High Court Karnataka High Court

Sri Mohammed Sirajuddin vs Sri V Venkataramanappa on 27 June, 2008

Karnataka High Court
Sri Mohammed Sirajuddin vs Sri V Venkataramanappa on 27 June, 2008
Author: S.R.Bannurmath & R.B.Naik
IN THE HIGH COURT OF KARNATAKA, BANGALQRE 

DATED THIS THE 27TH mar 01? JUN§3,_.';2;{}('}'i8:    

PRESENT.w»_

THE HONBLE MR. JUSTICE :.'a.,RL;%BANN'u:é:.iA%:*}i;%{{ fA;L

AN’9:_ T %
THE HON’BLE,.-IYIIQ.
ccc. Nd3?3_’0B:;,;*ca8 ;§:iaii1)
BETWEEN: –

Sri. Mohammeéi Si§a”j_:1ddiz11,;_
S/0 Late Abciul 1{11″‘ai1aiq,» _ V
Aged about 6’I”.yea1’s, V A . ~ _
Refired AC;ontfT:fi’}e’i’, , ‘
Chitradtzrga Depc.t,..__”‘V% — I

N ow R / air néar Cb1lt:ge,

M . G.R0ad, Chimth2mani–, ‘

Kolar I)_istrict;~ ” V ”

.. COMPLAINAN1’.

‘V “(fly Advocate)

…—–._……..

SI§;–

The [Ltivisjz)1″:a1’~V’ControHer,

‘K.S.R.’1’..CL,.,

‘ ” ‘–R:”:=:p by Divisionzil Contmller,
‘ é Division,
% Kolar. .. ACCUSED.

at-___ is-__i__1iv___-ir__ *__*