High Court Karnataka High Court

Sri Y N Krishnamurthy vs State Of Karnataka on 11 July, 2008

Karnataka High Court
Sri Y N Krishnamurthy vs State Of Karnataka on 11 July, 2008
Author: Mohan Shantanagoudar
OURT Oi' KARNATAKA HIGH COURT A_.OFv-LKARNATAKA HIGH COURT OF KARNATAKA HJGH COURT OF KARNNMKA HJGH COURT 0'' KAHNIATAKA HIGH COURY

IN THE HIGH COURT OF KAR'1ifA'I'AI{A AT BAIJ

mama ms 'TIE 11% my :31? JULY    O O u

BE-FORE

TIE HCJN'BI..E MR.JIIS'H€3E MGEEAH;  
 g  .3.  % * O  

§ 

SR1. Y.s.%Emw~.!UR1'HY  
a;€.~?.c.nAI~mmA1AH,   
A£}EEAEOU'I'45YE'AE3: ;   
No.76. 1833'"      _ 

2019 mAm,uc,._m*a:'Uim, '' ,; "   A

   pmmozsmn

(Bram.     

£1

1. start:  O

-' '.   ..... 

  macs,

 4 .5229 no 1.

_ nmmw smmzmmr,
V KARKAEAEA Lmmmmm ASSEHBLY,

A % %    BANQALQRE.  msmmsms
   am. ;m.NswAz, A139}... app ma RESPOKDENT N0. 1)

 Criminal new is filed under season 432 of

 p<ra3.r?1:Ig to quash the FIR damd 30.1.2008
"  rfitmad by the 11"-' respondent pralic-as and the charge

COURT or KARNATAKA HIGH aoum” or KARNATAKA HIGH COURT or KAINATAKA HIGH comer

cum ur asAxNAIA1u\ HIGH COURT QFKARNATAKA HIGH

sheet data-.d 1.3.2808 pendim on the fi1¢ of the ‘IE Atldl.

Cmfi. Bfialore in (3.C.!%-.7399/{)8 anti drnp and_a]1′-flm

fizrther

Tm C:.£*imJ.na1′ Petitizn c:om.u:ng’ an far adm..as””:

day, the Cuurt made the fo11ow;5ng:~

Lm-ma Additional State %

nntice an belrmlf of Iesponfixayzt 3&1′;

2.. Hard and

3. Based ladged by the mpomemt
no.2, :2.c.mg.?399;:gg3L:A%%[%;g” regs’ terai mm’ 1: the

peawmggg mmnfgauon have laid the

953.-mags This petitionis filed fir

: Sims: the charges areyet to be
has gota chance tn arguefor hi
_ It is aubmama bym: learnxxi mums; for the
% _ am the peuzusam has already find an
fiapfiuatian graying rm dimhmynghim. If it am, he has;

V’

DURT OF KARNATAKA HIGH COURTb_0’F’§{ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

toarguebafeafiflmamntbebwfarhiadisdmmg.
tI1ene’nus1:aeedt::eni:a=rtan:1′ :1. I I

peuzamn is acmcrmg1ym.m…4.O I 1;
petifionm” 3213 argue fzr his V

below. Ifmmb; am
oomidemi by the courtbezqw aa,