High Court Karnataka High Court

Sri Giridhara Ganiga S/O Srinivas … vs Sri Adarsh S/O P V Gopala Krishna on 1 February, 2010

Karnataka High Court
Sri Giridhara Ganiga S/O Srinivas … vs Sri Adarsh S/O P V Gopala Krishna on 1 February, 2010
Author: K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE Is: DAY OF FEBRUARY 20j1'0:'f=__' ._

BEFORE

THE HON'BLE MR. JUSTICE)  

CRIMINALAPPEAL Ivo. 99I.;I2C0_9-.'  

BETWEEN :

SR1. GIRIDIIARA GANIGA,

S/O. SRINIVAS GANIGA,'=. .

AGED ABOUT 47   ' __ ,.   
RESIDING AT SHREERAM 'B.UILD£NG';'~~. '
BOAR1} HIGH SCI5Ioo?I;"R0AD.  I  =
UDUP1.        APPELLANT
{By SR1. N'.V.M1IRAa.,1DIIAR;'ADV.)-, 

SR1. 1' I .   
S /0. P.V.__GQPAI._A I§RIS'I--INA,'
AGED AE0I;_J'1<34 RIrEARS4,._ 
RESIDING ATv.NO'.I74/A,
12m_MAIN, 2'?T3"CR_Q_SS,

.. .  _ A13'.'S.K.i2'ND STAGE, .
. VSANGAL9RE'=55o07o.  RESPONDENT

 THISDRIMINAL APPEAL IS FILED UNDER SECTION 378
OF"Cr.P.C'.v PRAYING TO SET--ASIDE THE JUDGMENT DATED
18.6.2009 PASSED BY THE PRESIDING OFFICER, FTC,

----  ..U,D_URI;--- IN' CRL.A.NO.59/2008 -- ACQUI'I'I'ING THE
I RESPONDENT/ACCUSED FOR THE OFFENCE P/U/S 138 OF

O' =§\i';1.--AACT AND ETC.,

a  THIS APPEAL COMING ON FOR ORDERS THIS DAY,
TI-{E COURT DELIVERED THE FOLLOWING:

Ki
» 2





JUDGMENT

The learned counsel for the appellant a

memo seeking permission to convert

Appeal filed under Section 338(4). pf V: iiitovnfiab

Criminal Revision Petiton undefS__eet_ion of

2. Memo is acceptegj – _ 111. ihe . of vviihe above,
permission as SOuVghTV:i”pi171″.tl’13£€’:V -is granted. The
appeal is pe1fraittec1A”‘to-li;ev”eon§e§ftee!:’=uinto a Criminal

Revision * l’

‘A T’ appeal is disposed of.

saiég

…..

Raf”.