High Court Karnataka High Court

Sri M Siddappa vs State Of Karnataka on 22 October, 2009

Karnataka High Court
Sri M Siddappa vs State Of Karnataka on 22 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT %
BANGALORE gj

DATED THIS THE 22"" DAY OF OCTOBER I 

BEFORE  

THE HON'BLE MR. JUSTICE HIJLI:}'V};I5I,¢..RAMESH;VA

_(_:_R7II1\m/_I,IWNA__W; PETITION .N0.%12éS O§#200SRT  
BETWEEN:  %M &  

1 SRIMSIDDARPA"     X
S/O LATE MUNIY~A?.P~A<.A    
AGED ABOUT 53 YE.A=RS., ~ ~ I
k   
SMV      . I
R.AM_AKRISiiNA:R.O'AD,_ 
;IIOSAI<OTETOwNf, 
DANGA LORE'TD1S~TRICT.

2 SRIC=.,SRINI-VA.S'A¥AH
" _:[ S/O CHIKKAMUNIYAPPA
 AGED ABOLT? 52 YEARS,
S. , % AGRICIJTURIST,
 " - R;<ATIaIO.999, KANAKANAOARA,
A  S'APTHAGIRI NILAYA,
KONNORAHALLI ROAD,
HOSKOTE TOWN,
" BANGALORE DISTRICT.  PETITIONERS

    --A.V'S(--R_x}'Sri AMARESH A ANOAD1& Sri DHANANJAYA,
'   ADVS) 



IR}

STATE OP KARNATAKA
TOWN POLICE STATION,
KOLAR.

COD POLICE

SPECIAL ENQUIRY T
COD HEAD QUARTERS1,
NO. I ,PALACE ROAD,
BANGALORE.

BY DEPUTY  POLICE

JOSE K_UTTV[ANIMATT--AHIL-_  I I.
S/O NOTKNOWN TO T}iEV'P.%Z_Tl'i"I()1'§IER,
AGED ABOI;JTV_5.I 'YEARS_,_  I' I
R/AT DON'~BOE%CO'~FROYINC'IAi,. HOUSE,
RB NO'; 551 A/__I1LTON'   STREET,
E~ANGALORE., (D_ELETED)'" 

JOSEPH ELAJVNANLAISI
S/O OEOROE E.L'A}J"ANAL

j ' AGED ABOUT 49 YEARS,

"  R/AT DON' EOSCO PROVINCIAL HOUSE,

$  A ALORE.

(BI?

P.B.N0._.551, MILTON STREET ,

Sri-G'I':iH?:KVANI SINGH, SPP FOR R1 & 2,

Sm MALAYIL, ADV FOR R3)

& '~._VA'.I}'s'/
 THIS HON'BLE COURT MAY BE
' THE CRIMINAL PROCEEDINGS I

 THIS CRL.P IS PILED U/S482 CR.P.C BY THE
OCATE POR THE PETITIONER PRAYINO THAT
PLEASED TO QUASH
NITIATED IN CRIME

WM

CARLTON HOV:lJ SE}§:..v.V.V  £ N

RESPONDENTS

No.30/07 ON THE FILE OF THE PRL.C.J(SR.DN.) AND
cnM,K0LAR. .x

THE cRnnNAL EEnTK»JcxmnNG bN Eds _

ADMISSION THIS DAY, THE
FOLLOWING’: E

0RnER;7*

The }earned Counsel for t_he:-,pe€jti0ne1″s._V:hfis seught for
permission to withdraw tfie~”pe,titiLon»’svincejtnes petitioners’ names

have been de1et;ed::Whi1e fffling::f:he_’C1)ta.r_geV
is (.:1″is’r’n’1ssed as withdrawn.

Sd/–

JUDGE

1.

COURTmMADE;THE;’_