High Court Karnataka High Court

Jaikar S/O Kariyappa vs State By Madiwala Police Station on 5 March, 2010

Karnataka High Court
Jaikar S/O Kariyappa vs State By Madiwala Police Station on 5 March, 2010
Author: N.Ananda


‘ ‘V V’ Stalk .§::$§’5.-.Ps%Ia€§i;§?a1a Péiiéé Stafiml … Resptixndent

Lggg Majage, HCGP}

%.a€adis2§:£.?1aA’;33Q}ice Simian; pending 023 me {Zia af Fast Tmck
_{}>.:rt:.tjtw}{£27E at Bangaiam in $,C.N0.8§?f26G9, far <:)§€n~::£$
'~._§;t1nis'gab13 iiflfifitl' ssetctimts 3%?' EPQ

mzidfi the fafiawing;

EN? ‘my: :–«:’:G:~: CCEURT 01:’ KARNATAKA AT _
Dsxrgn THES THE 05TH DA’;-<‘F”§«1;§1?§£%V’.9§i§§V:1i3′.VV: V
BEFoRE3 _T’ 2 n 2E
THE ¥iGN’BLf€; MR,;»§i_3:STICEAi$..ANe§I§f}jA:~. u’V'”
<::R;,_._.§. I\£'0.:2Z:%é]vI2G"'}.,C}f .'

BETWEEN: V « 'k V a
San; Jaikar '
Sfcr. Kafiyappga " ' _»

Aged a.¥:3ou'i _
R] 3: Mutfigéépura. ffiifcvffixf)

Jogannaksre –VIP{:$§3t1'V.;_: V»

h;v§11{ie:gex'e"Ta1_.g?.; _ '-

C11ik:na,ga};11* D:.i:¥”{I’.iV{_)f;;, — f Patitigsnczr
{By spa B.Eki,:Lékesh;w.z5;d§}§}qfiiE%:§

EXND; _– ,

‘ ‘ ‘VM'”§’11i$f3€’§;ii:§0n is fileé under sscfidrn 4139 {X1}? (1, prajgiixxg
Ea efiiargfi tizé pafitiomer 51:: baii in Czime §’~I:::a.éG£f2Gfi§ af

This pfifitiflll coming 0:1 for orders this day”, the C6111″:

1%.}

GREEK

The petitioner is facing trial f(}”‘.{‘”‘éII}. 4ofi°ei1cé pii:1iéi12§;i}}e

under secfioxx 30?’ IPC, 011 thf: filfi 0f;’E?as:§ ‘I’1’:ac§’%:~C3i}3§:fi–&I;{§V§i~~

Bangalore.

2. As per first .Ij:>§ of the
;)e’£:5li:2:3ncr, that on L_ a.m., petiiioner
s11s§:=:c.ting this fi(}:–:1 iiy Qf “” with her 311:1
pickerd up 3 .1;;i.§:”¢ ten injufies with
the k11i1″c”:_._ the contents 6? fixast
i:1f:$~%,;_’:%; stating that the aheve d-ibcumcsnts

isgaviiizj jp’3:–§ma faetia case against paiifianar far rsfiiznces

3. “§’1iérefé 3fe, the yeiaiiimx is dismisseé,

:$:~sr~«: