High Court Karnataka High Court

Manjunatha @ Manja vs The State Of Karnataka on 26 August, 2008

Karnataka High Court
Manjunatha @ Manja vs The State Of Karnataka on 26 August, 2008
Author: Mohan Shantanagoudar


HGH COURY OF KARNATAKA HiGH§30t_.FRl’ OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

m Tm z-ma cotmr ca? Icamwmxa AT

mimxzr ms THE 262: mvcmauwm O

32130123

‘mm ammw ummmmx V

mxaamfim 9 Pm§§-.f.*’3 _
3.39 w~.aA’m.z~zA9?A ._ 2
was: 3593? 22 max’
am ?«§A?*1’zxzRE
magnum. _t-§fl=3_r..;: ._ 1.
nA5AnI_if3a.L;:i: .1
_
.. sawrrxoinn

STATE er>nm§’rAm
.3: zmr mcmusxoxa mazes sq-M-m1»:
__’_Fm§_mRn ….. ..

Pics? 3

‘:=:«:i’§_ cm? 13 mass: UfS.439 cn.x:.c ?RAYIHG

‘I.””£.’I§ ElI1.»§P£GE *1″!-IE EEPITIGHER G91 EAIL IN CF..!¢10.95fC£§

NE)’ ${‘I’E!§$ICl{i 79.5., TIIMKISR, IN C.C.!’30.1D€l9/08
*«f2#!§”.’I_’1-_£AE.1 F3133 GE’ THE {Z-Jill, ‘I’ll!-!EUR FOR ‘1″?-EE OFFKNCE
..AO”\\;/F’fRUf3. 392 0? IPC.

THIS CRIMIEAL PETITIGN COMING 0%} FOR OIWERS

fmxs nay, was scum nabs THE yanaawzue:

IEGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HKGH COURT OF XARNATAKA HIGH C

03.1353

‘ma pemim is filed under Section 4’39.”{:fif}:§:}f:J’.”-.V

praying fiat @111′. of ‘mil.

2, Pet.1′.ti0&2″E accused Iia.2}1i1:l

New Exbmion pofioe «.for ‘

mam punhhahle of.I.§€O»’_._

3.. The case ‘cf the that whim.

the  W W
ahoppm at:    10*?! cmss, T.P.
  fish-arfi came fmm
hemn-a  mmam afthe wifie of

the 25 gma worth Rs.25,000/-
an nmiaor cycle driven’ by another

= ” the course of invuufgaflon, the

O arrested and based on hi voluntary
O H H gtzlci mcklace of the wife of the: eamphinant
O am Mahavaer Jawallors, Mapdi Road,