High Court Karnataka High Court

Revani @ Revanashiddappa vs The State Of Karnataka on 3 July, 2008

Karnataka High Court
Revani @ Revanashiddappa vs The State Of Karnataka on 3 July, 2008
Author: Mohan Shantanagoudar
 

IN THE HIGH oounsr or KARNATAKA AT Bmoogokg

omen 'nus THE 24*" D1"; or Aueussff '2'3:I:ig~.f: ft --:-,   _

THE HON'BLE Mn.Jus1':cE  

c3;MINAI_. R§£§1rQ_gq_| pérxiion No}§9ai(2ooS--:   _

 #;'P'No.8%[_2§' 

Revani @ Revanashiddappa,   
S/o Gurubasappa Eresami. _  '
Aged about.24.Ay'ears,i; '
R/o.Harih_aif, . H.  
Now   
Mailur viiiagg 5, 9 .
Sh§ggacno.Ta|uk,"*;.; " .9 
Haveri oistra:t...'V'    . ; .. PETITIONER
 ' '    " (Common in both
petitions)

( By  R.B.Contfa;{or,Q'-Advocate )

  ..Tr1s-;_Stai'.«?, of Kamataka by
 051 'Raficbennur Town Police
A '=Statior!;jRa'nebennur,
*---..__Haveri Déistrict,

Rze;5.aBy the State Pubiic
Prosecutor,

2. AA ' High Court of Karnataka,
*  Eangalore-560 001. .. RESPONDENT

(Common in both
petitions)
( By Sri G.Bhavani Singh, Add|.SPP)

Cr1.RP.891:’03 ‘
Cfw.CII.RP.890l03 – 2 —

These Criminal Revision Petitions are filed under Seetio_n~»397

and 401 of Cr.P.C. praying to set aside the judgment _
passed the the S.J., Haveri in Cri.a.No.14/2001 ‘(did (in V’
Crl.R.P.No.891/03) and in cr:.a.No.:.3r2eo1 f{oid_V4″Ne’.”84]99}. (an

Cri.R.P.No.890/03) confirming the convictim… iand._senten£e7-§.n

judgment passed on 29.7.1999,passed ‘bypthe PrlV.CJu.. 3%.
Addi.JMFC., Ranebennur in c.c.No.’:r:g6/98 (in-Sr!.’R.P;N6;{39V1]03) and A

715,198 (in Crl.R.P.No.890/A03).

These Criminal Revisipn.i.Petitidns coining .dn;_for orders this day,
the Court made the .foilowingV–:. _ :1» ‘ ~» ‘4 ~ ‘

Though A’ the .n1etteI=spVer_e tzaiied thrice, none appears for the

petitioner; Petitidrus ére’dism.issed for non-prosecution.

sd/-9; i
Iudgs