IN THE men coum' or KARNATAKA . V j _ cmcurr smog AT I)I~IARWAD__= f " * DATED TRIS THE 2013 nAv%Q9%ocro'BE::éi _ Q H BEFORE' M Q THE HOBVBLE MR.Jusiflc:E Erzonrgfi' mg? CRIMINAL Prrrrrroiii %':~§:__<:._._;_2r_q:)37" f:3E'TWEEN: Q Z GOPAL 9.10 B KR:sHNAc§LaRi€A " AGE9soYEAKS.. _ % R/0 mam. E;NT;?;RPRiSES * 1s*r 91,0022; BYR..;3E'»3; 42?§i:;..MA:re.,_v M . 2m) caves, -i$ANdE'! » ' L' PETYFIONER. (By JEEVA}5';.!.ADV.) A~.....n 1.
‘, _: ‘cfimnmkgkr ‘3/0 SANNANIGAPPA
– h§ENASAI{KAix’P1VAR
Aggz aamans,
xago HURALEKOPPA VILLAGE
_ . S3-§V5;NiIVE%*’TALUK,
‘ D:s*r:.’:.HAvERI. RESPGNDENT.
(By wormvaa, ADV.)
, A THES can? IS mm) U[S. 432 09 012.120 FRAYING
1. srsrr ASIDE THE omen: DATED 4.5.2003 mssan
BY THE COURT OF SE’S$iONS JUDGE, HAVERI £16
‘V -~CR.NESC.No.4’7/2008. E 5.
W
-2-
2. T0 TRANSFER THE c.c. no.7?/zoos or: THE xmm _
ma comm’ ore’ JMFC., savanna TO ANY GTHEQ»
3. mss sucn 012935: AS THIS HUMBLE Q
FIT AND JUST.
THIS pmmon comm cits mg?
BAY’, THE coum’ MADE THE FOLLOWJN-G: – ~
The accused an
order dated 4-6-2008 at iiaveri in Cr}.
Misc. No.54? from mm,
nmrsct, has pmcnm
this of the Cr1mma1′- ‘ Pioeetiure:
% 32?. Azbcbae amm is made by the krarned csoun.-ml for
” ” ‘*r.§’~r V
gcrjf Léoxgtendfi’ that the pcfitioncr, in dam, is
his witness brought befom me JMFC,
_ since that rcspondtmt -~ cxampwhant hm thxeai
A _ af (fun . Tifis contention of me
___5pcfitionm can, by no stretch of be mcepmd as a
£mtmwmt1mghtm finmJMFC, Samtzrto
anyot¥1erCouttinHavwiDist1ict. Thepetimnerhavingncrt
33%
made out a case filling under Secfion 407 of _
petition deserves to be nzjccted.
3. Lemncd counsel $3′
the sick: of the the-
pmoeedinp berm on
23rd of Octnbcr gone may to extant! ml
opportunity tom: in cmmce,
,,,, W mm ,0 83 130
an dcifencc, both
oral tsxhcndmg’ ‘ ‘ m ‘ md in
any commence and eondudc sum
cg “oxjseroze 15-11-2003, Ming which the JMFC,
‘m with the ob-aw:
Sd/-r
Judge