Karnataka High Court
Srimanth S/O. Vaijinath Hiremath vs State Of Karnataka, on 30 March, 2009
" T. fig; ».sIL:_Mg~:ABAD, DIST: BEDAR.
s:2:'§f§.§3a}3 w/0 §3'ANCHAKSHARI H:REMA'm,
55 SHQBHAVATHI w/0 NAGAYYA MATHAPATI,
IN THE HIGH COURT 01:' KARNATAKA_...... :
CIRCUIT BENCH AT GULBARGA
DATES TEIIS THE 30?}! DAY _QF ;\g1Ag::;:?I+:'," "
BEFORE _ " 1
THE HONBLE MR.JUsrT:z:;§: siiam-.sHVt3 ;' ;51sfi1_...
CRIMINAL l%"'E)'I'I'I'I()I'WI'\i.:f'§'.
BETWEEN: A. 3 L'
1. SRHVIANTH S] oV..wv-.éV1.;;;N;aTz+;_ 1'%i";§_é3 'r§i;=a*i*1~;
AGE:36 >m3za1n2s,;;oc<:V VAGR1~::;JLTu'§RE,
iQl(}"'V?:I'vI..F§..J},'E$:VI'»(.-3'_'E DAKLiLGi,._ ; V
TQ. :Hu:sa,NA23a:3;-.;:+_1sT;_ BIIEAR;
VAIJIi~£;i3f{'H ':'3:3iG_S¥.DRAMAYYA HIREEMATH,
AGE': 6 1' 'BEARS, '0_C'c--:; NIL,
Rf 0- v:L'::,A(:J.E:» .9;u;U«LG1
*rQ;.§:UMNABA:n§._§~1sT: BIDAR.
I3»?
3, '' SHEKUHNTALA Wm VAIJINATI-:1 HIREMATH
" :A(.}E~:55 YEARS, occ. HOUSE HOLD,
_Vf€i.C'.¥'*i.LLA(}E DAKULGI,
ssc:a::;"2a YEARS, 00$: HOUSE HOLD,
~~ R20 VILLACEE SINDOL,
'f"Q.&. DIS'1"'. BIDAR
NOW R/A BANGALORE
AG§J;39 YEARS, occz. HOUSE HOLE),
R/CI VILLAGE SINDGL,
TQ. &,D1s'I': BISAR.
6. PARMESBWAR S/O VAIJINATH HIREMATK,
AGEQ6 YARS, OCC. AGRICULTURE,
Ev.)
R] O VILLAGE DAKULGI
TQ. HUMNABAD, DIST: BIDAR.
NAGAYYA S/O BANDAYYA MA'FHAP_ATI "
AGE:<f~0 YEARS, occ A(}RI«CULTU§§'EZ«_, » '
R/O VILLAGE SINDOL ' ~'
TQ 5:, BEST: BIDAR.
PANCHAKSHARI s/0 sH.1Vv<AMuR'mY'Yn._'-=
AGE:36 YEARS, occ. Buszwfiss, ~
R/'0 VILLAGE Si?!xDOL° ' '
TQ. <35 DIST. B;{)AI?;',_ I V
NOW R/A BANGALQRE'="
MURGAE'Y2&- 3/ Q B{{N'DAYY.§j.'MATfi A
AGE:f$1 Y;§ARs., OCC. A_GR1CUL'I"'URE,
R] Vi!_;LA€i}§1_ RE-I§~'..}LG_I " L " A
TQ &a...,B':..9'ifé B113'A.RT;~J_' ..
?E'I'I'I'IONERS
(BY sf<§,}~IA:~zUa;§Aré*r§{A1§'A§'*A SINDHOL, ADVOCATE)
AN};
i$TA'F1'§§ op t:;§féi§A';'AKA,
.R'E'-P--.,BY poucg HALLIK§~iED--B,
3 -- :IUM:.:ABAD
' QiS?"i'--:._ BIBAR.
RESPONDENTS
. ~. {BY SR1. SHARANABASAPA K. BABASHETTY, HCGP}.
THIS CRIMINAL PETITION IS FELED UNDER’
‘ Si3C’¥’ION 482 CR.P.C3 BY THE ADVOCATE FOR THE
PETETEONER PRAY§NG THAT THIS HOWBLE} COURT
MAY BE PLEZASED TO QUASH THE? PROCEEDINGS IN
CC.N{).43?/()8 OF PRL. JMFQ, I-IUMNABAD, DIST.
BIDAR.
that the proceedings require: to be quashed.
petitioner binds that the material coflccteaf V’
Pofice do not make nut a case, hr:-gig at. 1ibr*§rty
dischaxgt, before the iearileci Judgg. ”
With these obsewefiigjia, pei;it.i6:1V’: Qtands
dismissed,