E I
IN THE HIGH mum OF’ KARNATAKA
(XRCUIT BENCH AT DHARWA3 1′ V
DATED THES THE aré DAY 01:’ DEcEM2R_;E ‘:§VV2{3£}8 3
BE§roRE
THE HQZWBLE MR,4usT§4Ce:”r»LANAJ1§12A ”
CI2§MiNAL REWSION 1#E;*I5i’1*:c:N N¢..sG3’I2éQ7
BETWEEN:
Shri Shamairahmed M<:ah:amT 'm £2
Ageé about 40 " V. L ,
Qcc: Busine-sf»
Plot No.3," éfant.i{2avi;§fa7s V
Uciyam 1333171' ' " ' –
Beigaum.’-. «.
Petitioner
(By Sid Asholé”R.VKal}’§1z1;:éI$}i{:’i;:y, Advocate)
2.
_ 4′ 13.
.j ‘
V’ f_ Abdulkaéir Jagirdar
” Abduikadir Jagixdar
4′ slééukataij Abduikadir Jagirdar
Rizwan Mohammadaii Jagirdar
éhri Samiulia Dadapasr Mulla
Shri 8arafia§ @ ‘§’aI13:1u {Q Manna Lijgzakai Jagirdar
R€Sp(}I1€i€1’IiS .1 to 6 are: 33} r/0.
House No.-434, Muslim Gafli, Anagol
Beigaum.
: E” :
10. The Iearntzci Magistrate has statcd,
facts and circumstances of the Case
prosecution witnesseas, weapons]; fiVs’e{i. /_ V
iz1}’uries sufiered on vital of
injuries are enough ta causeV»d%::’§f§it!1 hag
that acts committed b3:..:acc11s€o;f; atfzfact offence
punishable unéer st3ctit{‘)::i«’ of the same, the
learned Magisf:I:aji¢v..by S23 Cr.P.C, has
commitmd VV:f’§fi;;<V.;i<::1':s. The learned
Sessions Qii, re.gé'mj;sidf;rati0n of that Etltiftf matter
inC£u(1i:1gVVeiridr.
N oéfmmmd »«
:20:
revisicm petition is dismissed at the stage of admission. It is
made dear that the observations made herein shall be
read as expression of opinion 01:; merits of the casc:–
are restnicizd for disposal of this petitiou.
} I@me
Sub”‘