High Court Karnataka High Court

State Of Karnataka vs Nagaraj on 5 February, 2010

Karnataka High Court
State Of Karnataka vs Nagaraj on 5 February, 2010
Author: K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5TH DAY OF FEBRUARY 20 
BEFORE ' "'F"

THE HONBLE MR. JUSTICE  

CRIMINAL APPEAL_NO,_3/2910--- {T3  "

BEIWEEN:

STATE OF KARNATAKA BY
K.T.J. NAGAR P.S.,  _ --- ._ fig
DAVANAGERE    .   

(B. BALAKRISHNA,}i(5G1?..',') "
AND :  " I

NAGARAJ.    7' V

 'I I
NITTUI€3ALL1;5'_~v   _ _-
DAvANAGERE'TOIEN,'  ~ _ ...RESPONDENT

 THIS" CVRIMINAL 'APPEAL IS FILED U/S. 878(1)&(3)
CI2.;P.C'; PRAYINQTO GRANT LEAVE TO APPEAL AGAINST

 SHE ;JUDGMENT'"'AND ORDER OE ACQUITTAL DATED

'1?._V.3.2O09«IVP"1§.SSED BY THE SESSIONS JUDE, DAVANGERE

  CRI_MINAL.. APPEAL NO. 116/2007 M THEREBY
~.ACQUITTINCr.; THE ACCUSED/RESPONDENT FOR THE

  DAY, THE COURT DELIVERED THE FOLLOWING:

O.E'FENCE'f.P/U/S 16 OF THE BONDED LABOUR SYSTEM
(ABOLITION) ACT, 1976 AND ETC,

THIS CRIMINAL APPEAL COMING ON FOR ORDERS

5'
\.
i

5



JUDGMENT

The learned Government Pleader a

memo, seeking permission to convert _¥_:i1.is

Appeai filed under Section 378_[i1}&’ (31′:5f%’e;é;;;*>§(:.t’imama” e _

Criminal Revision Petition under stécticndit39′?i

2. Memo is piaced record. .Ind’tf1ei._1ight–~3of L’

memo, this Criminal appea1.Vis.__or.dere.d”toibeaieonverted

into a Criminal Revision .Petitfion.”‘ if ‘M

3. tiie appea} is disposed

of. officen redgistevr the matter as Criminal
Revision ~ . learned Government Pleader

appearing”for.theA°a1aj5e11ar1t»~State is directed to make

– A neeessAary..correoti’ons.

Sd/-

TUDGE

“Kf ew*