Karnataka High Court
Sri K S Shivakumar vs Sri N Vasu on 9 June, 2008
em "n-:5 HfGi-i coum or KARNATAKA AT BANGALORE zzmss 7+-us we 9*" DAY or JUNE 2003 BEFORE Ak VA A _ THE HOWLE mmusrsca SUBHASH"S:ADVi:V.: " ' L BETWEEN: Sri. K. S. Shivakumar. Sen of K. N. Shankaraiah Setty, Aged about 53 years; Residing at No.66, V.$. crosa, GD. Street, Laibagh Upparahafli, ._ BANGALORE-560 064. . - _ AV " .. FETITIONER <:Bysa.Annaia£§ AND: S:i.N.Vasu,»[._' -.::_. Sin. V,N,Narasini'i)_aiahi,' .4 Aged abaut Syearsgf'-~., " Residing aé.No-.362', " 4"' Man Pari<*Road, " _ 2 " Kengeri Satellite T0T¢:n..'-- BAN<js,é.L<3a;&-559259. V .. RESPONDENT
. §<aE§e_sh Gewcia. Adv.)
" . . 'Thié Revisien Petition £3 fiied under Sections 397, 40';
(5) G=.*,P.C.'p:a?;;ing to set aside the impugned gudgment and order of
*Vconvict§ozn"and sentence and the fine imposed by Xvi Addi. CMM,
Bangaloreflx CC. N.20’$8!04. £’:rt.G3.03.20G6 and confirmed by the
‘uXX3(‘J!4_.Addi. City Civil and S…}., Bangamre in CRL, A.No,56?’!06
iZ,3t.2′!»_.1f:’.07 and acquit the petitioner in the above case.
This Revision Pefitéon coming on for Admission this day, the Court
VT “made the fsiiowing: