High Court Karnataka High Court

Sri Kota Subramaniyam vs The State Of Karnataka on 28 May, 2008

Karnataka High Court
Sri Kota Subramaniyam vs The State Of Karnataka on 28 May, 2008
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE' Q

DATE!) TH!S THE 23?" DAY OF MAY 2008       '

BEFORE   

THE HONBLE Mr. JUSTICE H N NAt}A1s2Iju}iAré».I3Aé§%?   

 

CRL.P.NO.5222 o%g_~_2Qo7 »  .

SR1 KOTA SUBRAMANIYAM V , ~  
S/O LATEKOTA VENICATASUBAEAH,"  '
AGED ABOUT63 yams,     
R/ATXNO.1,MEGH,fi.NA5{3OMPE.E}{,  
EAST MARREDPALLI; N'EiA.R S£+:E%N-05;, 
NURSING HOME;.SI'K;%;£§DARA13AD--26, 

ANDRA PRA;3Es:-4»

é % V   PETYFIONER
(By Sri SHANKARAPPA, -Am/%.)«..."-~J%

THE STATE {f}I5V'é§{;#:I?:s'.§}V\TAKA

'V GIRINAG-._AR mm"(:E STATION,
 BA4mALoH§:;---  '

... RESPONDENT

f "'c§RL;i=> 1211,39 U/S. 482 CR.P.C BY THE mvocma

'  :71'3-'() P2 THE PEFITIONER PRAYING THAT THIS HGIWBLE

Cf.}U'R'I' MAY £3122 PLISASED T0 311'?!' ASIDE THE ORDER

-  .[)_g&?*ED 16.8.2007 PASSED IN C.C.NO.3968/2003 BY THE
  mam... CMM, BANGALORE.

This Criminal Petition coming on for admission this
day, the court made the following:

C/--L»/\/~

 



ORDER

Learned counsel for the petitioner submits that

main proceedings before the Trial Court are concluded” ”

acquitting the accused. In View of this developagéfit, ‘ %

payer inthe present criminal not s*z1;V_*\Ii*vt-. .=fo§*’ H

oonsiderazba. Leaving open aIi~..gontciiii6§j:§s Vvthéyvv

pditionm”, this petition is hereby

DKBI -=