High Court Karnataka High Court

Shanmugam vs State Of Karnataka By Upparpet … on 14 November, 2008

Karnataka High Court
Shanmugam vs State Of Karnataka By Upparpet … on 14 November, 2008
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"' DAY OF NOVEMBER 2Q§aI,

BEFORE

THE HON'BLE MR. JUSTICE ANS PA¢HHAEUR:II ,u

CRIMINAL APPEAL No.i299 Q? 2Q0s*'"fa"*~I

BETWEEN:

SHANMUGAM
S/O MUKAIAH
AGE: 27 YEARS _«
# DORMADOPATTI POST '
DINDIGAL MAVOTTAM
MADHURAI DISTRICT

, ,_-- a I If 2 _ I:; APQELLANT
{BY saxks IH3J2swARA,.Anv,,y
mm      I  

STATE OF KARNRTAKR* _
BY uyyan PET FQLICE ¢_ _ _;
{REPTD BY PUBLIC PRGSECUTQR HIGH COURT)

»u- % 'I'_;. a_"-= I RESPONDENT

{BI SR1 A V.RAMAKRiSHNA, HCGP)

.tfiL;A FILED U/3 374 CR.P.C BI THE ADVOCATE

:f*Hmx’mm’gmwm$mm mmnww tma .mmmmmI
g DI;25.5,ee PASSED BY XXXIII ADDL., CITY CIVIL &

7SJ;,”p &

_ .SPLI, JUDE (NDPS), B’LORE IN
SPL:C.C}NC¢109f04 ‘ CONVICTING THE
APPELLANT/ACCUSED FOR THE OFFENCE P/U/S 20(b) of
N.D;p.s,’AcT AND SENTENCING HIM T0 UNDERGO 8.1.

I,’ DIOR 2 YEARS & TO PAY FINE or Rs.3,oo0/« AND I.D.,
u3< OF PAYMENT or FINE AMOUNT HE SHALL UNDEGO R.I.
'.EoR'o§2 MDNTH.

ufl»’¢rl.A is céming on for hearing this day, the

E”p CQfirt delivered the following:

‘eansta

2
JU%’IEN’I’

The counsel for the appellant files ateemo

stating that the appellant has undergone,senten¢e”_

ordered by the trial Court and also depoeited thee

fine amount and that therefore he does not p:essV

this appeal. The ;epo:£_’;§f ‘thé»v:cLief*

Superintendent of the Central §iieen}f5éen§alore
was called for, whieh reyeel thet the apeellant
was in custody’ frofi’ 1s§1Q;g05éf file; 17.12.2003
and from 25.5ffiOQ6 tj1¢.fiheV§afi of 5:; release on
25.3.2O085t ltléejreportedsthet he has also paid
the fine $m9é5%,_l féglng lute consideration the
report: and .§is§.:th%-f§eg¢5 filed by the learned
counsel «”§or_ lthéu e%%ee11ant, the appeal is

dismiseed as not pressed.

fklfls
Judge