-3-
IN THE HIGH 'COURT OF ICPLRHPLTNCH A1'-».~ EHNGAEIORE
up.-rxn '1'!-HS was 10''' nm or MARCH 200!-::""~jT.
BEFORE
'1'!-IE Humans nn..ws'r1c:n c.n. if " '
cnzmuzxt. lumaxou pn1':7'rijot-1%No;4o;«§;fV.2sioa§k«%
BETWEEBI
why"
3 u 1rn1m.mu. Ilt1II"!'I-'IVV
-I': luuubauwn nuwua nu "
SID I-IUNISHMY scum
man may 55. ':'*.:-'.aa----«
RIM' can: oF._..'r~.nh€ImaH|i'm,
uric: 1
H.n..comm=
3193335333 n.wxI3»; «
n.ranrc;=.L'*:!;-wu "
nzr SERICT 1; ; . .1»n'r1'r: mean
43'! W»
:'I.*"':T{ i.u.'fiE1"E~_ P lvw
_m:nv..Azou-r '49 vans
'yaw
., 'masmn worm
V ~ n1a'mc'r
. r_1::;'1:_n.s;:_1
%!_n*s1-nnamrrnn 3? L. n
'saw-.rw.m.
A on
i'r'u un5"i E' ?
AGED 3300'!' 49 YEARS
IIIRHDIRIJR
UDUPI TALUK AND DISTFTCT
RRHATME . . RESPONDENT
my 33.; I: P ct-IANBRMHIIIWI REDDY, NW.)
13/
-2…
CRL..RP Ia FILED W3 401(5) RN snc.39′:
cr..2.:: en: .=.\…m.n.n.c.=;-.I-3 arose. rsurzousn 2__n_Anm.-.
To sum esznn Tl-ll: onnnn nmnn 16.4.2007 {on we
‘1″‘ii.»E or “1””n’T fiifi’i’., i sasarores June: a ‘.*.e»…,”1!:’ee’.’,
nmcnnonx mum. nxs-rnxcer, !AflGA.l_.;GR.l?IV. am
cRL.PJv?mL.i~io.«iii2ofi6 mo hhfifi oases’:
10.3.2006 on me FILE or THE cum. .$u__ooaa:;g..(3n.»nn)”
-u–w-F 7- ——w
1′ mm counw MADE 1′:-In rounowina:
ox-.=t’:=..
behalf of fihe h.fi’um tno;ree§ondent. whe L.R or
the reaponoanfa ins” ‘a1é1′;~”£=o4j¢a_so’i:t..”j’ ficunsai :6: the
petitiooohuieifireenotg _;j*e
‘ 2;»§ouo§§i’£or tho yotitionor submit: that
the gnatitionez =1$v_§nde:g-ing sentence :3 th;3
, , “The respondent-
v,’,yetitioner in the above case
Aoreapect£u11y’ oubmit that the
dispute betuoon the
aggellentlgetitioneg and the
respondent is Iulxy settled
out :3: so-ext. The legal heir
or the respondent has no
objictiofis is set aside the
conviction order passed by
the fifldi. fiivil Judie
(ar.nn.) end Jnrt at .Aneke1
in CC No.399f2004 by its
order dated 10.3.2006 and
releeae the accused!
U
‘n-as PETITION coraxne,one-.-41foito_’ié3ne:a1oo,_ é-yns’
I (ZOURT OF Iunulunmnn
” A. at Hlvibeirty.
..3..
petitioner in the interest of.”
justice, equity and law.” ‘
s hes iotegfiiegwfi into the
shoes of the resf3c:nde’nt.{.b’;TEejfco:r;position of the
offence un<ierV_. the effect
of acquittai: of .;heJ netitioner wit" wuom .
offence Hence, the accused
on the file of the
Addi}u_CivilJiigdoeLi{Jr.Dn.) and JMFC at Anekal.
Since the petitioner is in judicial custody, he
His bail bonds shall stand
V , cancellédf.
Iruunn us.-_-u’-nu 9. .m._.-. — –.. –i o
viiintimate the jail authorities accordingly.
BSC
44 A —-_ _- –_ -uannlnfi ll£\I.l.’I