COURT OF KARNATAKA HIGH COURT’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
IN mm HIGH cczuzrr or KARLIATAKA, BANGALORE
DATED TI-HS me: 11″ may or 593:1. 2ooag~~–.I;f[_’:I’CO,’
332933
TI-E I-i0N’BLE HR. avssrzcs
ammml. nzvxsxoxw 93112193 2§*t;_I’i;’491!2.I:3–:2:fI:%%I’
BEWEW _ . V_
VHEHNT HHKRIRN NPLIK .’
as rungs, ace CGNTRACTOR”‘I-*
ago Hfiflfiflififili, s:nnABuaHWj,V__u C,
vwrana KAHHADA DI5?RICT3″ =, %»;__+ ,+
3″ :-~ II i~* “_.;;EETITIGNER
tax 531 SAflEELI§.fi§fifiiN;I§§?;lV ‘9’
V r7 I ___ _ _ I__
nmqacmwmwn
35 YEARS, me “‘£>D’S.I1’¢ES5I»._ I
was sx-1IvP=II:a.i,I %t:L.a;*-:1
JGIEA: DIS’I'”.’=
. . .3?.ESPD1~IDEN’I’
_gg;r 312.1 in ADV.)
zigmfiay IS 211.22: HIS. as’: :1; am. sac 401
:;a..§;c “ztmrmrrzo TO 531′ ASIDE mm GREEK or
Arm smrmzcz DT23.€38.20G6 9335323 33.’
~.V.:_”‘.ffa3$”~«<:x*£§IL JIIDGE {JILBN} 5 .m2r:., DANDELI, mama
D"£S'1'E3"..C'I m C.C.I*J0.$9{}r'20£)2 Arm THE arm ms
Jj::.=.c:m?:tm-mp BY THSE 03.17123 13?. 1110.200? PASSEH BY
" mam, mm snssxorrs JUDGE, WTARA KAHNADA,
*'x.§.aim. IN' CR.L.AFPEAL.N?3.1BOf2Q05.
1/
'.I.'§-{IS £".L'R,II{INAL REVISION PETITIGH COMING
ADIIISSIQN THIS DAY, TIE COURT HEDE THE
DEER.
Pet it ions: and his can-unsel pzesent R_§a3i.¢,n§iei1t 2
ans: his ccunsel present. A jC3i1’fi2.OA:’1f£}.ii::’.L-‘A3A’._1OintOm§’rm:)
“The .raapandent’4″1ii;;s v”‘;:f2f.i.f.r::te
compiaim: mg_’&.£_nstS.-V”:;21-E:-;i” for
the affeggfié of
31.1″ .Ac:£: , Kara:-ax
.D2’3£:ri~a.’:–f:,-. ‘ifzhmz, after
the ‘hie Magistrate
c:c:zav.z:§’t9& far the said
¢>ff;a::Vca=,O4″‘£nV_é;>::s9a’=_ ééhtanae to undergo
V _ 51,3335};g_:’.£r;:pr;i”so:;xne2:t far 51:: manths and
H”-.:mg§¢m;aE _st§:u_ .1 fine at 1,000/—- and
27′; £’:’.2¥;§’,>,.-‘A’.Vv ., O .’jI:.a:r” respcmden t as
*a«::am#-.n_:;’i3.atV.i::’:-r2:–,. me petitionar being
;u.._»__aiggrieva¢i’g_b,jr $3725 said order preferred
‘”;i,a%i2:i::te.Z appaal before Biatrict and
“E53-fiicgi Judge, Earawar, and amid
diamlaaed by upholding aim
3 Egrcier passed by the Hon”2:>1$
mgxstrate.
COURT OF KARNATAXA I-EGH COUR’filA’OVl:’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COUR
/’
21/
It is submitted that, being __
aggrieved by order passed say both G
cczazrc beluw the petitioner
pwefbrrad abova revision petition5H I@’faO
is submitted that, pezisiqner has p§i&j_O
flhe entire :2-ampanaatian cc”A,r6:§932r§nti8fl’t-F”
new the reapandant dag: no£,fiamt,&fiyOH
claim against the peciéiéfisr. ‘I¢’v£e§O’
at the sattiemenfiz ngd§:¥héE3eent”mhaH
both paxties v”vEdar §;fi&$$§dH In
a.C.59flf20&2flpassgd_§y fii¢:£”$a&gé’and
RFC, 3and9l;{*afi¢ sfibsééfiénfigf order
at menfxxhégifin pagggd fly District and
3easiqn_’&§#§gf_ 3m%§a:;H in Criminai
Agpeél J§Gf3Q§§_E#f ha set aaide and
the,p§ti3ibn%£m#iyO§a acquitted in the
interea£¢¢fvjfigti¢eQ”
‘1 zfija in! §i§wH at the abava, this criminal
§G;evia£efiH§$fii€iefi[ia allawed in terma of the joint
Vmem¢Vfi1§é B§’fiha parties. The judgment passed in
¢;fi}s§:599x2oo2 on the file 9f GREG, Dandeli, and
GGt§£-fififi§m§nt of tha Appellate fleurt in Crl.A.No.
GRH»;BG22éO6 contixming the said ardar are hexaby set
.Hx§siae. Conaaquently, the petitioner-accused is
COURT OF KARNATAKA HIGH COURT’ KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUi
€/
n.,
0
.1
t
c
9
S V
r .. *
s1 g
h
3
i
n
n
P
4
9
c
h
9
_x
f
c
e
h .
t t
c
f
n. A.
d I
6 H
t
t E
M
m. a
8
a 3 ..n
km 1,.” P
5500 10…. <x<»<2uS. ".0 EDOU 10:… $.<»<zu5_ ",0 .5300 10.1 S_<.Ezx§ ".0 ._.xDOU 16.1 <x<»<zm<x .mQ.__..xDOU 102.. $_<»<2~_<x ".0 .350"