High Court Karnataka High Court

Shri Goutham S/O Digambar Jadhav vs The State Of Karnataka on 20 August, 2008

Karnataka High Court
Shri Goutham S/O Digambar Jadhav vs The State Of Karnataka on 20 August, 2008
Author: V.Jagannathan
IN THE: HIGH eoum' OF' 1<:;ai"§:N.=a§:?AIw   

CIRCUIT    

Dated the 20% day er 23:53 . «A "  

THE HONBLE ne§.Jus*z*IeE% ':VVV'V.5IA(.§ALNNA;i'HAN
CRIMINAL Ravisiofi ?é§'rfieN§g;474g2m6
BETWEEN :     '    V ~ 

Shri C'routh4an1'*-. e 
S/o.DigamberJadha51{,v 3
Aged abou£'36'y&§'1's, 7}' 
Tq. Basava  " .  = _  ...Petitioner

(_ By Sri  R Keigzeeasizetty', Advocate)
     
The 1S~!r2i[i:f:e 'of 

By its State Pzxbigc Pmsecuter,
 _ Advocate " General 's office,
  e .. jmgn Courf Baixiiding,
.1 --..Baij1gaim=e~56O O01. ...Respo11de3:1t

 Qfieimxabasappa K Babshetty, HCGP)

"  Revision Petition filed uncier Section 397

..  readwith Section 40 1 of the Cr.P.C. praying to set aside the
 Vjudment of conviction and order of sentence dated
23.12.2004

passed by the learned JMFC, Basavakalyan in

7′. The lower appeliate court did not fméfif error

committed by the trial court in convictingetifew.

the aforesaid offence. Having gefie

of 00111113 below and the evidence” en recg2fiu,.
that of PWs.2 and 6, I am of the §I*osecution
has brought home eff {i;e’»;§et,itioner in so far as

the evidence of Aerue1ty…_ie_coI1o/eifrzed. as such, I see no

merit in €:¢1i’1.ci_:_4;€1V(§ee3i'(ii1igly the petition is

*j};»ond is

dismissed.

8. As the ;ie’ti3:iet;ei* I direct him to surrender

before co1ui1*’€..VV1;V() peldergo sentence imposed upon

shail take necessary steps in this

xfegaxiieizti presence of the petitioner. His baii

Sd/-

Judge