Karnataka High Court
Sunder Singh vs Stm K Nagaveni on 24 June, 2008
. 3 I P ..........u IR $35 HEGH couaw 0? KARNATAKA, BANGALORE marge THIS THE 24TH DAY OF Jame 2008 BEFQRE THE HGN'BLH MR. JUSTECE K.RAMANNA_g~ ' g CRIMINAL APPEAL 894 0? 2o0?_W ". BETWEEN 2 sunnaa SINGH 5/0 H r wiaam SINGH, AGED ABOUT 57 YERAS, MKS. BALAJI AUTO woaxs, HOSKOTE TOWN TALUK, BANGALORE DISTRICT. , '"_j= *. '"»V~ V ,_;;, §9PELLANT (By Sri. RAMANUJ S:N¢H*Afi¢;,$ 1 smM'K NAsAVEN5;H_<_ ._-_ .j ya/" FRGP. MKS RAGAvEmDRA Baxcx FAC?ORY, KORALURU _ _ »_~a* 2 ' NADAvATHI'pQs$, ' HGSKOTE TALUK, _-.BAwGhLGRE DIST; ._ ', . . . RE1SPONDEN'I' 'éR;§é;xf§i:Ea'flU!s.37s cn.?.c. BY THE ADV. FOR &,APPELLANT yagyxwc fag? THIS HON'BLE COURT may BE ?LEASEB 3 TC SET As:DE_TH£ JUDGMENT a ACQUITTAL DT.3.1.2G93 ?ASSEB IBY EH3 'XIII fl3BL.CMM., B'LORE IN C.C.RG.14191/98 M __AQQUETTING ~ THE RESPONDENT/ACCUSED FOR THE OFFENCE
Pf$fsg138L0?”&.:. ACT.
“_f3:s.¢R1M1NAL APPEAL COMING ow FOR ORDERS T313 any,
$33 smug? MADE THE FOLLOWINGifii#m