V 3. * Sm' RV ss§"R3SWATH£ w/0 SRI S RAJARATHNAM
V "{B3{ B S RAW KIRAN,ADVOCA'I'E3
SSSQS2.
IN THE HIGH' comm' OF KARNATAKA AT A' f
DATED THIS THE 09TH DAY op' JANI}A»f23;'_..fi(:)V:O£>AV T S %
THE HON'BLE MR. SSSTICSSSSVSSNANSA
CRIMINAL PETITION N"Ci;33Q9 %0F%S2SoSS
BETWEEN:
1.
R VIJA {YER S/0 SE! S RA¥Af~’AT.§-{NAM ._
AGED ABOUT 31 YEARS,” — ” I
R/O FLAT r4m~1– 2 .102$,MAPLE HE£’r:»m?S___V’,:
BLOCK (‘3 Sijsriiamfr LOK RHASE £;,– GURGOAN
(HARYANAQ 1’22Ss2-, PR-E’S._Ei¢3TI}/_’ WORKING
AT; M/S :2Awys}31 DALMA’~(;Q. ‘LTD.
P.E~3.B_QX Ncz,7’9’m,7V,_AL_K1i_oBAre..3.1952.
NESAME ‘Sa:I;;IiLDm?c; #’2;-mesncg MASJID STREET
Sm CROSS, Ai;.i:aoBA:e,_SSAzJoI ARABIA.
2. SR: S RAJARATHNRM S/Q SUNDARAM {YER
AGED ABOUT. 62 ?EA.Rs~,… -~
R133 .,FL.A’I’ M). 1-14} 102,-
M£1PLE~HEIGH’PS.BLQCK ‘C’
~ _ €;éUS§{AvN’i’v~–£,OK “” ”
~ PHASE I GURGOAN {I-IARYANA)
‘.»129c02gS_~
A:3_EI)_A£=;:>.r;z*r 5:2 YEARS, –
R/0 1v’LM”N0.H–1 102,
MAPLE HEIGHTS BLOCK *0
A. SLISHANF LOK
PHESSE I GURGOAN (HARYANA)
19.3002. PF.’I’I’PIONERS
1. THE STATE OF KARNATAKA
BY THE POLICE OF
BYATARAYANAPURA POLICE NATION,
.,_:
not the objet afC.’hapterXXA offndian Penal ‘ _
Code. (Pam 1_«§v,_p_ ‘ V :.
G. We hold thatthe High Court irzjei:érc:é~w’–,of.;« %
proce%ngs’ orF1’R or V’ ” V
320 of the Code does not c_tfi’e¢i’-tl:_i¢ ‘
6. In View of of iziisputes
between the 1fjLVfi”‘:§ViV1’§i?{?’es.tigat:ion
against purpose.
Therefore, The impugned i11Vestigat;ioI1/;A:af:.\cecd..'_4 _ against petitioners AA ..... Judge