High Court Karnataka High Court

Sri Shashikumar A vs Yelahanka Merchants on 6 September, 2010

Karnataka High Court
Sri Shashikumar A vs Yelahanka Merchants on 6 September, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT___
BANGALORE *

DATED THIS THE 06"' DAY OF SEPTEM:;B'E'i2'.'21{)i{%-..js 
BEFORE,   % VA %

THE HON'BLE MRJUSTICE HULU25A'D:.Géimvéasrxi _

CRIMINAL APPEV._A:L..NO.A91':/. 01$  

BETWEEN:

Sri Shashikumar.A.,    V

S/0 Anjinappa,   
Aged about 3.7[yeaj_fS,._~ ~ '

R/at Rashrrrishrs°5e>VFt.i(3t.  : K

GundappaVjCOmVpié1:;, _

Gnanaivfiharathf, _Mai?.4iyap'paf1apalya,

Banga1Qre+«.56@056§':'-~ ' 

(By Sri.EdVig:a Raja'gofjaI," 

    ..... 

tYe1:a’harii<a' M"er_Cf1'ants
';1Firia,n{.:e' 'Cr)_i7p_0ra"ii0n,

By Pass, VB.B.;Rbad,
YeIai':anis:a, " é

.. _ 4. s..,Banga1'g;¢';56oo64_
'' .Rep.~- its Manager Smt.Girija.

..APPELLANT

..RESPONDENT

This Criminal Appeal is filed under Section 397 of

Cr.P.C. praying to set aside the judgment dt.28.7.08 passed by

a " the XIX ACMM., Bangalore, in C.C.No.1.6767/05 and

judgment dt.8.6.l0 passed by the P0. FTC-l, Benga-luru in
CrI.A.No.683/08. "

This Criminal Appeal coming on for orders.i:thvisf(lay;, “theu it

Court delivered the following:

,]UDGMEl\I.1′ s ~ A

A Memo has been filed pby”tlie-Coiinseltforthelj appellant

seeking permission to eoI.iVer’t»Vjthis__.._Cri.miiri.al Appeal into

Criminal ReVis.io’n.._P_etitio_n. 1;

Pelriifiittedr :eonve_rs–ion, post the matter before the

Court having the’1’0_ster,– next week.

, 3gV:iAegeordVingly, this appeal is disposed of.