High Court Karnataka High Court

Ramachari vs State By Chickpet Police on 17 April, 2008

Karnataka High Court
Ramachari vs State By Chickpet Police on 17 April, 2008
Author: Dr.K.Bhakthavatsala
cm. are. 153$»-{$997

IN THE HIGH coum or KARNATAKA AT     "

DATED THIS THE :76: DAY 0F.APRiI.  3    

BEFORE & % _ A N
THE HOWBLE Dr. JUSTICEV'K;4--.BzHI&Vi{Tfi:F-VA'F$ 8!gt3--v  I
CRIMSNAL PETFFIQLJ  1  
BETWEEN: '    .A  ~ 

1 RAMACHAR!   V
310 um: BHA:3R;:;c1;1AR«'   
Aemnaaomsgmgas     
PRESIBENT   ~     .
OF' KARNATEKA S'i'A'l'E---. . _ "
GOLDANDSILV1-'.R;§V?  - '-
WORKERS*'FEDi§RA1'i0N  
No.33; 205, caeouug Encore .  _
JAYALAKSHMI C50!b?.'PLE}-I   ~ _

M.M.LmE,- 4-    
NAGARTHARPETE caogs '' , 

BANGALORE '= _

  R    _____ 
"  s/o szrakmnayacunn
A€}Ei).AEOU'l"34"£EARS
AGEHERALVSEGRETARY
KARNATAKA.  GOLD AND
%  sn..vr_«_:R WORKERS' FEDERATION
_ No.33: 105. GROUND FLOOR,
  ».1AYALA:a=:smu: courmx
* k    M.M,UNE""
 % ~!i'A(3aAR'I'I~l¢\RPE'f'E cs.-oss.
'- _r;--:.e.xs:ci.u.or2n  pwxmonms

T %  LIDKAHATH, ADV.)

SFATE, BY CHICKPET POLICE '
BANGALORE  RESPONDENT

cm. Rm

1′!-{IS can IS man u/s.4s2 CR.P.C BY THE
‘1’!-IE mmounns Prmme ‘f’HA”!’ ‘mas uomam courawmv an

PLEASE!) To QUASI-3 THE me we c12.:~:o.12/

DAY, THE COURT MADE THE

The pcttt1on::rs’ ‘ /Agcuaea No.12/2007
(C.C.Nc-.8974/2007 Mmopohtaxn
mm W mm um
Sections 143, Section 149 oflPC an:

~ m. .,,…,m §.

2. emf 2., the ‘ ‘ animus that the pohce’

and got thc mad blocked md thcmfom, the police’
a suo-motao case @3:n8t’ the pmseint pctmoncrs’ ‘

afidfcwot!mrsm3dthm’cisnogoodg:uundibrquashingthc

L

CRL.P.No.

scrvK::c’ of 3131113110118 on $1: pctiho:mrs’ , ‘ ‘
berm the ‘I’n’al Court and now, new

them.

4. Learned counsel fir’ he has
no Imowlndgc about issuance of

5. Be that as case. it is crystal
clear that there At this stage, than:
is no good of the proaccution md
hold that the “£1 filsc case with an intention
1 .

petition his’ and thy: same is hcmby

Sc!/~;

Judge