Karnataka High Court
Sri Subramani vs Sri S Venkatasubbaiah on 19 October, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 19"' DAY OF OCTOBER 2010 BEFORE " " THE HON'BLE MRJUSTICE HULUVAD:;i;Rg§ii\ztE.sii' ¢ CRIMINAL APPEALN0.952 eDEH%'2(iasi00i' BETWEEN: H 0 1 H Sri.Subramani, S/0 late Krishnappa, Aged about 45 years, V é_ R/at No.14, 2" Cross, it (By Adv. (absent)) AND: A H 0 S.ii'}S.§[e11i;atasLibbaiah, 0% -3/0 iatcs ubhaiah, ged:ia13a0;1t'4_2" years, ' ~_ Rfg Kanh_am'.anga]a Viiiage, Via Kaduggdii, Bai1_ga'lQreV--560067. ..RESPONDEN T (0By'Srii.M.RamaChandra Reddy, Adv.) This Criminai Appeai is fiied under Section 378(4) of V .-T§Cr.P.C. praying to set aside the judgment of acquittal dated 20.08.2008 passed by the j__XIII Add]. Chief Metropoiitan ') Magistrate, Bangaiore, in C.C.N0.l965/2006 -- acquitting the respondent/accused for the offence P/U/S.I38 of N.I.Act and
convict the respondent/accuse<i. .
This Criminal Appeal coming on for hearing :.¢i~aiy',.tthe
Court delivered the following: L" 5 '~
JUDGMEN T
-;’z”)V~-.;- .,
None appears for the appe1£an.t_.’ Her’-.ee;_ . ‘
dismissed for defiaait. mu» A A
Bkp 1/