Karnataka High Court
Vasanthakumar vs The State Of Karnataka on 20 January, 2009
{N
DATED THIS THE 2oIjH DAY 01? JAm1.a:§Y 2-£309 T %% %
THE men COURT me' KARNATAKA AT BAn;§;}ALC;R j}gi?'
BEFORE A A
THE HON'l3LE MR. ,::34s'1'1(:°E._1§'.'ANA:g.,rjs=;.. Q'
CRIMINAL PETITION r¢;ff).43o2 armada
BETWEEN:
1.
VASANTHAKUMAR
S/O Basapm
AGE: 4:: Y’r:m2_s;’– _ I
ace; A<3;¥x,cu:;;rUR1s"r
R/G MP32L1P%AHk'aLL§ I
CHIKKANA¥A§(ANA§iALL1"FALUK
ESWARAIAH BASA}?PA__ ._ '
AGED: 45
crcc: AGF2[CU'L'i'L':' Ri'S'I'
R/O MEL1NAHALLI'~. " "
r::Hn;KANA¥AxA'NAHALLI TALUK
_~ 4*-;«jt11y1Ktr1xR DiS":"RI_Q'If;
‘ v .. :PA.Li2s.V*I.’Vi{-~–3»1
” _ ‘w._10..Es:w’aR2,rAH
._ ._Ae§::n’:’~29 YEARS
A occ: AGRKEULTURISF
VR/C} ME’+LiNAHALL£
k fl;(.By vs
uéan
CI:IIE§KANAYAKANAHALLI TALUK
‘m;m_:~:U12 1:>1s’m:c*r
K M NATARAJ, ADVOCATE)
PET’I’I’¥ONERS
THE STATE GP’ KARNATAKA
THROUGH CHIKKANAYAKAHALLI POLICE
REP BY {TS STATE PUBLIC PROSECUTOR
men coum’ BUILQING
BANGALORE 1
(By S1-§.P.M.I-¥AWAZ, ADDL. SPF)
.. RESPGNDENI’