-1./’/I-:’v{V ” .:f£: mamas’-WA, H08? 3
‘T;CSL’.’i% FELES uxsaaz c:R.P.c; av “f’HE ABVOCATE FOR THE
2 =,PE_’}’i_’F£€}!\£’E’R PRAYING THAT ms 1-1C:’:N’BLE comm MAY BE
!N THE E-EEGH COL} RT OF KARNATAKA AT
mmn was me 33″‘ mm :3? AUGUST, 2959’ Q f
BEFORE
THE HON’B£_E MR. 3usT;cEMsu%a1éAsT§+T WT ‘T 7
cRL.F*.1~;q,;_;_;_3_t)9:2′(:a9v§T’–
BETWEEN
uuuuuuuuuuuuu mu
4 SRINARAYANA Si-£ET’T”f”‘–.
310 KR§Si~iNAiA1-E saerrv T
we HADEBETTU Hmsa ,K.~:%F%_J’E A
HOSGOR ViLi.AG4*E,.’n1_DUiF’ITALUK4V T
% % PETETEONER
(531 Sri ; GA§€G;}3.QHARAL§H’:_T&.T5§£f.§§iv§.l§\2E9 ADV)
T ‘MATE as KAQNATARAT
av ‘iTS :!§iSPEC’FQF7; 0? POUCE
TmAa&HvAvA§4AiT~?r>L:cE sTA’:”:o:~:,
Lt;–zi3um TAL-!jj§(‘A’TI=
RESPGN§ENT
T. =F”%-flE3?’&SE%D TC QUASH ANTI} SET ASTDE TFEE ORBER SF TAKSNG
CQ{5i’4£ZANCE AGMNST TEE PETE. DT: 30.05.2089 BY TEE LEARNES
“AMA{.§¥STRATE OF THE COURT OF ADDL. CWIL JUDGE {JF-‘I.DN.) ANTI)
‘«.JM’%”‘:G UQUPE EN C}.C.NG: 2’?89!2009 SO FAR AS PETE. T8
.;CC¥£’éCERNEBK
This pefiitien coming on far crders this day, the com:
fczfiewing; ._
Petitioner §s questioning the proceeé§’§ng§._Ti”fiT
pending on the fiie of JMFG. Udupi.
2, A eomgziaini is flied befor:->__zhe Erém§ié§1r§ia.?oéicé6n 43.2909 for
the offence punishable under Se’i:tEo_§1s”1-4:33;’ 566. 3539 rfw
:49 of we. The po!ice.E§a}$–. _a*r~.ag3:sj;t§’:_fé ‘céfimptéim in 0124852689. The
compiainant aiiegeg’tir’$at_§i§:c;:isécE{f§~._féi3_r§¢a_téd’ the revenue records during
the pendenc§1…¢? me kri%;:.i’:fe.f “E;~s’f€:r§””:i1e fiuthofity in respect of tenancy
issue. Accused;-2′– :jnarf_e éi _ci’i:§§::fi:’i”‘.;re4jspas3 in the Sand, abusafi her and
threatened kiiiher. Th§_2 a§§egé;tiens made in the compiairzt $how pr§ma~
fia’cEVe’¢fasejVV:ia§%e§’§§7a7 gains: the accused. Even if there are any grievances,
the .§ibény is seek discharge at appropriate time,
T’ ._ Ci}.”¥S§éeE’if§’Q the__visas§::é; this is 21¢’: a case for interference. Accermngéy, the
” ~ –§e:::%ca nisaisgezzssfea.
Sd/-
Iudge
%.%.g:«::g2