IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated the 26"" day of May 201 1 :BEFORE: ,__p HONBLE2 MRJUSTICE : V.JAGANNAffH;'%J;s;t't.ji :. ht cRmMNALREVEmmvpenrxmmmggeap20hi*hp* BETVVEEN : State of Karnataka, represented by the C.P.I., up . -- Madikeri Circle, Kodetgu DistrfCt.._ . . .Pet1'ti0ner (Egzsr:Pgxamlnakarfttticxp.) AND: Kannikanda ppa VBhar_eith Gowda, S/0 '17heih1Ami:1iah;f:'§Aged48 yeétfsv, R/0 Iiumbaragadige 'Villa ge, -Surlabbi, Somawarapetep '1"ah1_k; .. __ ». .4 p . . Respondent V" Ct'ifiiiha1 Rettteion Petition filed under Sections 397 of the Cr.P.C. praying to set aside the brpder da.te_d..e1'16.11.2OO9 passed by the S.J., Kodagu, mefihkén;":n $1: No. 20/2009 d$ehaQ§ng the 'V. 4" ' = resgporidtent A--2g This petition coming on for admission this day, the t 'Court made the following : ORDER
This Criminal Revision Petition is filed zfitate
aggrieved by the trial court allowing the apiiiiegtioiiit
by the respondent and diseharg§ing’i1itn’i<A .y i.
2. Having heard the learned Govei’nm’ent.i._Pie,2i;ier fore’
the State and on order
passed on the appliveatiiion 227 of the
Cr.P.C., it is observed who were
tried in acquitted and,
therefore._A’VAth_ve it that there will be no
purpose” the ease in respect of the
present re.sponc’ient._Veii’s.o: as it would be waste of Valuable
‘, ….. .. ‘V
the aforesaid reason given by the trial
eo”iirt,t.__i’fin’d no merit in this revision petition and it is
..a{:eorCiing1y dismissed.
Sdfe
Eiiégs
it eke,/-