Karnataka High Court
Shri Irappa Gurappa Shettannavar vs The State Of Karntaka By Its Spp on 14 October, 2008
IN THE HIGH COURT cm KARNATAKA Q
CIRCUIT BENCH AT 9HARwA9_;~~«- . : .
DATED THIS THE 14TH my GP omafiag' :>;§I<is T'
BEFOEE '
THE HOWBLE MR.JUSTICE RA:M Mari/IIII'A'IeE?:nm"II "
I~2;';uis£<;I\I~.V.. . ._
CRIMINALAPE'FI'I"~IQN No.23.15; 2006,'
BETWEEN:
SHR§ IRAPPA GURAPPA .I.SI~I1:.§*It'r:AN__II:;%T' 'Vfl,R '..
MAJOR,OCCQDRIVERV-V--v. f --. 'V 2
R/O INcHANm,,'--<:'Q. LZSAUNDA
DISTRIC'T_5'IEL§}AUM"'. ~ '
V ' Petitioner
(By ski ASHCJIK 'I{j§;ALIfA:§sHEI1*Y Advocate)
fiifii
' 'A . I STATE' 011 KARNATAKA
' 'BY. ITSWSTATE PUBLIC PROSECUTOR,
ADV'O(3A*i'E°'-G~ENERAL'S OFFICE,
'-- IWIIGH CC)UEk*='F BUILDING,
GIRCUET 'BENCH AT
DHARWAD. ...Rcsp0ndent
THIS CRIMINAL REWSION PETITION IS FILED
UNDER SECTION 397(1) and 401 OF THE CRIMINAL
PROCEDURE coma BY THE ADVOCATE FOR THE
PETITIONER PRAYING SET ASIDE THE JUDGMENT DATES
4.10.2004
IN CC 88/2004. :1 if
3 9k
THIS CRIMINAL REVISIGN mmloxxz ?_:’ii<i)i%ézeI';£'~1.{;i+-V CM,
FOR ORDERS THIS DAY, THE COURT-._u MADE *':.'i~1_E'
F0 LLOW§ NC}:
This petifion was fi1e’d- gm v1’1.20G5’_Vebjjec.{iofiée.
noijiied by the registzy was cmjnplied ‘§’he petition
was listed before 5:; whenee two Weeks
time was 23.7.2008;
18.8.2068 .—;.nd”A;«!§’.9.2:<3Qa to comply with
the oflice: the objections are not
'A fl1;here any representafion.
.to be negligent in prosecuting
the E-finds rejected.
Sfifig
Fudge
A csg