High Court Karnataka High Court

Sri Srinivasa vs The State Of Karnataka on 2 September, 2009

Karnataka High Court
Sri Srinivasa vs The State Of Karnataka on 2 September, 2009
Author: Subhash B.Adi


WW MMMME W mwmm’mm. mm»; mm? W mmmmm mm mm’

-3…

ma Criminal Penman as filed under pf
C1-.P.C praytm to the peatiomr

I’I’o.36I2(‘.D9 (8.0. No.22’7I2009) taf
pmfiq on the file of the _
Judge (Fast Track Court-1]. vD?bt:’ic:t.

B%re for the offome ~ ‘ ”

re:ciw’fi11Secfim134of1PC3._4

This ca-mml Pa-men on day,

the Court made the _

rm cm
mas/2009 the sunhexe
Police Station, hofleanaea anagad to
have mmmima rm case was
ray” undar swm 355 mad
with ‘ mar an the mm was

or the prosecution 3 that, me was a
the aocusad and the daoeanad with’

safari):-tndC’W14, in thhragard theax:x::.uadHo.1 withan
intent:iontefi1$htbedemoed.at1’xemdafianalorg