High Court Karnataka High Court

Shri Gangadhar Gulappa Tadasad vs Shri Laxmanagouda on 9 January, 2009

Karnataka High Court
Shri Gangadhar Gulappa Tadasad vs Shri Laxmanagouda on 9 January, 2009
Author: V.Jagannathan


IN THE HIGH COURT’ 0;’ KARNA3jg§’;§.éiV’: V.
(XRCUIT BENCH A'”I’ DHARWAE
DATED THIS THE 9TH LIA?’ V’
A’ ‘H ‘V
THE HON’BLE MR’Jijsrzcéi”‘J,’JA(3A;§§é;%§THA’i\1
c;1R:L.p.n{Q.5?isf.36;<2Q0é —
BETWEEN: V ' V i " V
S1111" Gangadhaxf, S2
Age: 67 ",?6:;'3iI"C§_,~. QCC: 3AgIj._sI«i– 1*<.;»:. Agivrécatcj

Am: "

Laxma:riagouda.,
” vSI0i..g§in12appageiié1a Patil,
. W.,Aga; “F2 yvears, Circe; Retd.Gv1:.St::van{
_R}.9:”v4r;anga1¢;.e~e. ..RESP()NDEN’I’

flay s:~;’1é; H;:;<3ot1<11jndi, HCGP)

* " This crimjnai petition is filed under Section 482

I A. , LCr.P'.C. pvraying to set–:-iside the order passed by the learned E

A'dd1.I3istrict 6; Sessions Judge, Qhazwad, sitting at Hubli in

"{3fi.A.No. 16/2006 dated 20.3.2008 and grant such othsr
; ertler or direction cenfirming the order paased by the learned
T If Ac}.d1.Civi1 Judge: (Jr.Dn.) axid Iilrd JMFC, Hubli, passed in

Ca(3.N{).89/ 2003 datfici 25.3.2006.

This criminal petition coming on far orders this day,
the Caurt made the fztzllowing:

Heard both sides. ‘sough4:–‘V:tI;~’.1.” tc$ c:{$§a§}’e:I*;t; the
criminal yefition into appealés
Accordingly, peiijuo:-. mpasga of.