IH TEE HIGH COURT or KAMWATAKA AT %
DATE!) ms um 16!: my on' A A T Q
3EF°"% . %
Tm HOIFBLE mwsamz
AGE:é1YEAR5;..fi-,!x0--.IAT';E % *
NA1msnamsHm,;mm§ % %
smm, V.T.R£iAJ)=,891t§ARl£!§R£V %
BHA1'mL--5a1 .
PETITIORER
film;
A mm or-:mU2c1zu1=)s¢:iEDrr coeornmrzvn
e«:>c1mrAL<rm%.,aHAmaLsmxcH
BHAIKAL -.,-mréaao
Hmffi Emmet
REP' BY ma mamas: msmmzm
unnu-
H V} (BY s'm.xi.mar§mmmm I¢.'A1l!£'I'Ii, mmmm
V _v Rawisinn Petitianinfiledunier Sac&n
:3fCr.P.C. to set aside tlw judment and otdar dated
_ _5.9é05 passed by thus 841.. I-"K2-E, Karwar in CrI.A.
«. 1°I¢';1!}8flJ5wf1ichismnfirmadhytlnjudfintarniorda-
msxzms passed by the JMLFC, Ehntknl in
I in: wt M-uunnuamn mun w..uumA M_rf mxmnanm mm": COURT OF KARNATAKA HIGH COURT OF KARNAWQKA HlG§-'I COURTOF KAEENTAKA HIGH COUW
C.C.No.9\35/0+ and the-raw acquit the accused of tha
chew framed against. him.
IOURT OF KAQNATAKA H16!-"E CO{!R'.lf_GF'*:-LKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF i(ARNA'E'AKA I-RG5-I COURT
me cmnmal Reviien Petition eemaag o3;_x;"'i'::1?..' _
two day, the Court made thus mnowm;-
'Km revision b
cr1.A.xa.1ne,ms ' M in
c.c.No.9¢s5,ro4.
2. 'rm for oflazoe
punishable W. or the Negotiable
age. the pet'nia1:w.r hm
bmcma~th¢ respondent and in this
fizr :2n.2s,se?;- and the ma
and the dxumem, amna
mat} “flan proved and convicted the accunedwith a
one: year and aka fine uf Rs.3,000f- and
directed hm to pay Rs.25..557{- by way of
Akanaupenmum ms. gu;-1@: is wnamm in the «ma.
9%
mun 0? mmmmm mew comm cmmmamm MG?-i COURT or mmamm man COURT or KARNATAKA mcmcounr or KARNATAKA men coulrrg
, .. !
%
§
3.» be-arnecl emzmel for the petiticmr
the entire: campamatim aunount has ..
facet in she admitted by the
raupocnimnt. An xpplicatinx HcV.’II_[‘f”fl8V v
is sigma my both the and
% % cf
ofibuce under 320??!) ”
aha their advncaataau
4. of the
cam 4::-1′? payrmrxt at’ entire amount and
the of c:onv’::t’mn and order
___of 1 i1:..V_ C1.CV§Ho.965!04 and confirmed in
% 5; set aside.
3d/-2