High Court Karnataka High Court

Smt Bhavani W/O Gopinath vs Smt Latha Kumari W/O Sri Rama on 13 January, 2009

Karnataka High Court
Smt Bhavani W/O Gopinath vs Smt Latha Kumari W/O Sri Rama on 13 January, 2009
Author: N.Ananda
 

IN THE HIGH coum' or KARNATAKA AT BA§¢G.§LtiIéE  k  

DATED THIS THE 13TH DAYOF' uIA1wAIz3' 
THE HOBPBLE MR;J§E§FICf5iV.N,.§HA§§D}i;,V:4'V  
CRIMINAL PET:T1oN§{gt;. 1800 o*i?2o0j7
BETWEEN:   %%   7% 
1. SMT BHAV&'fiI,_W/O' V'

AGEI3A£goU3?_49vL2AIes-V'*  - 

S'I'AF'F l,f\_1'L',RS$ _rm:sr_    .

R ATURV5;=S'I'C:RES"=.ff'-V,  V-
ANGA15OR_E»'_   '.

{By%'Sfi.': TA:é§é;§;uz%;7'§Vz%*c1§: S:;i .K M_~NATARAJ, ADVOCATE)

  PETITIONER

11*
U

SMT LATER KUMAQ wio SR1 RAMA
$"FAF53' NURSEVIN E531 HOSPITAL
.. «E3/A'? ESI QURRTER3

" RKADRI  ..... ..

t--d

  MAN-G£:L{>RE-2 _ .. RESPONDENT

 

  (By. bsvmasa RAO, ADVOCATE}



 

 

DISMISSING THE REVISION PE'I'§'I'§ON A!%§§""'vv£;fs§fAi"{.[j' 

APPROPRIATE COMPENSATION.

This petition, coming on Vfof adzni-.$si_§>fi, ' 
the Court, madethcfollowing:       "  

onnag  

Agmeved by :nadeqpa§y o£%.?fine '  and

compensation ordered'    « petitioner was

consideratjezi,   the findings
  .. 

I a learned counsel for
peti::ione§~;%_ A %
_’_j1’11cVv:-f’ was convicted under Section

Instruments Act. She was directed to

fiIi§é:”.jQfA’:=.I§s.15,0O0/- with interest at 6% fmm

V snout of the same a 81111} of Rs.1,000/~ is

, ‘A Vwtso be appropriated towards fine and remaimh g

has to be paid as compensation to the

V A % % % iféompzaixxant. N ,

4.

passed by the courts below.

interfere with the same,

dismissed at the stage of aditiifision. V

Sd/-:1
Judge

I do nut see any legal .

_ Acfcofd-ingly, V 3 is L.