High Court Karnataka High Court

Sri Shankar Murthy vs State Of Karnataka on 22 July, 2009

Karnataka High Court
Sri Shankar Murthy vs State Of Karnataka on 22 July, 2009
Author: Subhash B.Adi


IN THE HEGH COURT OF KARNATAKA AT BANGALQRE
DATES 1′:-as THE 22″” ma’ 0:: .¥Ui.Y 2039

BEFORE

Ti-Efi i-¥0N’8LE MR…}iJST§CE SU8HASH__8′;’:-‘%D§’_~ _

B£TWEEN:

3

Sri.Shankar :\§UI”i”§’x’f
Sic SrE.G,Thimma%ah,
Aged about 40 years

Sm_t.Rama§::i..$f”:-.34′;-_a£s V ‘

éefitiehegai 17 {L5 ” %
Residents of.£sIiaria-rrma Tempte Streei.
Kadugqdu. Co£r_my’,_ ‘

. ‘ Bangalo: e.» East Taiuk;

~ Bia r%g_3af£ore

PETETIONERS

» (S3*_S:’§;.§{;;5;b§1A§h’av fisrtand 3;

‘ .. ?.grE33,IS§agee:h;. Bgivs.)

A:x2:§;%
1 44

Safe” Kamataka

Regresented by the SHG of

Kédugodi 133., Kadugodi,

V Bangascre Distriet.

‘(he Corps of Detectives

Through the SR,

{Ant§~Dewry Ceii) ,

Cariton Housefaiace Raad,
fiangaicwe -~ 560 C81 ,
Respondens 1 & 2 represented by

Kadugodi Police Station comes within the iurisdicfion of Additionei Chief
Judicial Magisoate. Banaaiore and despite filing a memo

learned Magistrate. iearned Magistrate has neither

has taken any steps nor the Pubiic Prosecutor hes_*.eE:eri: ‘Err ” u

matter.

4. If a question of jurisdicfion’iie”reised;’itiie

teamed Magistrate to consider and pegfieoproprieie without
considering the same. proceedirrg flee may resuit in passing
an order without having jurisdiptiorrieverree Though severe!

contentions are raised;iiE.eieepi3rohriei:e ieamw hhaistrate

” to consider the t,i1e’iv’o_;refifionere”‘as far as jurisdiction is

concerned ehd%’5ase.:epprc§rieie’ two months from the date

of receipt of copy of .. i

Accordinciyi.Vtire,_pefi1tioo’stends disposed of.

Sd/-3
‘Judge