High Court Karnataka High Court

Sri Thukaramappa vs The State Of Karnataka on 17 June, 2008

Karnataka High Court
Sri Thukaramappa vs The State Of Karnataka on 17 June, 2008
Author: N.Kumar


IN THE HIGH COURT OF KARNATAKA AT

Datnd this the 17* day omune, 2oc:a{ V M

BEFORE; _ _ _ .

THE HOWBLE JU8’fi<3 E ' V'

Writ Petition No. 4o1$:m°2o§3—- J
BETWEEN:

1 Sri Thulcammappa

S/o Kaxabeaappa V

Aged abQu,E,37_ yams, é
Adu:;o¢~.:.:gn.=’:V . ”
R/o :;.”Né»_.~.12sa{2 ‘ _
and Ma.in;..7fl1 Cr6ss,’V1n.oba Nigger
133«V3~’18¢%’::

‘I:’q as I3i:si;,., Qafiangyltv _ ‘

W] 0 figukax-amappa
; ‘A1-pi abuut 28 yuan)
~ ‘ Hn11si锑W..i_f_tf~; ;
% « Rye H…No.12o3/2
” ‘~ ._7*’* Cross, Vinoba Nagar

‘ Tq ‘fls’_”I)i3t.’ Bavangcrc

— 3 ” K”i1m’a?:’i Meenakahi
D/it: late Hanumanthappa Agadi
‘ Aged about 23 years
. _ MBA Student
” R/<0 H.No. 1208/2

2°'! Main, 7*'! Cross, Vinoba Hagar
Davangcw
'Tq fir. Dist. Davangcm

4 Sri Vishwanath

S/0 M G Rudrappa

Aged about 23 years

000: Law Student

Rio {Ind Main
8&1 Crmsa, KTG Hagar '
Davangcrc

5 S111 K N Chandrashckar' _

S/0 Ncclappa

Aged about 45 years

and Founder ofSV'SfCQl1;;gc 2;] 1
Rio 5* Cross
Lex1i:nNagar_ V
Davangem.' 1

in as

6 Sri Shivalingapjga . «.
S/0 G—Revan:a.ai(iéi&pp.a
Aged abmf3Gy¢ar8 %
Doc: Employee’ am V’ ‘-Qkumfl
Davaxlgmse
R/o rind’ stir
K,TG..Nagar” ._ ” ‘
Daivangem _
” . ‘I”.:; 35 ii}ist’;– z[)avangéiée

A _ Afi’m1’3:iesentp6..by their
” _ GPA
‘Kiimari. Memaksbi
Dfo late Hianuraanthappa Agadi
R I 0 ~ Datrangexe . . . Petititmera

(By Sri I G Gachchinamath, Advocate)

_ .A of Karnataka
” its ?ublic Prosecutor

High court Building % A
Bangalore .’.ReapQz1L¢i§§r;:£ ~ V ”
{By Sri Dincsh M Kulkarui, Advoeateigr V ”
Impleadjng appliaant I/2’9(3’B)*– . ,

This Writ; Petition is filed unégr gr 5

the Constitution of India, prayingKtc>”–_quash’-vt11’e. ;i1n);m;gnédu

complaint dated 18~3~*200′? pmdugréd a;sV””,_A1:;11exi:rc–{), >
ixnpugrucd FIR No.44] 2007 :i:~;i1§>;1 18-3–.2(}Q7′;; as

Annesn1rr=:~–F), impugned charge sheeiz gwxlilccd’ as Iannexum-F’

and impugned ordc:r,– dated” -.14-@2008 ‘made in CC

110.1%/2008, produced “as by the Pr}.

Civil Judge (Jr.Dn.) and’1lJAd~d_.f:’»JMFC, Jganebcnnur issue of
writ of ocrtiormi or ” Qfliftr ;su;i*tab}s-;j% er order or
directions. ” – ~ ”

This uorfif ‘ he&Im’ g this

day, the ggisgde ‘the :

% f E R
A _is fi_1£-Qdl oztfbchalf of the pctiticrnetrs requesting
the to thgfm to withdraw the above Writ Petition.

V” cncloscd a fax message received fivom the first

“‘,*rcii’1;i{;z1£;1§;’./,’ ‘ ‘ » ‘ V V

.A Memo is piaoed on rccozd. Writ Petition is dismissed

_ ‘ aéwifhdrmvn.

ckl