High Court Karnataka High Court

C R Krishna Murthy vs State By Chamarajanagar Town … on 23 February, 2010

Karnataka High Court
C R Krishna Murthy vs State By Chamarajanagar Town … on 23 February, 2010
Author: L.Narayana Swamy
-. .,. ................\.. ruun n...-uuzu U1'-' xmmamcn HIGH COURT or KARNATAKA "+;iWWW

GH Cl

1

mr 'rim I-HGH covm or KARHATAKA M 

135132;: ms THE 2.329 my 012* FEBRUARY' .%  1  

BEFGRE

THE 1-xonmz am . JUs*ncE%%L.H;§.11aex&:51¢Asvam Y%% %

cmmw.   arj  
c.R.KR1sI~mA   a   L
    
RE mama £1'  E:>rrENs1c>H

cnahaanmaméaa  85 msmxcr.
   «  PE"1"1"I'IGRER

(BY sarcgié.    % 
SR1  mm:

  ..... 

% % .VéCHAMAI-‘G§;JAKAGAR mwxmmcz

‘ 1?*!§”«E§E%3§€¥3’1’E133Y

% ‘P5JBVLI€:,,PR,t3i§ECUTQR

L X I-EGI-I_ Satin’ BEIHJDHG
B.§H€’.}AE.€3RE§
~ 3 RESPQHBEW

‘ ffiémmayg KIJMAR ; Hfififif

‘\

2

THIS c;RmmAL 1-‘>ETrrIc:>x man UHDER a:a*;:m0N
439 or: some CF crewman FROCEfiURE,~_”BY– TI§m
mmcam Fm Tim PETYHONER fans

HQISPBLE CGURT MAY BE PLEASEB TO 4_
mfimoflzm cm mu, IR czmxm Hc>i.13412cm <39
crmmmumaem mm .:~~'¥§I)LE'{3EV4 '~.. S'I?\.._'IfIC31H, « *

C AHAGAR DISTRICT, "€31?

pm. C..J.(JR.DN.) 85 me, CI-IANfiaR:wAHAGAR.v’$!HB3H’ Is

REGISTERED ma Ti-E oFFE;§cE’?;u;s. axasozé,

ms PE’1’5{‘l’ION c<)r4mIc3§zf§’t3R oréI)”»:1-25, on ms
mv, Tm awn? mmnzjme:

On aw W fat-M °f W
amsed baen mgumea in
Crime sf Chamrajanwr Town

Police Secztimx 4934; and

in tlm mmplaim mm: Hm

% mm’ same by factlrm a’ the mama are

l!\-7| . ‘.i_….,’…. IJF M…-…m.u. Hrurv puma of mrmnmxp Has:-I COURT as I<ARNA'rAKA HIGH count or KARNATAKA mm» c

'Il""1I\"" I

"\

.. ..-.. _V_,.,,… .. ..n………….. l'll\Il" ..u….- ur mmmnn» mun LOUIE? or KARNATAKA mm-e COURT or KARNATAKA HIGH c

4

cm’1:a’m. mam ‘betwem the Izmaband and wi5g «:;1:ch

shows that the reaaom for auicigde is tha
f’urt1m* submitted that the Civil Judge
Kolkagal, chamax-a5%, in Z
rightly damned the

submm that tlfis potifixan be

6. Ihave heard I have germ
through the the mm
ammurw Pram the complaint, it
is «mus mxwied 14
yosars ma Edda and they wears
awigich 7» forthcoming fmm the

mt an mnclusive. But {ha fast

baa get twa kida and 121.1%! are

ta ta’ rm (mm by me pemimm. in ma ma mi:

% futum cf the chimn would In . in
r it is tha me ta grant has}. asmdm 1y,

1