IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23*") DAY OF FEBRUARY, 2010
BEFORE
THE HON'BLE MRJUSTICE L NARAYANASWANT I
CRIMINAL APPEAL No.21 OF 2007f
BETWEEN:
STATE BY RURAL POLICE,
'P 'APPELLANT
[BY SRI.A.V.RAMAKRISHNA, SPP,)_.___
AND:
J.N.GANGAD'HARPB;A_BU'§," "
TEMPO DRIVER 81
DODDAGANJU'}*2._VILLAGE, _
CHINTAMANI TALUK; -
%%%%% RESPONDENT
[BY”SRI.”G.M={SRIN1VASA REDDY, ADV.)
S1TH:.S’~EI_1LED U/S 373(1) 3: (3) CR.P.C. BY THE
1LA,_STATE–P.’P; FORTHE STATE PRAYING THAT THIS HONELE
“COURT MAY_>f3E.i’–‘PLEASED TO GRANT LEAVE TO FILE AN
_”AI?PEAL AGAINST THE JUDGEMENT DT. 5.9.2006 PASSED
“‘EY–TT~TEDADD:’T1ONAL. C.J. (JR.DN.] 3: JMFC., CHINTAMANI
; 5_’I’N_ C.C.NO.63/2003, ACQUITFING THE RESPONDENT /
‘fif«_§ACCUSED’OF THE OPPENCES P/U/S. 279, 337 & 333 OF
A TfPC’R/\?V 137 OF INDIAN MOTOR VEHICLE ACT.
This Crl. Appeal is coming on for Preliminary hearing
“this day, the Court made the following»
\
The Trial Court has properly considered the case and is
justified in acquitting the respondent.
Hence the appeal is dismissed.
akdac V . " V. . Z .