High Court Karnataka High Court

K S Krishna Kumar S/O Sri. … vs The State By K.R. Puam P.S. on 13 August, 2009

Karnataka High Court
K S Krishna Kumar S/O Sri. … vs The State By K.R. Puam P.S. on 13 August, 2009
Author: Subhash B.Adi

EN ‘THE Hififi CGURT OF’ KARNATAKA AT BANGALGRE
DATES THIS THE 13753 DAY OF AUGUSF 2069′.–.__

BEFORE

THE H(}N’BLE MR.JUSTiCE SUBHASH ‘. ~

H1e:%£h££fl3QS3 = —

BETWEEN: V ” V

1 i{.S.§{rish12a Kumar. V «–_
Sjo S1-i. Srinivmaa M11x’tb:y,
Aged abaut 33 year L’ b

‘2 Sztinivasa Murthy. ‘ «. _ V ~
S/0 Late }
Aged about a6G years ” f ‘

30:11 3.154;: R;”at;””°-V–. >
M] :3. Knaihri-5E.;_I.,odge’C0n1;\1ex,
Netfi3§i*Kdt/M21, 7″”

§{1;;ppam&v.Po.__    _ _
&mumr§mL5gfi =,"_

3 smt. iianzihaffia 

W10 Sz’i.;i\fi.§11juflatI*;., ‘
V. xfigd Lahoui: 4/€}_ycars

4 , “Mai3_i}::z1ath. 7
‘ , ‘about 5&8 yeaares,
?’*T%:’f7’3J#33?<¥1?1?£Fri01E2¥s,
A (I{o1a.I.."Di$i.) MPETITIONFERS

Kggy S2'i,S.uP-§agara,j 3:. Associafgs. Adm;

'i'h£: State by K.R.P11rm RS.

Bangalore
Rep. by Fubiic I”z’osecut9r.

2 Smt. S.Mamat,ha

flfo P.S.Subrama1}i,

Aged 35 years, “Kiran Mayéze”

Opp. Amarajyothi School,

Sevasandra Layout,

K.R.f’13.ra:n:1,

Bangaiore _- 36. .. RESP€}3′-i__DENTS

{By Srifioxlnappa, ECG? for R» 1
R-2 Sfilfvfifd)

This Criminal Petzitéon is flied V unéer .4132″ %<V:;«..P."’:1f’v7icIe ”
Annex1:ar{‘:~Ii} and further conscqucntIy,’.gii$(;I;ai~ge the aecused%. ”

This Petition coming cs1;:Vii:;»x}E1=<:1b}:;:3.is.V?.s:i-£313.' use c::m;::?t
made the foiiowingz '

Petitioners have tiue–Stié:1»iL t}ie proceedfmgs in

C.C.NG.2278'8/i3€}C§? :'*pc1£1{1ir;g*V.";o1i"u of X Add1.Ci.M.M.,

2. ReV§sL§:an£iemfi._ wife of petitioner No.1; had filed a

. &_vp1iva”{£:. :;;c§mf91ainf”‘b&fQrr3 the learned Magistrate fer an offence

Section 4984′; of {PC read with Sections 3 and

x V’ “..:I7£1:i–l’§f”fti1:” the Folios fer ixzvmstigation under Secfion 156(3) 0f

CA. While the matter Wafi pending, it appears that flat:

sf éifiilibifion Act.

Vigaineci Magistrate perusing the complaint mfcrreii the