High Court Karnataka High Court

State By Byatarayanapura Police vs Nanjundesh on 4 March, 2010

Karnataka High Court
State By Byatarayanapura Police vs Nanjundesh on 4 March, 2010
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4" DAY OF MARCH, 2010

BEFORE:

THE HON'BLE MR. JUSTICE L. NARAYANA SWAMZ U

CRIMINAL APPEAL No.72? gg 2007*

C.w. IN

CRIMINAL REVISION PETITION No.41? §§*

gg CRIMINAL APPEAL No.72?/07:

BETWEEN:

State by Byatarayanapura PQli¢éb %_...fiI"APPELLANT/S

{By Sri. A.V.Ramakri§hna,IHCGH.j¥Egr*_

AND:

Nanjundesh,

S/0. Hongappa,

Aged 50 years, g. 2 .H
R/o.No.1i1p_€m Main, 1 '* ----- ~
BSK 3m'Stage;pAvalaha11i,
Bangalore#85:'T"v" " W Va RESPONDERT/S

{By $;;. M H.Sawkar}jAav.}

fig CRIMINAL REvIs:ofi PETITION No.419/07:

.PmfiEmwgE$E._II I
"xN;R}Pramila}Q

Q/OgPSQL,Nanjundesh,

A§ed about 48 years,

Rfat No 119, 1" Floor,

7""Mainf*3m'Stage,

Avalahélli,

Banga15:e--56o 085. _.. PEITITIONER/S

{By Sri. B.V.Pinto, Adv.}

 

 



 

English calendar month. The

respondent~Nanjundesh shall pay a sum;"

of Rs.50,000/~ by way of demand draftgLj3.h

to the petitioner Smt. N.R. Prani1a»i”
before the Hon’ble Court_ on the hnert ”

hearing date.

(ii) The petitioner~Smt.wN;R. pfemiia sng;1gg.
withdraw the cases ‘”mentioned_ ‘below
filed against _ the ~. ‘– it “respon’dent~;_

Nanjundesh:

(a) Revision_ p§tn{fio.4i9[2po7» pending
before…”–:he:’;f”:_;:.Hcr§”_bis-5 Court of

Karnataka;gBangalore;r°”

(bk Criminal . Wifippeal No.72?/2007
pending” before, the~.Hon’ble Bigh Court

of Karnataka,_Bangalore.

A (fa), v C.R “~ ~&o.13433/2005 ———- pending
‘*»he£orevthe_III ACMM., Bangalore.

Io) ‘¢g$r’ No.2l0/2006 pending before
ithezh city Civil Court, ccn No.27,

Bangalore.

“«¢é) P.C.R. No 12876/2007.

h”»_ “%(iii) The petitioner and the respondent have

agreed to withdraw all the allegations

made against each other and also all

4

E