High Court Karnataka High Court

Shaikbudan vs State Of Karnataka Through … on 16 July, 2008

Karnataka High Court
Shaikbudan vs State Of Karnataka Through … on 16 July, 2008
Author: N.Ananda
 (By 3:};  HCGP)

 to quashxthe entire proceedings in "CC No. 13/ 2004
"  before-Prl. JMFC, Muddebiha} and consequently

 the order of  learned III Add]. Sessions Judge, Bidar dated
  '~.i=E"$.v.1"Z£;f20Q6 in CLRP No.53/2005 and also the order of
 FT3;JMI<_'Ci,? Muddcbihai dated 28.3.2005 in CC No. 13/ 2004.

   inns criminal petition coming on for admission this
".da'y, the Court made the following:

IN THE HIGH COURT 01+' KAre2\:;;*i}}a}%:g§.:V.    
CIRCUIT BENCH: KI'  Q 'V:    
DATED THIS THE 16TH:'A1Dfii%/F3'F  
THE HON_' BLE MR. §i;ISP1pE .r§"A::.a1s:V:: )A
V  _
Between: " _ . '   ._ 

Shaikbudan,    =: V'
S/o.Baba.sab  'V " _

Age about4O years}, .  . H  »  
Occ:Ag1'i.   "  ' " 
Muddcbihal, Dist. Bijapur. ij ' _  ' .. Petitioner

Md:  % . ,. 

   ..... .. 7 _ '
Muddebihal" _Sia¢ion. .. Respondent

This exfiznigzxezl fpefitiou filed under Section 482 of Cr. PC,

 th; petitioner from the said case by setfing asidc



ORDER

The petitioner arrayed as

pending trial for oficnecs pf;2n.ishaI§L¢_ 2

353 as 223 rcadwith Section 5’i”1:IPC_, petition.

Tfic jufl ge__ 9:1 fcsoensidcration of documents
filed held that there are grounds
to commithcd oficnccs alleged

I do not find any mason to interfere

the by courts bclow. Accordingly. criminal

isdismlsscd’ .

Sd/-

Em’ Judge