High Court Karnataka High Court

K K Raju vs State By Chikjala Police on 21 August, 2008

Karnataka High Court
K K Raju vs State By Chikjala Police on 21 August, 2008
Author: Mohan Shantanagoudar


. ‘1 A “:”é”1’.§;-‘i”E.= 8%

IN THE HIGH coum OF KARNATAKA AT

DATES) THIS THE 2:” my0F3UeUs%i%2od3EiE’k % k

BEFORE =

THE HONBLE MR.J£}STICEVa\;*i~€:’:§f-MN SH.4NTIAt§ik§ ébL)DAR kk

cnIMINALEE;?Irtdrg: :~e9fé;s9oz2o<:7%%

Between :

KKRAJU 23:’ v ‘

S/O PUEAMRAJU

AGED ABOUT 46 YRS

R/AT

E BLOCKZSAHAKZAHANAGAR _

13A.NGALG.RE 9:1. “V …f’ET{‘I’IONER

(83; Sr’: : 1:>EE*:t;PRasAaV_S’r:.§;-*:fiff;«.g;:3’éCcaTE (533231);

._.._……«’E

* «. _Ci-§IKJALé, F£3_L3CE

_ ‘REP;-13¥~ ‘
.__:s.TATI<:"_~?,_L_I::?L,1z; PROSECUTGR.

2 V_M'{IR£.–LiKRISHNAN
agar} ABOUT 35 YRS
Sfi} z:w.sAr4KUNNI VARMR
.. agar N033 awn MAIN
V "musnm:~.4ANNA BLOCK
' CIfiEqG1%MAGAH
EMGALORE 32. RESPOBEDENTS

T "*{–'i?3ySri AKRAMAKRISHNA, HCGP FQR 22-: 3

.'.u'..

I
IN.)
4k

Tms CRLIMENAL PETITEON ES {man U;s.432 cR.P.’c._§}§e_A:¥:Li~If3′

QUASH THE ENTIRE przocxzxmmexs {N so PAR 17* RE§ATES ‘T?fG.
PETE. IN c:12.no.1o9/07 <3? cnxmmggm =._fs*1fA"rrc2:~:, V'
{E'CR.NO.23/Q?) cm THE FILE <3? ADDL.:;:s::L'a:..IDG-.3 (,:R[::;:*€._} se.1fa:xr«"<;:,, '

I}¥I'J'AE*IAHALLL

This Cximinal Patition O§1 £"«I' oxfiéffi ddy, fin": L'

Court made the foflowing :

None the matter is
called iwi-sci' day. Even the office
CJbj€:€:.1ii(}I1'S'"'a%%§':;Téi§d.; = with in spite of giving
Sllfi-kCil"?.£1iZ yh-33:: has already elapsed 35116:;
the: date: of

,, . ' ' … ):.Ht:.-'_.;i}Ct3.'",' Apetit:'iV.<$ii""s'fands dismissed for no11~pr0:.=;ecuti0n.

Sd/-

Judge

‘big’