IN THE HEGH COURT OF KARNATAKA AT BANGALOR'£TE"'»a.
DATED THIS THE 15" DAY OF NOVEMBER if
BEFORE
THE HOIWBLE MR. JUSTICE c.Rf KU:MAR'AS'S]tiAiV1'{VVv._:fi:.,_vi'
CRIMINAL REVISION PEV»TI_TIOl'\';'..gA\,.|'C):983/393; °
BETWEEN:
Smt. H.R. Rajamma,
W/o E-LR. Rangegowda,
Aged about 52 years, - _ .
Occupation: Househoid vwork;" -
Residing at No/$15; 2:
Kantoor Road, 1_SF.r%1airifVR*Oacf,_' __
Gokulam 3"' Sta€ge,_f"'__' " .
Mysore-570 '«1.,__ _ " .. Petitioner
(By Sri. Prasxanunaktu ma 1" A:?.,»t'A~d:yo.cate)
AND: A V
H..R."Ran5gegOwda, ttttt N
V':_S/O"Late.,Rangappa,
Aged ab(>_§;t_y 56 yea rs,
Re'5id'i.n'g at .E3..N'o.'415,
13' Main, 3"'_Stage, Gokuiam,
-Mysore.' '
, .112; .r.y.>,y.-,.,-.4,
'-- T S/to .Range Gowda,
--...'.Ag'ed about 33 years,
.,RVeSiding at D.No.415,
15' Main, 3"' Stage, Gokulam,
« 'Mysore.
. Cheluvegowda,
S/o late Vykuntegowda,
Aged about 52 years,
PWD Contractor,
Ramakrishna Layout,
Chennarayapatna,
Hassan District.
. Sahana
W/o H.R. Raju,
Aged about 28 years,
Residing at D.No.415,
1'" Main, Kanto Road,
3"' Stage, Gokulam,
Mysore.
Mysore.
. Kamalakumar Mai--.:iaEa,..i
S/0 K.K. Man'dara,.__ ' ' '
Aged 41 years, _ , A
Residirjgat D.No_.4'1.5',
'_.,.Kanto«.i3oa'd, 1" M'a.in,_
. 3V.dAStagei,."sGo'kulam,
":_M»ys'o~.re. 2 ~-
. Trze Avétatev of'_"i<a'i:r2'ataka,
By Vaynivilaspura 9.5.,
~VReprese.nteVd by State
I '~___Public Prosecutor,
" _P-ig'h"C_ourt Building,
,BaAri~g.a_lore~S6O O01.
. Dr. Chandrashekar M.D.,
Adithya Hospital,
.. Respondents
This Criminal Revision Petition is filed under sectie_n–397
and 401 of Code of Criminal Procedure praying to set.ria4Sid.e’~»tvhe
}uclgment and Order of acquittal dated 18.8.2008 the
IV Additional I Civil Judge (}r.E)n.,) & M’ye.drief’-:a_Va_
C.C.No.12-4/O6.
This Criminal Revision Petition coming onfor’A’orders«’§i[/1’iVs’»wtV
day, the Court made the followino.~..,i_””~~
O,.,F§ Q E'”;§- V
The trial Court has acquitted’,’the rest-vojndents/accused for
the offence punis§ha’hT.le’~ under Section-34 of
Indian Penal Code.Tffhe5pet’itifiotn’er/§:oVn7gp’lainant has preferred a
Criminal of Criminal Appeal. The office
has raised anxojbjecftion”:rne’n’t~i:o4nVi’.ng that the Criminal Revision
Petition “i’.s”not umaVinVta’i’naivjle..’ against the order of acquittal.
Consequently, this Criminal Revision
id
Sd/-
JUDGE