High Court Karnataka High Court

Sri A C Shivanand vs Sri V A Anjanappa on 3 November, 2010

Karnataka High Court
Sri A C Shivanand vs Sri V A Anjanappa on 3 November, 2010
Author: Huluvadi G.Ramesh
IN THE men COURT on KARNATAKA AT BANGALORE
Dated this the 3*" day of Novernber, 2010

Before

THE HON'BLE MR JUSTICE HULUVADI G   " ..

Criminal Appeal 1442 / 2007
Between:   

1 Sri A C Shivanand, 57 yrs
S/o A B Channabasappa

2 Smt H V Manjula, 50 yrs
W/o A C Shivananda

Both are # 8, Kambagiri   A A
Munivenkatappa Colony ..     
Mathikere, Bangalore 560.954.] _  'v'AppeHa1'1{S

(By Sri N Nandan';    A
And: A A

S.1'i»\_/ A  54   _____ 

S/to D"'Jenkata{2pa A

Anjnn 'ifr'a've1s,--v Bund Road
Banga.io1=€[-_ 5«6(}.O09'  - . .  Respondent

  Sri  Subbga' Shnsthry, Adv.)

Q  :~?_"  is filed under 3378(4) of the Code of Criminal Procedure
 "'praying to  aside the order dated 4.7.2007 in CC 32624/2001 and in
' V.'j~CC'33666/2000 by the X11! AddI.CMM, Bangalore.

\>4'



The Appeai coming on for Hearing this day, Court delivereeftehe
foifowing:   

JUDGMENT

None appears for the appellant, though the_Ani21j.fié’r»\é?eS”a€ij’oi3.rfied: T .A

on several occasions.

Appeai is dismissed for r10;11’pr0s–ecu};i.r.) n;’

An yudge