High Court Karnataka High Court

K.Keshavaraj vs The State Of Karnataka on 25 May, 2009

Karnataka High Court
K.Keshavaraj vs The State Of Karnataka on 25 May, 2009
Author: Subhash B.Adi


U3

There is 3 ciear aiizagatien that the ptztjtioner ”

demand: which faiis within the pI_1rs;i£3:\::»’ cf Section ?, The M

under invwtigaticrz. I find no mason to :i1:,i§eI’f¢:%:tx_ ?c;*t3§§ir’_3:.1_ 33*’

di-Smissad, An}; 0b$cnza’tic::1 made in this {:rf€3_C’r –.iEs onifiifér fhéx. ‘

gmrpcxse of dispasal of this case agad the? 113$ .._};_as

masrit,

bill!’