High Court Karnataka High Court

Mr N G Chennigaraya S/O. Late … vs The State Through The In-Pector Of … on 27 January, 2009

Karnataka High Court
Mr N G Chennigaraya S/O. Late … vs The State Through The In-Pector Of … on 27 January, 2009
Author: N.Ananda


&?LD=

IN THE HIGH C§.IRT C3? Kfl.RNATfi;I(A NI’
DATED THIS THE 27% my me’ JAHUARY _

BEFORE

Tim I-«zc:«1mLB ¢
clam mzmori Nc;,1%?31.:éoQ?%%% L

BE’I’W”.EER’:

lv1r.N.G.C.hen1ingaraya’
Agad Mycam ~ _

Sfolatae Genciaprpa A

Head Ofiicc,
Backward . ‘ “” ”

Cazjxnratkin L51, ,” Emma

12* Flqpr, Dr.’fi,R.A.ét1bedh1′ Veetii

(By Sri;”§;’B.I§naa1:i}.;;§}ir2;£ieV.::&.?»«:’
Sri FLI”._._’Hedge, absent}

s:at.sikorKmgaz:;ka%

€3.15 e

P017126 wing, Lelmytzktlza
_ (R ?#d«..W the State Pubfic
” ” Court. of Karmtaw
Banaahm-} smmmmr

my 31:: SA.(}.1’€ajm’1dra Raddy, 3?? far Lclmytxkthm

gun: I IuIuI’lJl\¥ l\l”II\I1!”\Iol”\l\l”I I’1l\3|’? \.p\J\JlII Kl!” I\I1IKlVl’\lI’|I’\I’\ WIN?!’ K-‘JIJKI Ur

This iirxal pefitinn is 5% ufs/~f»8§ Cr-.P.C

m quash the mzpugmfi murder dafi 2’9.3.fi’?
passed W the Pr}. Swaians 83 Sp}. Judga, D.K.,

am» 1:-nu-1uu:–v –

, in Spl. Cam N0.9[O7 (Cr.l’1ca.3[O3 cf

r Iv-Ia\IIr|Ir-nu…’ ,-“,3.-f \-\l|lfll \.ll” l\.l”\l\l’l”‘I.l!’\l\.l”\ l’Il\”l’F Wuflillfli U!’ KAKNAIAKA

3. The learned Ccumel for Lakayuktha wm.11_:;i__
submit that trial court he dimcted tn return. the %
sheet with h’be1″tY to Icxicayuktha ts fik shargc ~
obtam1ng’ ‘ a frmh 3-anscrtion arfl:er? <w'11ic1-1'.
pcrauadcazi tact aempt. Th:
samtioning authority refining V;4:t:«:}':r::yc:o1:'¢.:V:i
not been: chanmed by 'a1'd% is
not clmllenged, such many'

4. It is the arder
dataed of Kamsmka
% cmwratml Limited (the
has acldrmaed a Isettrsr

dated 2*r.9.2m4, sazmfion he
pmtitionm: was rejwtad. fimefam.
has m autharity to rmfieme the

7 wrfiwr &§2¢*mian.

In firm campy cf tbs char-ga alzwet filasd befere thfi via}

mactiasmng’ anthm-1’ty is mat citsfi as a witnma

— -u-rm – mutant”.

and the cactzpy crf tbs saitzsfixzsn order “a mi: amlosad.

rxj &* é’>””””€0″‘””‘ ,