High Court Karnataka High Court

Savalibai vs Anusya on 14 March, 2008

Karnataka High Court
Savalibai vs Anusya on 14 March, 2008
Author: N.Ananda
 

1.  win nhsmm.
v V J-fldoialalull-I-II»,

_ _--...nw------u,

Anna link: I""'Iwu...'l'.l'......-....'I_...1.1 
.-.-"vi avnulavs; 'aI\i'|a7rllUH.flfi5¥J_[{1. .

69¢ 16¥mra.0oo:   % 
&G'"m  - 

.3, g_h..1...... nu«."t."n.,,.;-~.~- 
....------.4. -my u- a.w.,s_4...|g.,

*"li'%3 HI'i_.i!?'I'. 

ASP!  -31- B.u.ein..-:5,

 Iv'! 1.! 

    ur 'I'a.nd,a._,

135Ht=  

  ' afi-i1tia3ra§%%w;o Rameah,
'-  Age: 31 years,  I'I_1_1,s_Ial-|n];_}__
', * I'*l!o=a=aM;_g,1.1;':~;=-.;~:.;I_-..-.,
V  '£11; :_:!'I_!"I';'l"lI"'- nil: 1"¥.'.'...-5., IL- 
 *5. -Mun-wan, a...I.Iu.. \.lI.«l.l.$.l'Efl..

 (B3? wa.z=.s.I':ravaciaa flaoociatea.Adwua1:aa]

l'IIf'|"!| I..l£III.l ||.l'u:I.nwumnn.... .- ---.. _ _



'min criminal petition is filed under Section
C3rI'.C.. praying to quash the rnfiiér fiat-'ad 2'?.1__.20v""~%
passed by -Civil Judge [Jr.Dn.] and JMFC5.  in
C.C.Ho.2'?.F 2004 {PC No.4-[2003] against 

This war:-iznirxal petitian comm on   4_
day, fhfl Court mafia the  ..  - ' w. "

Reap-cmrlent filled a   
C:r.P.'C-.. against   acaizaffi-.d alleging

::""'....-.3.-*....-$  143, 443; 504!

" 2..   -:2... rvaceipt. 91' mmplaint
granted the  swam utnteifiini. 3'vI'uTJfi"i

statexnéfrt shag. by way of eummination in ohinf

  'V    for complainant before trial court.

     cf two witnaaaea PWa.S3 and 3 were

  af  'Lhfi ''..-:=. &.i.-.-&' by 1.;-2.1.-sand.

 .. v%Cfi.uz*§sel appearing for respondent. it is. needless ta

V”‘~:-flats, ramrciing of sworn atat%t and statement of

§wi1:nssa¢afl”anyunderSwtion200Gr.P.C.hastohe

m:.’-..-4..1..:.r.:’:.fi by th.I..-;a Can;-t czamplainnnt czannot tabs

asammnsen of an Advocate for the purpose of giving

swam Mata-m:aI1t or for the: yurpoaa of of

-4:

d!.C:.fll’\
E|’\.-‘CI’-J

3.. In View of thesae thy

r_11_._:_.._..,

Imuwlrg. >T _ A

s”I”l,
3.3.

…’l …’….”._…n….a%_,_ I- ‘ …’.A_L..’ …

__.:._.._-…T T , __ h’…..’I rm._ :.__.._.__.1
Emma PEJLKLI-El’..3I. ga, mu. ssm unpugznu

fii

under dat;aaM_% ‘ C.C.No.2’N200’+
:::”;i\fi1,W;Iudge (Jr.Dn.) and

:”s$’. :aa«vuv§t~é;etsk1e.”§T’I1e mattner is remanded

fium u-iraga preaer1I’:a:’r:ion in the $1: of

– heroin and in aoeordame with law.

Sd/-

Iudge