High Court Karnataka High Court

Mubarak Ahmed vs The State Of Karnataka on 26 March, 2009

Karnataka High Court
Mubarak Ahmed vs The State Of Karnataka on 26 March, 2009
Author: K.Ramanna

IN THE HIGH COURT or KARNATAKA AT BAN§?;AL§}R§;’». V’

DATE1) THIS THE 26th MY 0:2′ :;~;r1}£Rc}v:, ‘:.;0£>9. f V

BEFORE;

THE HOIWBLE MR.JUSTl{3′–E ‘}{ RAMANNA

CRIJBHNAL REVISIO1¥:Plj3’T1fl”IO1¥’ #0,’ T912/§{}0?

BETWEEN:

1

S/0 Khajafizib iigizand. ua:h;_1.i–itti _’

‘.2 Fafimabi. 1’
W I 01 Khajasaij;

– both’arm:a”g.€;K»b.;£:e¢b buflding
Tabxhlami, Ma:s.t1i;%”Rbaci

..«.{Hu’b~}j- 330.020 V

– gharwafi Dist.-. _____ Petitioners

V V T_ if Shastzy 5:. Ravi Hcgdt:,Advs.)

. . ._ ] ‘ ._V The of Kaxnataka

A. By Héarihar Ttwm Felice Station
_Han’hm
Baéranagere Dist.

Raziya Begum

D /0 Manflansab Realm’
3 1 yrs, r] opp to Khazriya Maszid
fiovemment Hosjpitai Road

A
_/ .

J’ “)

Indizanagar, Harihaar

Savanagere Dist. 3

(By Sri B Balalnisixiia, ii ‘A f: = ”

This criminal revision pctificm is liI¥C¥_crvV.:.S::c£ir;’n
397(2) Cr.P.C‘.. praying to quash ti21:””ordcr tiaieei .i?.2–‘1E¢~f2()0′}’
in C.C.No.?6{}/2006 on the file of’-..(31:v.i_} Jucigeg (Jr.I311) 6:;
JMFC, Harihar cm chaigéfi’ the petitioners.

This criminal revisioni1f§c:ii’fiéniiiics)1:3iIfigA’_e;i {gr admission
this day, the Court mafia theufoifinwing; ‘ ‘ ” i

The irijavciviffiiymc up with this
revision 22~O1–200′? passed in
c.c.No.7§O’; cm; Judge (Jr Dvn) 85

JMFC, against the petitioners for

” é1:..ofiti3iE:ci..Apuni$habiéViiiiticr sections 4934. 5:. 506 IPC rcaci

HCGP submits that aficr framing chargcs,

ii 3*c:,§pm:1g:ieI:t”‘ ‘prosecution has examined the witnesses and

aiiéiicciisicitxing the evidence, the trial Court acquittcezli the

wiiiliionsrs from the charges leveled against them as per its

VA jiztignciczxt datcd i38-2~2008.
‘ i;

3. In View of the abcwc suhmissien, flit:-pzffiétéilf ‘
petition dues not survzv’ :3 and it is a<:;.i€c§ii£i:11f,_§13»*'-.¢di.*.;:£:Tifs*s§:=t;ziVv"air

the stage: of admissian.

ah-SI}