High Court Karnataka High Court

Sri Lakshminarayana Madhyastha vs The State Of Karnataka on 18 June, 2008

Karnataka High Court
Sri Lakshminarayana Madhyastha vs The State Of Karnataka on 18 June, 2008
Author: H N Das
v.V"'A---FOR THE PETITIQNER PRAYING THAT THIS HCWBLE

¥ C()UR'l' MAY '*--l;5EJ t-'Lb}ASb}i) 'F0 3113'!' ASIDE THE} ORDER

-- -._f_73'I7,3Q.12.2OO6'1~PASSED BY THE ADDL. C.J (JR.DN.) AND

_ _Ji=.%!Fr.,:,n KUNDAPUR, IN 0.0.2829/06 ISSUING THE

  '.._§m:G<:13ss"As AGAINSI' mm ONLY ALONG wrm FIR AND
  CH_ARGE"SHEET.

 T  """E'i1is Criminal Petition coming on for admission this
   :1.-53;' the court mafia the foficwing:

IN THE man comm' OF' KARNATAKA AT BANGALORE
DATED THIS THE 13TH DAY OF JUNE 2008
BEFORE
THE I-ION'BLE Mr. JUSTICE H N NAc3;mv:@HAr~{     

CRL.P.NC).929 OF 2008″: ‘

SR1 LAKSHMINARAYANA MA13HYAs3fHA’
s/0 LATE SRINIVASA Mapnmsrua % _ V =
AGED ABOUT 55 YEARS * % V

Mn:z,mAr¢;:; — _
KONI VILLAGE 13$ POS’_I’=-5_762;2’2″‘» %

% 2 A i::%:3’f1i€:()’hIE:R
{By Sri : U s YQGESH égsséééazffis)
AND: T? ” A’

THE STATE OF i{.M§’r%A’f:xI§A._ ”
BY SUB-1Ng9E;croR.,o;?» POLICE
1<;1¢2.t~;'I3AI9§;:§2_AV POLICE "E-;»"wI.'AfI__'_I_A0}"i

.V « % …RESPONDEN'I'
( 31'{ 35;: -: _V A ..:r'; .Rza:sé1:fi;:<_.:=< Is}-I132 . 'EI£!('–':

“‘c:i>’1 ..Vp”Fi£;E–D’~§j)’s.432 CR.P.C BY THE ADVOCATE