High Court Karnataka High Court

Sri J Somasekhar vs M/S Padmini Silks on 9 July, 2008

Karnataka High Court
Sri J Somasekhar vs M/S Padmini Silks on 9 July, 2008
Author: K.Ramanna
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE earth DAY 0;? JULY,    2

BEFORE

THE E-ION'BLE MR.JUS'FI(3E3"K .Rm1A1§1§1iI.    

CRIBfl}'9'ALAP$;E  16$:/2m'   J
BETWEEN:   ''

Jsomashekhar __  A

35 yrs, s/o Jayaraja  _  '

1'i!o.2223, 3951   V     
 ....     Adv.)

1 M]  _Silks _ 
Ramcsh Rc:.aham''vMarkct
" ._§ No;41, Appaiappa lane
   A . . . . . ..'
. " Bangalbrc-2
 j " V Rep by"its"P1'opfietor

2  Hareaiaji

I?r<::prictor
.A _ M]-s.Padmi;n:i Silks
~ V V "Ramesh Rcsham Market
'-- ..=No.41, Appajappa lane

C51' Street
Bangalaonrz  Respondents
 pcrmJs' sion     '   '
petition. The said   

thiscn1:n’ inai appcai cnn v’mV’i1:1..’§i3 p:’:t’:iii:s’f;:’»’1’1: Acxzottfngly, firm

The learned counsel fc-2f *i:3;c

Pcrmism’on “is. diitvctcd to convert

This criminal appeal is fikad under Sccfion 371? C§5;’z?~ic_

against the judgment and order of acquittal datc.<ii"2'i2–~9~i3§3{}'?_' _

passed by the XVI Add1.CMM, ~ Vin'

c.c..No.2os 15/2004 dismissing the compeajxgt, reg 4no1:g_- «..

prosecution and etc.,.

‘fhiscriztninal appcalcoIn1ng’ on fiat kth1$idqg,’tt;§’%,
Court deiivcrcd the following: . ” ._

J rm G was 2%

Sd/-3
Judg3