Karnataka High Court
Sri Anand S/O. Nagaraj vs State Of Karnataka By on 29 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29"' DAY OF JANUARY 201Q
BEFORE
THE HON'BLE MR. JUSTICE I-IULUVAIJI G__ .
CRIMINAL REVISION PE'I'ITIoN_ N0._.'663--II2OG9v" _ I
BETWEEN: A I I I
SR1. ANAND,
S /0 NAGARAJ,
AGED ABOUT 36 YEARS,
R/O JAKKANAI~1ALLIV1.LI,AGE»;""' -
PANDA'./APURA TALUI{,----.__ _ V,
MANDYA DISTRICT. j=.,.;.»_PE'rI'rIoNER
(By P. NEHRU I'
AND ; I I I I
1. STAGE '
BY' IéANDAyAI:aU.RA..j0INN RS.
2. _ -SR1. SA3'ISI-IA
.. S /0. I>ApECQ_w;)A
ABOUTQ3 YEARS,
I ASIIEI'; Y'AS1%I.ODAMMA
._ .__«w';'<);...pAI3I%:GowDA
' AGED' ~AI3oUI' 33 YEARS
R~2':.AND 3 ARE R/O JAKKANAHALLI
.. , _ VILLAGE,
~ PAN DAVAPU RA TALU K,
--='IvIAI\II)YA DISTRICT. RESPONDENTS
THIS CRIMINAL REVISION PE'I'I'I'IOi\I IS FILED
I UNDER SECTION 378 OF CR.P.C. PRAYING TO SET ASIDE
THE ENTIRE IMPUGNED ORDER AND JUDGMENT OF
ACQUITFAL DA'I'E£) 10.10.2003 PASSED BY THE
A00I'I*IoNAI., S.J.. MANIDYA IN S.C.NO. I-49/2007 W
ACQUIT'I"II\IG TI'"'II£ IS€I£SI"OI\E'DIiI\I'I"S/ACCUSED FOR 'I"I"II3
002/
OFFENCEI P/U/SS. 341. 323. 324. AND 307 R/W 34 OF
IPC.
THiS CRIMINAL REWSION PE3TI'l'ION COMING ON
FOR ORDERS THIS BAY, THE COURT MADE *.fI'H1~:
FOLLOWING: "
ORDER
In View of the ameridri1éht—-.to7Of j ‘
Cr.P.C. by Section 29 of the
this petition is dispOsed’Of”~–twitii thiéi
petitioner to file an a”‘p.pea1FO§? \,v,fitl’i’€ir§1wir1’gV’tE1e”vpetition.
BKPO,