S/O Late Balayya Swamy … vs The State Of Karnataka By Cbi/Spe on 16 September, 2010
, Bangaiiore ' IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16"' DAY OF SEPTEMBER 20e1"C.y BEFORE THE HON'BLE MRJUSTICE N.ANANr")A A A A CRIMINAL APPEAL No;f168:1'/2093 A ', " BETWEEN: 4' A A E' R8. Hiremath S / 0 Late Balayya Swamy Hirernath _ 62 years, M.F.505, Block? Nandini Layout A' 'A _e * A' Bangalore -- 560 096 A The State oiV'K_admata}_<aAA._ it A By CBL+'SE'E Z V" 'A V' . . . RESPONDENT vs;?roI)t1~rd,pyJe;d:dav, Adv) A =-.Thi_s appeal filed praying this court to set 'aside the judgment and order dated (26.3.2003) "2l,l0.2GG3 passed by the Court of XXI Additional City Sessions Judge, and Special Judge for CB1 " e.cases,.A'Bangalore in Special Case No. 18 /1987 etc., This appeal coming on for orders this day, the it A _ it delivered the following: JUDGMENT
Sri. CH. Jadhav, learned counseplfvV:’feiif:rt4he
respondent — CB1 has filed a memo along
certificate of the appellant andlias’ ‘eQrl.I’1rI,I’1jé§»«l§fV1:v€5’*9e*’:eath Ad
of the appellant maccusede on In L
the death of the appellant’/accnSed”‘e
Appeal No. 1681 /2O():3..aba.te’e_.’Vd 9;’ L
Delink Criminal Place the
lower court’ “:i:vlthVV.7 Criminal Appeal
No. pnst’tl1e”ap’pea1 for final hearing.
sdizé,
‘£115.93