Karnataka High Court
Sri Pillappa vs State By R M Nagar Police on 6 January, 2009
IN THE'. HIGH COURT OF KARNATAKA AT BANGALGRE
DATED THIS THE 06TH DAY OF JANUAR§>I..i2. '§)':C§v'4«'§'V«~.V:I"
BEFORE
THE I~§N'1:-3LE MR. J{IST§;C§§ 3'\z'.A:~:,§x«:~:"13«.<s T "
CRIMINAL PETITION' No.3591. 101:' 2603 2 %
BETWEEN:
1 SR} PILLAPPA , =
S/O LATE DODDAILAIQXPRA V. "
AGED ABOU'F34YEARS' i
R/O NO 3, 5TH moss,' salami mc3A;<2._'; ..
RMNAGAR_;':31_aNGAL012:2;g36' I
PETETIONER
{By Sri: Moiiiij AfL}V"o;cA*FE }
AND: 1111 _ ' V ' ' I
1 STATE BY RM-»1~;AGAi2.POLiCE
_REPRESENT.ED._I;3Y SENEOR PUBLiC
PROSECUTOR, AT'I'AC'HED To THIS HONBLE
CCEURT; BANQALGVRE '
5 " _ ._ RESPONDENT
“{B_y s:?’; éa’iL:3ALA;;RIsH’i§£§, HCGP)
“t:ré:;;~2-2% ‘:5i:;2:ti>.~ U/S.48’2 CR.P.C PRAYING TO QUASH THE
ENTERS PiQ{‘sC’.E§iDINGS m S.C.NO.’?’74/{)7 PENDING BEFORE
MAYOEALL, BANGALORE.
This: petition, coming on for admission, this day,
W ” K made the foilowing: