{N THE HiGH COURT OF KAI21\£A*m.:-5:25;" ' ' "-- V' '
CIRCUIT BENCH A'? §}:ARv_,rA'1:r TI K .
DATED THIS THE 19TH DAY :0? :;rEc;§:sz_BER; 29:33'
BEFQREA7
THE HOIWBLE MR
_ A N
BETWEEN; 'V
Sfo Laxmaxi l'*J.¢éla= V"
Age:35 yc.:3.1_"s,«::_ ' A
Occ:So.r:_ial_ Servitiéyfia :'4;gti(_:_u1t11z=e_,_
R] 0 Sector' I'{r)~.§5, f4'k:t I'~i'o.340,.
Goutaim States, Nafianagar,
Bagalkot, - , ' .
Taluk anti past: B'a_géJ.1<ot,"_; .. PETi'¥'IONER
Sharaiiagiciét Ma'::t11r, Aciv~ absem)
A Karnataka,
Repiéatéfited by State Pubiic: Prosecutor,
High Builciings,
~ Bangalorcwfl 1 .
VA Shekharappa,
" S/0 Padiyappa Toiamatfi,
Agc:52 years, ()cc:P.S.Z.
Ofice at Bagaficot Police Station,
Bagalkot,
Taluk and Dist:Baga}k01:. .. RESPONDENTS
(By Sri.Anar.1d Kfiavalgimath, HCGP)
This petition is filed under Section M ,
Cr.P.C. by the advocate for the pctijioner thatthis ” ”
Hon’b1e Court may be pleased tr; set’ ‘aside the iuxptigncci.
order dt.18.03.2008 passed by the Sfgeeigal ciudgé;
in P.C’..No. /03 and ciimctxhe ti”i__a1Kc_:our£ ipA’1″est01=?7″{h€~.VV
complaint.
This petition bommg on f{)r. £)rricrs Td;e1y, vithe Court
made the following: =
‘ ‘A
Despite?_’Vg41%§.§a’fiVng::–se\?¢i*t;11 uédjO1xiI’n~fients, steps are not
taken for j’é§s11;}ja;§;cc2.””of ~to V” mxspo11de:1t[s. Therefore,
petitio r 1 for’ ‘1:.:;._i1::»;;-rc>Vs*V;VtV5.cz1fi’o11.
. _ . . . .. I;
4
”””’¥
Judge