High Court Karnataka High Court

T C Deepak S/O T S Chennakeshava vs State Of Karnataka on 3 August, 2009

Karnataka High Court
T C Deepak S/O T S Chennakeshava vs State Of Karnataka on 3 August, 2009
Author: Subhash B.Adi


repcrt is required to accepted and by the elder dated 30.5.2005

has accepted the ‘B’ report.

4. Said order was chalk-mgcd before the «’

Judge. The learnrzd Sessions Judge coI:siderh1g_ ..

also considering the sworn statement;’antiti;c «§taie:$éQt._;$fV

witnesses found that, it is a bteiWeei’: t}1’é”VV}’

pariah s and not a cnm’ 111′ a1 case H’V t.

5. Considering the’ ;c:.\.;i:iic’z1¥L’::(: the sworn
statement and the f8′ ‘vfipoiice, I do not
find any reason’

Acccrdingig,

safé…

‘§u,éQe