High Court Karnataka High Court

Harish S/O Vijay Reddy vs The State Of Karnataka By Hoskote … on 15 April, 2009

Karnataka High Court
Harish S/O Vijay Reddy vs The State Of Karnataka By Hoskote … on 15 April, 2009
Author: Dr.K.Bhakthavatsala
IN THE HIGH comm" oE'KLR"NATAs<A AT BANGALORE
DATED THIS THE 15"' mw OF APRIL, 2009

BEFORE

THE HON'BLE Br.3USTICE K.BHAK'n-iA\Lf':lf:{T5S-";'¥:L 1"¥'  

QRIMINALMEETFUON No.i4§g_g=   L

BETWEEN :

1 HARISH s/0 vI3Av RESET
AGED ABOUT 26 YEARS 
 KANAKANAGARTT-iQs+<0TEL; 

2 RAYA @ BABU s/02 RA,f1'KU'MA_R'v. j. 
AGED ABOUT 3:2'"'TE¢\jRS  L
we NO-§'fij":.'-h3.S?".CR0SS}"HQVRA_...: vu
     V

3 M TSANTOSN .KUMAR S;'--Q...MOHAN
:MA30"R'iNLAGELL  1  
R/AT l\EARA"{AN.APURA,'

BANGALORE-.1«5_."   PETITIONERS

(By; Sri: SHANVQMPPA, ADVPCATE)

X .  OF KARNATAKA

 E';/Raft:-5:<oTE POLICE STATION
  BANGALORE DISTRICT.  RESPONDENT

& k Q gEyLsr; :A.V.R/AMAKRISHNA, HCGP)

-2-

‘ms CRIMINAL PETITION IS FILED u,rs.439
c:R.e.GE (Jami) AND JMFC, Hos.«aj;i<m'e,

THE OFFENCE P/L}/SL363 OF IPC.

THIS PETITION COMING “Owe FfCiR

DAY; THE COURT MADE THE FOLL’.’CWINC5:’-_:”

The ‘V 1 to 3 in
we ofeeiincipai Civil Judge
(Jun.iiar= ii*.:j’.Vb’3.i\’/iii?’-(:vVVV.*~<ii'i}si<ote, are before this
Ceuiit Cr. P.C. seeking bait for the
effefzces"pqnisi1a«Vb§e 'me-'Eider Section 363 of rec.

Lfiearnetziiiiicounsei for the petitioners submits

thet~:e'n._:tt§e.iiground of iii-will a faise case has been

fG§ste1d'e.§einstfithe petitioners.

V " Learned Government Pieader submits that

Atefter registering the case the victim was traced in the

H house of accused Nos. 2 8: 3 and the prcsecutian has

-4…

3) The petitioners shaii attend5. fl’ié .i’; :CfGUi*t«_

regulariy.