High Court Karnataka High Court

Sri Thippeswamy vs Sri Vinay Chordia on 14 December, 2010

Karnataka High Court
Sri Thippeswamy vs Sri Vinay Chordia on 14 December, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14TH DAY OF DECEMBER 2010

BEFORE

THE HON'BLE MR. JUSTICE CR. KUMARASWAW:   A

BETWEEN:

SR1 THIPPESWAMY

S/O THIPPAIAH

AGED ABOUT 65 YEARS

RESIDING OPPOSITE TO TCH COLLEGE

CHITRADURGA ROAD '  

CHALLEKERE -- 577 522 " '    ;   
CHITRADURGA DISTRICT. -- V  2 ..,R_EmjIOIx:ER

(BY SR1: K SOMASERORAR R::ADD)?§_}?«:D\tOCAA"IEV) '  '

AND:

SRIVINAY CHORDIA =

S/O UTTAM CHORDIA ' ~  _

AGED ABOUT 3<:1_YEARSO '

RESIDING AT NO.103_

KASTURBA ROAD  .   _  I

BANGALORE ~-- 560 03.1. R. ._   ...RESPONDENT

.. THISQIRIMINAL REVIASIONV PETITION IS FILED UNDER SECTION
397 READ”.I.W’ITiH; SECTION 4’U’i”OF CODE OF CRIMINAL PROCEDURE
PRAYINGVTO SETAASIDE THE JUDGMENT DATED 22.7.2010 PASSED BY
THE} F’.PIES’IvDI’i’=lG” _”QF’FI_CER, f*”TC~X\/I, BANGALORE CITY, IN
CRL.A.?23;1’2009-.A.ND RESTORE. THE EUDGMENT OF CONVICTION AND

SENTENCE DATED .24.3;:=2oo9 PASSED BY xx ADDL. CMM, BANGALORE,
“IN C.C.NO.~14f¥076,’2C.l’CI?’;

IQVTHIS C’RIM.INAL REVISION PETITION COMING ON FOR ORDERS
4 _E3EFORE..THE COURT THIS DAY, THE COURT MADE THE FOLLOWING:-

Q/X”

CRIMINAL REVISION PETITION NO.i”292 OE 2Oj,I3.I%

C is disi5osed_«of;’

-24,
CR§E.E’€

-an-nu

Learned counsel for the revision petitioner has filed a

Memo dated 14.12.2010, which reads as under:

“That the above revision petition is filed._”-T’ -it
chalienging thejudgment dated 22.7.2010 passed __
by the Presiding Officer, Fast Track Court X”V__I, 2′ 0

Bangalore, in Criminal Appeal No.2V23/20_0’9*bywig'”‘V.

which the learned Judge was pieased to ayilogw the’ .

said appeal and set aside the ‘j_udgm.ent’ra..and’-

conviction dated 24.08.2009 passed.’ by the». 2 V’ 2

learned XX ACMM, Bang-aiore’-._ City
C.C.No.1-4076/2007.

That the office o’f~..y_this.Vt”H’o’nfble”‘s-Court”has”
raised objection with regard ‘to ajnai”n_t’ainability of
the revision petition in ‘-2iew~~of” o.rd=9.T=..bOf this
Hon’ble Court in C.riminaili-App’eal- l\iio.i73/20’09.

Wheref_or_e ._is.,v:pra:?.,/ed _thVat”lth’is Hon’ble
Court may be _p”iea’s’edyt’o.jjpe’i*mvit thepetitioner to
convert __t_he”v.aboi1_e pe_ti–tiVon«-into appeai, in the
interest’ofi}1s2syt:ice and eq.gi’ty.”
In viewief*Memo”Ydatéd.u424.12.2010, petitioner is
perrnittedglto tconve’rt.._this Criminal Revision Petition into

Criminai’.A¥ppeaAl,y Accordingly, this Criminal Revision Petition

361/ ‘4
Iudge

.:§<M_'"' E /