High Court Karnataka High Court

State Of Karnataka vs Sajadula on 21 July, 2008

Karnataka High Court
State Of Karnataka vs Sajadula on 21 July, 2008
Author: K.Sreedhar Rao R.B.Naik
IN 'THE HIGH count OF KARNATAKA A1' 
maven THIS THE 21*' DAY emuav, 2qc3% % 
paesenr  L"" 

THE mums Mmusnce uz; j§a£EDi1AR%§g§€s  
THE HOWBLE MR.  KB.  . 2  

Bstwoen:  _A   

smba af Karnatal-<3 by .%       
chickpaz Pane: statign.  1  % i:APPELLANT

(By Sri.i3. Bhavafii "sgn-sh, $99}   x 

Sajadula,   
Aged about 2$"yf$§t'$::,'f.  =   ' -
Na.3?, Saint giehn aged;  

Bangalore. : RESPONDENT

% “T3:’1i§. AaApp-ésé. is «rm under Sec.3?B(1) and (:3) Cr.P.C.

prafirig”m. ‘ia:f&’:2§.~~J.§¢:are to fits an appeal against the judgment
datae-:-I 2s;9.a3,%%msed by the I): Addhcity Civil an Smions Judge,

aangafigsa vi-as No.413[2ODO aequitting the rapondent I
a:cuaad”1;h¢ offencu under Soctian 489(a} and (c) of IPC.

” ” This Qppeai coming an for hearing this day, NAIK J.,

4′ ‘~:£é%3§r:.4:faagni’ time foHawing:-

JLIDEMEHI
This is an up-pea! filed by the State challenging Hm errder of

acquimfi 0?” ma raspcndent I accused by judgurmnt datod

-.9 QLm:.,1u_