Karnataka High Court
Sri Giridhara Ganiga S/O Srinivas ... vs Sri Adarsh S/O P V Gopala Krishna on 1 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE Is: DAY OF FEBRUARY 20j1'0:'f=__' ._
BEFORE
THE HON'BLE MR. JUSTICE)
CRIMINALAPPEAL Ivo. 99I.;I2C0_9-.'
BETWEEN :
SR1. GIRIDIIARA GANIGA,
S/O. SRINIVAS GANIGA,'=. .
AGED ABOUT 47 ' __ ,.
RESIDING AT SHREERAM 'B.UILD£NG';'~~. '
BOAR1} HIGH SCI5Ioo?I;"R0AD. I =
UDUP1. APPELLANT
{By SR1. N'.V.M1IRAa.,1DIIAR;'ADV.)-,
SR1. 1' I .
S /0. P.V.__GQPAI._A I§RIS'I--INA,'
AGED AE0I;_J'1<34 RIrEARS4,._
RESIDING ATv.NO'.I74/A,
12m_MAIN, 2'?T3"CR_Q_SS,
.. . _ A13'.'S.K.i2'ND STAGE, .
. VSANGAL9RE'=55o07o. RESPONDENT
THISDRIMINAL APPEAL IS FILED UNDER SECTION 378
OF"Cr.P.C'.v PRAYING TO SET--ASIDE THE JUDGMENT DATED
18.6.2009 PASSED BY THE PRESIDING OFFICER, FTC,
---- ..U,D_URI;--- IN' CRL.A.NO.59/2008 -- ACQUI'I'I'ING THE
I RESPONDENT/ACCUSED FOR THE OFFENCE P/U/S 138 OF
O' =§\i';1.--AACT AND ETC.,
a THIS APPEAL COMING ON FOR ORDERS THIS DAY,
TI-{E COURT DELIVERED THE FOLLOWING:
Ki
» 2
JUDGMENT
The learned counsel for the appellant a memo seeking permission to convert Appeal filed under Section 338(4). pf V: iiitovnfiab Criminal Revision Petiton undefS__eet_ion of
2. Memo is acceptegj - _ 111. ihe . of vviihe above, permission as SOuVghTV:i"pi171".tl'13£€':V -is granted. The appeal is pe1fraittec1A"'to-li;ev"eon§e§ftee!:'=uinto a Criminal Revision * l' 'A T' appeal is disposed of.
saiég .....
Raf".