High Court Karnataka High Court

T Ravikumar vs State Of Karnataka on 12 August, 2009

Karnataka High Court
T Ravikumar vs State Of Karnataka on 12 August, 2009
Author: Subhash B.Adi

Case is registered against: the peiétioner by Malleswaram
police, Bafixalom City. in Crime No.18Qf20(}9 on 3,7.2OC_}_9 for

an ofibnce punishabk: under Section 420 of the IPC.

2. Case of the complaint is that. V’

him’ seif as relatzive of Hozfibie Minister: ‘A u

and ixzducing the innoctnt ptiopie fdr §sfii%§g’* ih(§1’$i_fc_.’§1I2 d i”¢.~.1+.§;=;:i

benefits ffimm ihc Govcmme§%;f;’M«.ha:iV I –. In

this regard. complaint has h” »

3. Matter f’_£’}ie éafiégation against the
petitioner is V__V$e’I’~i.<.V3 1'1;§,:.: .' a cast: for grant; of
anticiyatoljj bay].

Petitioxi z§i4SmiSs!:t«:i; . ‘: 3
Judge