High Court Karnataka High Court

Smt Seher Banu vs State By on 18 January, 2011

Karnataka High Court
Smt Seher Banu vs State By on 18 January, 2011
Author: V.Jagannathan


uh;

her hussbzizxci at Ba11ga1ore three moziths prim’ if)”

iiicicieriii and therefore fiirther procteecmigs beibreihe

Magistrat.e be Stayed and at t1″1e»-sari-ie 1′.ifI’,i:€’;;

petitimiers have no grievanee°’.VfO’r_ “t4he'”p'(>JiVCré: ”

Contiinue the irivestigation

3. In View of’ put
forward by the petitioiiere learned
Government that the
inVest1.gatifiSii I am of the Vi€W
that by staying
i”urf.he1:pi:e'<:reVed§.ijg%e'ifihe Magistrate only insofar

the..peiitib:1ers 'i"l(3I"'€i1'1T are concerned and this shall

etoiziieé in i.he'W9iJay of the investigation being

AL'-pimeeséeded. *wi'§.hearzd Iezicling to fiiizig of the report by

1:.he";.30}i,e'e¢ -.

% Séifi
Eeége

Dvr: