Karnataka High Court
Mr Eric Robert Rego vs Mr Mark D'Paul on 23 October, 2009
- 62 years,
2 ' VS'/ov.iza.te.Je:'"G:1f1e Paul,
A Fiornari "(;fa'ilf1{>_1_iC.
'R/'a§Pa1c}é1;1eoi=House,
E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 2
THE HON'BLE MR.
SW1 day of October, 2009
BEFORE
CRIMINAL APPEAL 1\éd.tti3':3/'tgooétttite
IBETVVEEN
Mr.Erie Robert Rego,
Aged 55 years.
S / o.A1exander Rego, Q_
Roman Catholic,
R/o.Nidde1 House,
Kulshekar Post}
Mangalore. " '
(By sis: PP IVFiegc1;e,:'2%§iv._:):'"~v--~ _ '
AND:
o'P'au:.:
Nerxnarga Post.
C Mangaiore Taluk.
Respondent
2 (By-._Sri" S G Bhagwan,Ac1v.) This Criminafi Appeal is fiked U/S 378(4) of " V---7VCr.P.C., praying to set aside the judgment of conviction ~--
JUSTICE ARALI 2 ~ ' A' '} and order of sentence dated 29.10.2004 in CC N0.4172/I998 passed by the JMFC (11 Court), Mangaiore and consequently confirm the judgment of conviction and order of sentence. This Criminal Appeal coming on for hearingthis day, the court made the following: '' V - J UDGMENT The appellant and his ccinnsel ._aije -; There is no representation; _ Ther..ei"ore, it':,e;p'pear'S:.'.ti1é;t'~.tL the appellant and his confine} aretnettteinteifeeted in prosecuting this thitsh étppeal is Sd/~ JUDGE