Karnataka High Court
Mr Dayanand Urs vs State Of Karnataka on 1 June, 2009
"""
'4 {>43 if
Site No.17/18, am Cross,
{By Sri.H0z:111appa, HCGP for R4
-1-
IN ma HIGH comm op' KARNATAKA AT' BANGALQVEQETV'
DATED THIS ma 1%?' DAY 0}? JUNE 299$- ' "
BEFORE V' %"
THE HOIWBLE MR.JUS'z'I§i . '
Sri. Pm1cash._M';;1, 'r";(_i\'7s2..V}«
AN{}:
1 A 'r3:z.Basavar1a§1:di
"WQi1xe_1:3;'».?oiit:c'.., Bangalfire
' ~Thr{:»ugh fjhc i?~§P.P.,
High cmut ----;.~3u:;3diug,
Bai1ga}Qm'."'
B:§"B..-.}'yothi Urs
" « . V' /<3gMr.B.K.Ba1ag0pa1
kmajor.
Flat No. 101, I Fioor,
Vigjyaan Nagar,
Bangalore ---- 560 (}'?S .. RESPONQENTS
Smt.Naga3:La;ndini, Adv. for M] 3.G.Ja2';raj Asstsfi For R-2 )
-3"
and aim resyondent Ne.2, the c;fi'c:m::e alleged agai:3:s t-."'_'{}1_c
peainiener being under Section 498-13 IPC, E find it _
ciose the matter.
3. An aflidavit sworn to by bath ass
respondent No.2 is placed on _
Accordingly, the is “‘§7]j1c ings in
pursuance of Crime No.5] 2903 fin .~C£(§;’:§«§__.’874S[ 2008 on
the file of 11 Addi.CMM;5.f§angg;1o;1:.:§;£tané”E:iia$};§;éri.
Sd/-
Judge