IN THE HIGH COURT OF KARNATAKA AT BANGALOREm_ DATED THIS THE 31"'nAY or ocwoaaa, 2o08f»f;f, BEFORE: THE HON'BLE M. JUSTICE A,sI_PAc&HA9fiéa 'w' CRIMINAL REVISION PETITION No,4o2"g§T20Cs_,l ,_? BETWEEN: I. Yajaman Javaranaika, S/o. Nanjundanaika,, Aged about 44 year3IIz 2. Chikkamasthanaika, S/0. Kunnanaika, I Aged about 33"ygars; 3. Bhoganaika;";'M»¢~ S/o. Hanjané£ka,*,A _ ._ Aged about 48 yéa;a, n All are 5g;icuitfifi3t§j and tie. Hangaiafvillage, Gundiupet taluk, 'a*.Chamérajanagar Distkict. . M PETITIONER/S VEBy*Hf3,VK}$}Cfiapdra$hekar & Siddarth, Advs.] .V flHQ: ""3fTfié'Staté of Karnataka, '. fly the Police of Gundlupet ?oiica_Station, r_ Chamarajanagar flistrict. , RESPONDENT/S
afsy Sri. A.V.Ramakrishna, HCGP.}
~lr*-Jr
This Crl.R.P. is filed u/Section 397 I/W. 401
Cr.P.C. by the advocate for the petitioners praying
Rs.9,00D-O0 {Rs.3,000–O0 each] before the ‘ftfial
Court and they agree to pay this amount to
Mangalamma. All the offences except Sectioe
are compoundable without the Vpermission».:’_Vvof”VV: ‘the!
Court. So far as Section IBC.j?is,.icon-cernedggvtif
taking into consideration the sebm’i’ssioa§9.
the parties, to maintain ‘amongst
them in the village fact
that the accused have0O0-O0,
which has been;heforei’.j_the_:f’I’ria1 Court, I
am of the the interest of
justice thé”pe:fii§é;o§ ea eéepcend the offence has
to be gra:fated_. ‘ V i i H
In _ viexév. off “V-the Vfivrounds made out in the
:_v«’applic’a5tion, theAA”‘avp.p.l1cation filed by the accused
and VP;’&i..[3;.__Vis’«.fal$owed. The permission to compound
vthe granted by setting aside the
convict”ion*V_ aged the accused are acquitted of the
leveled against them for the offences under
ggctiens 443, 342, 354, 323, 504 r/w. 34 :90. The
famount of Rs.9,000-00 deposited before the Trial
fii”~«}”Court_ by the accused shall be paid to P.W.1–
Mangalamma. In the circumstances, the Order of
conviction passed by the Trial Court is set aside
and the accused are acquitted. Their bail ~§efi&e
stand cancelled.
The amount of Rs.9,000~O0 fiepcsitee péiaxé the ;
Trial Court by the accused shali fie @aidgco_P.fi;1§e
Hangalamma.
The revision .;;se:;:tj;’:$££_” dis;v3csVed of
accordingly.
Ksm*