High Court Karnataka High Court

Smt S Bhagavathi Murthy vs State Of Karnataka on 31 March, 2009

Karnataka High Court
Smt S Bhagavathi Murthy vs State Of Karnataka on 31 March, 2009
Author: Dr.K.Bhakthavatsala
CrE.i3 No.30l7f2007

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 31ST DAY OF MARCH 2009
BEFORE

THE HON'BLE DR. JUSTICE K. BHAKTHAVATSltL_A:Aa.i,: "  it

CRIMINAL PETITION No.30}?/:2-0.0'?-'.e«  L

BETWEEN:

Srnt. S Bhagavathi Murthy,

Age: 53 years, _  .
W/o S R N Murthy, '  
R/ at No.4/ 22, Dondusa Layout, ' '
Hanumanthanagara,

Bull Temple Road,  __ . i   .  »
Bangalore.       A '  Petitioner

(By Sri Ravi L Vaidya,  iorp:etti:'titz)fi--3.r+) "

AND:

State of Karnataka, = V ._    

Rep. by Jayanagara4_Police"Station;'

J ayanagara Police Station,_  ' "

Jaya.nagara,,._§_  ~ 

Bangalore. -  ,  A  ~~~~~ ~ " Respondent

(By   SPP, for respondent)

 . 'This Crirziinai Petition is filed under Section 482 of the Code of

  Proeetture, praying to quash the entire proceedings in C C
 N_o.20*6'T3p/2003 pending before the E Addl. C M M at Bangalore City.

    ___"t'This Petition coming. on for Admission this day, the Court made
  . V the_4fo.ll,Qwing:



Crl.P No.30}7,:"2{){]7

Ix)

ORDER

There is no representation for the petitioner.

2. The case was filed on 20.7.2007. Keeping in em ‘

Petition was fiked in the year 2007 and theremitébtnoaretpresentatiotfsfofif

the petitioner, the Petition is dismissedjefor nor1–;})rg)sec11.tji_on’.»v ‘~ V

Bjs