Karnataka High Court
State Of Karnataka vs S Munavar Mehaboob Pasha on 13 December, 2010
IN THE HIGH C(})URT OF KARNATAKA AT BANGALORE Dated this the 13*" day of December, 2010 M Before THE HON'BLE MR JUSTICE HUI.UWIN/ADI G "A').€L4::1y%":f>I£;'S.HV" _ ii 2 Criminal Appeal 6()4=__/ 2,907? ii '' Between: ii i Sum: 0fKarna1aka»by Mzmdya Rural Police ' Appellgmt (By Sri P Karunakar, GP) And: S Munavar Meha?50oi§_"Pa'§Em.25"}Z§s._u" = S/0 Hydcrali, Drive.1f(3'i7'i'7;;1.ta Se,1_rr:o 'V-'ehi¢_l'e Ne:-t.rBi]al Mesie'edh;;'L;;<hedjre11a ' AV § AmmthapurDisu"-ict, * - Respondent
(By Sri R s Hegeie, Adm A
filed iih’dtia*”‘S.378( I) & (3}0f the Code of Criminal
Vpi’?1y’i’}1g’..L'(‘5″$31 aside the judgment dated 28.1 1.2006 in CC
: :3/2<)_0'e§_:a%y 'Mzmciyza.
; f'()ii_m.7»fii1'a ._
The App(t21i coming on for Hearing, this day, Court. delivered the
3)?”
An
Appcaf m:crdi:1gIy, ciimlisscd.