High Court Karnataka High Court

Shrishail S/O Malasidda Metri vs State Of Karnataka on 21 July, 2008

Karnataka High Court
Shrishail S/O Malasidda Metri vs State Of Karnataka on 21 July, 2008
Author: N.Ananda


:91 THE HIGH Comm’ 012′ KARNATAKA
czaczm’ BENCH AT GULI3AR§A. %
DATED THIS THE 23.” BAY GP;’»:JUIgY4..
BEFORE- V’ M {V
THE HONBLE MR. JUSTI§E~« Agsgazfiijfi T_

CrL RR N;:§{}1′:264j2Q!.)a6 ” _
Between: ” V ”


Shrishai},   :  _   
9/o.zv1a1asidda metri,'     "   
I':/a32Yea1'3, ' 51  " I "   »

R/o.Ma:11droop,

So},ap13r'I'q, "   Pefifioncr

(By Sri R L 15a_:j1,_:w;g%;)-“.. _ =
And; ” 4′ V

State 01″ Kamataka, ”

B§:”S§ate §’11b]j¢V§3:psecuto1″; —- .. Respondeni

{83}'”S1:’i shara;:;gbas.~gppa K Babahetty, HCGP)

i?é§§ision petition filed under Section 3??

Ahéézdwith ‘–£%3ec*£;%{}3:.V f4€}1 CLPC, praying to set aside the

‘judgment and %ntc:1ce cf cexnvicfion. imposed by the II Addl.

” -«figssuians Judg&_,”B;ija§12r in Cr.A No.9/ 20{}6 dated 29.7.2006

, jzhc judgment passed and sentence awarded by

‘£he– iearmei :1 JMFC, Bijapur in arc No.542/2092 datsd
‘=».”v:,2.:.<2s30a3.

Qiay, ji§;1e Court made the foiiowzng:

T ~i°’…””§{* ?’…*§?’~ W coming on far admissimn this