High Court Karnataka High Court

Habeeb S/O Shahul Hameed vs State Of Karnataka on 16 December, 2009

Karnataka High Court
Habeeb S/O Shahul Hameed vs State Of Karnataka on 16 December, 2009
Author: Huluvadi G.Ramesh

– ..–.,.. wvfffq -urn n\rIul\1Il’Il!’\l’|fl”I IE!’-7!} wuwnl Wt’ hflfiflfilflfifl “KURT EAUURAI Of

$1 taken place and therefore the petiti_r.;«§:é e:’:;:””= i$_ ‘. –‘~
pressing for dismissal of the case pand1i~r;g §.:§fé$:raA
the Magistrate. sinca this C;pur:t.

directed tr: dispose of tag céa3_e$”– c:n1.’7′:=,aVe.t}i&ts;’ ‘

quaahing the yroceedinga b3f*.:V:§7egara€eV_ Vby
alluring the petiticm-‘:’~..:;1ay_r’ §r§%§¥;;§V§”‘-._j:o é j3.1d;{Vcial
abuse. As such, that mow the
same bench, whigh- §Ss Vvévseaking for
clarificaticzn?-“‘ §$§*:,j%tic:nar to file
an applicat.i.<::§VA"'~i:n ::"t:;§':a 'it$.n.t;ioned ctatse which
was dispoiaed-. 'Same bench. If any
such applifiafinfi = the registry is

direatgég 't<:L..poerVt"'1:;$s§V'savx:&za bafara the: same hanah.

' abwe observaticms, petition is

Vdisp¢as§d»%'af;

Sd/~
JUDGE

KARNATAKA mm: mum or KARNATAKA mam COURT cs KARNATAKA HI

-§ 0? KARNATAKA i’ilGH COUR’¥ OF HEGH COURT OF