High Court Karnataka High Court

Sri Ramamurthy Setty vs Sri Natarajan on 28 July, 2008

Karnataka High Court
Sri Ramamurthy Setty vs Sri Natarajan on 28 July, 2008
Author: K.Ramanna
IN THE HIGH COURT OF KARNATAKA,  %

DATED THIS THE 28TH DAY OF Czcéjis T L  "  J 

BEFORE  A A
THE HONBLE MR,.J?LISTi(:E;"K.R£.iQi':3§$f1§I:A  3
CRL.A.Nos. 553, I 17f6%V', 1x12'?'CI€'_:2CC:1?

BETWEEN

I SR1 RAMAMURTHY   1

8/0 LATI:sRATHNAIAI~I~sEfITY-.._ I  I
AGED ABOL_i"I'      
CCC :        
R/O 675/27--:i.1:e_m C'RQS{SI_  3
7m BLCK"WE&fI',. JAYANAGAR
BANGALORE.-'~'+;56_0'4O8i%V  . I

 I I    " APPELLANT
(COMMON IN ALL)

 {By Sfi;  G S BHAT & ASSOCIATES, (NOT
    ..... .. ' pRE3ENT)

SRf"NATA§A3AN
I«*A'I'HEi2's NAME Nor KNOWN

 _  TO '1'1~§E°APPELLANT,
*~     AGE: MAJOR,
   }3.J";R.M. CLINIC, NOAG6,
  MAIN, 10TH CROSS,
  " PADMANABHANAGAR
. I -*-BANGALORE-560 070

 RESPONDENT

(COMMON IN ALL)
(By Sri: C N VENUGOPAL 85 ASSTS}

CRIMINAL APPEAL ARE FILED U/S. 378(4)
CR.P.C. PRAYING TO SET ASIDE THE JUDGMENT 85

ORDER OF ACQUITTAL DATED 22.2.2007′, 21.4.2007

5 – N
,1 V_ W
d,-W 2 s

PASSED BY TIE COURT 0:? xxu & xx. ADDL.ChdI»1u_;;~.._&

xxxv ADDL.sMALI.. cmusm JUDGE, B’LORE…Cf.FY,”V;IN* u
C.C.N0.-4713/O3, C.C.NO.506 1/2003,; * < as '
C.C.NO.50-62/2003 ACQUl'l'T1NG &
RESPONDENT/ACCUSED 1'-'O12…… THE e {35'FEr~:c1e '

P/U/53.138 OF NJ. ACT.

These Criminal Apfile. are on.fi:~.:f ‘V *’

this day, the Court delivered’ tl1,efolld»*¢ring; ‘
JUDGEME_N’If_ ” *

Counsel for the 1. of

the proxy couneel learned

counsel re: adjouzrn the matter is

refused. is listed for final hearm g the

= is not present before the court,

the appellant is not interested in

case. Hence, the appeals are dismissed

°* . ,. 4 44 _ ‘ V for nonfpeutioxa.

36/-3’