Karnataka High Court
Shivaram S/O Kalappa Shetty vs State Of Karnataka on 16 February, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD R i
DATED THIS THE 16TH DAY OF FEBRHIJARY, jgaiioii " ii
BEFORE V _ _
THE I--ION'BLE MRJUSTICE'iC,1R;-KOMARgtsvIl\M§'Rit'
Cr1.A.N§.'1v9;'7~52/2.609.' it
Between: i
Shivararn '
S/O Kalappa Shetty *
51 yrs, r/a Nagarpi
I-Iubli " '----.-:fAppel1ant
(By BAHiferhath, Adv)
The Of
Rep by _ ' "
\[:§§gi'1a,nCe Squad
._1{{ub11C _ ---------- M = - .. RESPONDENT
' {By Sci'PV;H:G'-Otkhindi, HCGP}
._ A Cr1.A is filed under Section 374(2) Cr.P.C.
seeking to set aside the sentence dated 27-7-2009 in Spl
AA p(KP'I"CL) CC" NO. 12/2003 passed by II Add1.SessiOns 85
Special Judge at Dharwad and consequently allow the
V'~.a.ppeal by acquitting the appellant for the Offences
punishable under Sections 39 and 44 Of Indian Electricity
Act and pass other Orders as deemed fit.
is-f
This Crl.A coming on for orders this day, thie"-..Co_L1rt
nnadethefbflomdngw '. "W»'V
JUDGMENT
Learned counse} for tEfieMiiVap’pe1ian.t”Vida
Memo. The Memo readsas it p A T
“The ainpeliant “had died W15»
1O–2OO9;._’The”rneii%i’oVVVac.eorrif5anie’d with
death along with
The legal
_.-feiifeseritatixx/e..V:_~ of the deceased
1.._ap’p4e11aht’:i:’dto=riot.__:Vi1’2tei’1ts to prosecute
the*aVi3peai;__”V s
appeal abates on the death of the
appei_1ar_it.i this criminal petition is
idismissed asiabiated.
Sd/-»
JUDGE