High Court Karnataka High Court

Dr N Shivashankar vs State Of Karnataka on 26 August, 2009

Karnataka High Court
Dr N Shivashankar vs State Of Karnataka on 26 August, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DPEARWAD

DATED THIS THE 26TH DAY OF AUGUST, 2'QQ_}3 ':'  .

BEFORE

THE HON'BLE MRJUSTICE H1;:;i}vEAD1 (3.  

CRIMINAL REVISION PET1T1Of~:,__1\i'O:.2'1 17';'12'0S,9«. " 

BETWEEN

1.

(BY: SE} S

DR N SHIVASHANKAR

AGE:-45 YEARS ‘ «.

S/O SUBBA REDDY

OCC TRAINING ORGAVE_\3″1ZEVRv__ jy

R/O SHANKAR’COLC)’NY”g _ _ –
HOUSE NO2’V32′.],-‘ i _
BELLLARY ” ‘ A .

SMT KASHIEAI KHYADAGE .
AGE:.36′-YEAR’S?’-~._ ” ‘ ‘

w/0 RAvEEi~a3RAV_ ”

OCC ASS.OAC.,1A’rE ‘rRA1«N:NG ORGANIZER
PRESENTLY A’Js.B1J’APUR

Ego B~IJAPUR=.. _ _ PETITIONERS

“M.pAT._rL 83 SR: N D GUNDE, ADVS.)

4.

S’TATE ‘GP; KARNATAKA
BY ~PAi?.AMA DEVANAHALLI POLICE STATION

—- .. BELLARY
” _ RE? BY THE S P P
‘HIGH COURT BUILDING
: BANGALORE 560 01

2. The petitioners ought to have exhausted the

revisional jurisdiction exercised by the Sessiori’s”;}-iidge.

I-fence, instead of approaching this Court

directly, the petitioners ought to”havep_

Sessions Judge, Bellary.

3. In View of _the aboike, the petitionjers are

directed to seek remedy lltldge, Bellary.

4. the petition is
disposed of: V

Sd/-‘
JUDGE