VA i§EVARAJU
IN THE HIGH com? Toy KARNATAKA;
DATED THIS THE ram aggro}: l;’-‘E:_%3?i’§>$.i’.V & kk
BEFOi¥$Ei’« “L ‘ %
THE Hommm MR. Jfisfma Q
BEIWEEN
$MAYAb??~3A _
S/0
AGED”.ABgi’§”}{3_’1’~,72 Ygamf %
AD\?’O(3ATE”*w«.
RA/A §;Q.7.4,5, £.5Tj{+i~hsI1′;_1N
L’Bs:g*T::Vis;’mr;;E,
‘,BANGALQR’Ev~7f:a_ % APPELLANT
(§§r sR_1 C _L;$;g:Si%::séir4ARAYANA RAG, ADV.)
. PRAKASH H %%%%% 14
N _Sf.G4.§{E£?};SHNAPPA
% .g$;<:32:§«:3<;: YEARS
' R;'f.3..§;§.LALASAR§RA VILLAGE
(3r.~E{_.A'4_X»*.A{{1"€L)S'£'
u B.Ah§GAL{)RE-65
'9 S/O MUNISWAMAPPA
$3313 35 YEARS
Rm ALLAIASANDRA VILLAGE
c3,K.v.£<: POST
Bm~zGAL0RE–e5
0i§'7Vti1e:T»i{9¢g§1*1f;£;'§'{3hief Metropolitan Magistrata, Bangalore
"._V§:ha1ie£1;%6dVthe judgxent and erder af acquitta} dated
A 1.32007 passed in the said case acquitting the
" afiécused Nos. 1 "£9 3 therein of the affences punishable
2
3 SHIVANNA S /0 M NANJAIAH
AGED ABOUT 52 YEARS
RETIRED ASSISTANT REGISTRAR
HIGH COURT 0? KARNATAKA
R/C) No.7:>:é/2?”, 6TH CROSS %
PIPELINE, KAGNANADI ROAD «
SRINAGAR, ‘
BANGALORE-50 f~iESPf}}*€J3:’§3NT’€-.. = _
{BY SR1 {Z SHANKAR REDDY FOR ..i21,R’-“~..–;€}”‘
THIS CRLA IS 3?1LE:DA..U~;*SL5:a:?z3%.{4) CR’.’i?A.Gv”BY THE
ADVCDCATE FOR ‘I”i£v1{}_:”‘3g A_PP§3I,LAz~iT«A%_AGA1NsT THE
JUDGEMNT AND oRDERT_’0§sp;CQ§3m?A4L. m’.2. 11.2007
IN <::.c.No.1oc2:2/03 O1\3.,_'£7§{E3 .FII;3?: 'CWTHE C.M.M,
B'L{JRf3 Lirsm-*. "'A__(3QU'35'ITING THE
RESPQNDENT/A;CCL?SED FQR' "THE OFFENCE
P/ U/3.447;' 4:;m"32.3, 594 WW '34v.GF IPC.
THES %AT.Vv.:C:RLj2;;%% “C~ QMiNG”” (‘L)N FOR FURTHER
HEARI’NG__ TH:sV~«v:3m(,%«%%j*1a§:% COURT DELIVERED THE
FOLLOWIN4G:’ %
13 G M E N ‘T
in CC No.100{)2/2003 on the file
‘j;fé;’f’erred to as the “rriai Court’ for Sl.’10I’§] has
‘.-.-._f”‘*”””T”””
11. In View 9f the above nature of % ”
the ?Ws.1 to 5, I have I10 altema:tii}é’b1;t”£%Q V’
Trial Court was quite jusfifictj
judgment and erder of the
accuseé of the 0f¥€nc§-es.__f01fr’ x§}éi9é 1’ii:V’4i<-sci. As
313021, the present ap1)V%f-::;a}.' dismissed as
being devoid accordingly.
Sd/’E.
Fufigé