C.C.HO.1926f03 GK THE FILE OF THE PRL. CIVIL
JUDGE (JR.flN.] BEATKEL.
‘thin: Criminal Rmriasion Petition
far admiasiasn this day, the Court mac1.a__4’thaf “‘4
Iollawing:
Sri Basavarajaiah £i1edA ‘.__;$ca§;rer j2’:¢’n. =
rospawdant.
2. The 1″” .i:s;_gsg»oz1é1Qa’:tfi:j4 ‘§r:a1iant,
petitioner and his vAA_ §r’;’esent and
filed a joint4_@Wa.i;A’ placed on
record, }aisjJ’j’.aA.1Ai1ci_¢f.»*:;5\%,:»’
“”” filed
V “‘:’i:9#i 3″i_§ii:.’ ‘ petition
c1L&.=2.,’§&ngim;j” .- order of
.1. ~30-_nvi4é::t,i,§2:v” sentence paused
the leazznad Seam’.-:>na Judge
F.a_£it’«..%V””T;act-II at Kama: in
L %.cx1«,%a;sg;aa1 No . 100; 05 dated
6112232006 confimiaq the
» Jntigmont dated 2/B,-‘2C:o5 passed
‘ C.c’.N¢>.1926fO3 on the £116 of
~”1:m 92:1. Civil Judge (J.r.I}n..]
a.:4:.r.c., Bhatxal.
{T115 Hon’ bla Cauxrt was
pleadad to issue notice and
M
This Criminal
granted. interim order of stay?”
suspension of sentence. Now the ‘ ”
parties have oompromised’ethedt
matter out of Cod:t§i~°’ihein
petitionex has .§aid etdsun1;et:i_
Re.35,ooo/~ to°z:> the \l”i3td
resgondent in fuiif aha final~V
satisfaction”dofigchedfiejianpunt
bearing No.36325?. _; ‘* V
“tfhereforegm iti is prayed
Cdurt may be
t please _teV’$é?__aside both the
7JuegeentTge5etee, 6/12/2006 in
ct; Appeei,Ne}ioo/06 on the file
d of Sessions Judge East Trackwll
V fKafw§r dontirming the Judgment
°*tt»eetee¥e 2/8f2005
iC}e;fie}i926/03 on the file of
{Erincipal Civil Judge and
“gJ.M.F.C. Bhatkal in the interest
passed in
of justice and equity.”
Revision
allowed in terms of the Joint Memo.
a)
The Judgment dated 6/12/2006 passed
in Crl.A.No.lOO/O6 on the
R/
Petition
file of
is
as unclean: Llh|I..l|l..tAII|lI..l\t an. nun:-u;s.-A gunman n_Jn|’_I-n.JA|\.a|_nnn pg manna;-t «mg… -..n…u..u……u…u.-uemu …-.
e}
b}
the Sessions Judge, FTC–II, Karwardgi,
is hereby set aside.
The Judgment of coaVictien=dfifiE’
C.C.No.l926/O3 paseedd by ,:ge 79ri:fa_=~7
Civil Judge (Jr.nn;,_angeka;%ia g;s¢ }
hereby set aside.
The accused Wie_ acguitted%_0f the
offence punishable ende§F$ee1138 of
His bail heed efiallyetand cancelled.
The £:p¢_ iafieangzdfgf Rs.5,ooe/m
depQeited4aby'”fhed eetitioner befexe
‘”thé*£:i;IHcouz£”éha11 be refunded to
Sd/fi
Tudge
an sun-nus: ugusqssu-nus-um. .._ ..-_…._… _-