High Court Karnataka High Court

Parandhama vs State Of Karnataka By … on 11 July, 2008

Karnataka High Court
Parandhama vs State Of Karnataka By … on 11 July, 2008
Author: Mohan Shantanagoudar
IN 'I'I'E I'fiGH CGURT OF KAHWATMQ AT BAN

mma 'ms Tim 1 rm my 31? JULY    "F  k % u

BEFO%

'um HQEFELE mz.aUsTIcE Mrsnm  

   %   

§ 

1.

PARANDHAKEA
8f0 , V _
man a9mA.I~zs..&_ :

R15′? stxn%Ii:a..’¢; .1′-iED§.’_fYELDG;,_ ‘ WV
~ .

mammnxneagx, * ” %

AGARA, 5§:c{:t}3’~:.; ifl V

2. 31. smriamz R ‘. %
5,10 M.

AGED naming

3- Ramrfimaa i
= 3; ma;

man

swarm 340.429,
am amass; .52? mz comm,
W :>ms2.=; J.-RIKAGAR,
L – see 073. Pmmoxmns

c v»s1 §}”§§Al§<}HAR s. KULKARNI, ADVGGATEJ

1? 4- " 1.;' sum or Kamwmca

uulu ur mmamm me.-ms COURT 'QEKARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men COURT

Hi' BKSAVAHAGUDI mxarzn S'Tfi'1'IOE',

OURT OF KARNATAKA HIGH COURT AOFV-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

BASAVANAGUDI,
EAHQRLORE.

2. may
sjovnwx-Imm.

IEGEB won? 33 mm,
30.1%, mm mm,
mm craoss,
mxmmag — 560 052. *
Rfipmmrrsn BYTE
mag comm aovr. 1=LsADEmOO_
sum Ptzsmc Pmasctrron, . O O V
HIGH mum’ op . ‘
aamamam. V «M A O » zémsromfims

(am. r.mHAwAz,,Ar;n1.. am? H0. 1)

This Smtian 462 of
Cr.§’.{1. §.n-agrizngx 22:: pmceedinga agaimt
tbs 1%.’? tea’ C.C.H=e.20277I2003
an the fifiefiaf the Bangalore.

1% an far aclmia-siarn this
day, the Cizzurt t3:zeA

K ~a”Petiti<.'enr.'r's are awtaseti H953, 3 and 4 in
A ' .§.f:.'i3;I-I:c.'23i."5"?,'2{)t33 pending an the me of 11 Addifinnal
mm, Bamzm. Thny are facing am my thc

M

……\. \.JF naluvniann mu:-I a.-ouxr _QF._KARNATAKA HIGH coma oy KARNATAKA HIGH comm' or KARNATAKA men COURT or KARNATAKA 1-non ccalrlnr

afincxa ptmishabin under Saction 363 and 368 at'

reati wfih Secztizsn 34 of WC. 1% petifion

quashing the proeeadjxm.

3. wma mumel

atanmzuamdavit dated 5.§.2a§§4 of –
CW2. Copy nf which along
wiih pctititm tn mama against that:

4, be aeeepted in as
much as aha;-ge%%k% the year 2003 itaelfand
the mammal’ as c.c.Na.2o277/2003.

wlczich mmm the same Ins

& fifi of chaxgta aheet. The same;

at thk stage. It is always open for

— can produce the dwummta an their behalf
” mzmrt babies’ in support of their aomentiam. (311
A the pzoaeadim naxumt be quashed. More
charges are alraady {ti against flzasa

M

UURT OF KARNATAKA HIGH COURTAAOF-_:KARNATAKA HEG-H COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COLRT OF KARNAEKA HIGH COURT

pctzitionars and the order cf framing of charge has
&a3i1:y in as much as, the same is not
mm peutianm. LO

In viaw or the same, this
ground :9 mam” thk cmmm1′ 3
aeoordm’ gly dbmissed.