High Court Karnataka High Court

Sri Prakash B S S/O Late Sannaiah vs Sri S B Umesh on 5 March, 2009

Karnataka High Court
Sri Prakash B S S/O Late Sannaiah vs Sri S B Umesh on 5 March, 2009
Author: Jawad Rahim


3|-‘JUN: vs nnnnnunn» rnwn-\.-\.ruu- usnluwnlanu rliurr-\.uuuI ur nauwnunnn filur-I Luuxl -Ur 1(A|(|\tAaA|(A.’ 1-fl(§|-l'(;()UflI’ DP {(ARfig’fA|(p {fig}; Cough’!

9

L % [ BYv’8§§”;::?iV,§§;’2’i?EG0WDaA, ADV.)
[ sR1,s.B.Umcsh,
‘ –_Age..r.i about 89 years,

‘ £mja.n.a Nagara,
‘ Magadi main Read,

In ml: man COURT or Kanmmma gr %j %?%%%

;g

DATED THIS TI-IE 5’rH I}AY;E}.F_MAI€”fl}Z’ §’2Q(§§§ % A

Bamng, * %

THE B.’ON”BLE n.m…IU

BE’!’W”EEN: ”

% % %
Slo late 3:aI…:1′:2’1-5’~E;i»’a.1’1′,’ ..
Aged aibouigf-.23 %
Hoists, we %

Mu thurayasmramgv. 2,

SN Cmsis$__H«gga.n.a}xa1Ia
Mainfisad’, Sunka-iiakimte,

. Bg:x€aga:__1:<mj:–56G~'Q9_1 .v

PETITIONER

Ba11ga1ore-56099 1 .

RESSPONDEBFI’

{SRI.JAYAEAMIM&’DV.)

5%

“-“”-“” “‘ ‘”‘”*-‘H-H-V1 *-V” -vvm vr nnnlvnlnna ruun LUUKI UF KARNATAKA HIGH COUR1
a

THIS cm..R.P. IS FILED U13

c:R.p.c. PRAYING mo sm ASIDE THE
AND ORDER DATEII1 o1.03.2o%o7% PAssE::BY%:fH%E’

VI A.C.M.M, I-3AI’IGAI..ORE :aND%T¢G’HFIRm;e%J f:’»*zf*

THE cmnan mmn 2′?}.*1.1__.2t3£3!}”‘PAS$Ex§* f§Y’_jTHE ‘*.

mnsxnma OFFICER, 1’*i*c.*;i+xr ,. kmwamgés IN
CRL.APPEAL.NO.1G%%9 _{2§}i3if”;

THIS CR,i,..R.P. QC}’r§11§f%I’:’:;_Di’i._.’Ff€f}3.’i%5V”GRID ER THIS
DAY, THE THE §*m,Lowme:

Bath t11e Vai<it#' – present with their

c1:1'3"xt5\ x '

application :1/3.14'? of tha

_ Q5-xmission in compound the ofienee.

Pwmissien granted.

V. ” 4.Conaide1’i11g the nature of dispute and the

of the trial court, the ofienee punishable

U

– –n – \-vvv” [_.\-ff -v’u\I1MIHrv~ ruurv LUUII I U!’ iu-KKNJ-IIHIUI Hlbfl LUUKI U!’ KARNI-\TAKfl HIGH COURT OF KARNATAKI5 HIGH COUR’

u1S.138 of the Itifict is compounded. It

an efihct of acquittal as envisaged u/S.32{:)w'[

Cr.P.C..

5.. The pctitiorzcr».é:~cx;uaé£.£v_ “fig

withdraw the amount, in the
Trial Caurt or “iii; Caurt, as the

case may be_. 4

Ting of in term of

Sd/-

%%%%% judge