Kamakshipalya -
-1,
IN THE HIGH COURT OF KAREATAKA AT BANGALORE
DATED THES THE 24"?' DAY (3? JULY. 2009
BEFORE
THE HODPBLE MR.JUST§CE SUBI-IASH B,_;-:{m«' _
CRIMINAL PE'I'ITiOE NO.3141£2_(Z!'E}9..A/_: V .
R.Padmanabha @ Padcia
Sfo Revanna,
Aged about 21 years,
No.91, Kurubarahalli,
Bangaiorc. v ,_ _
F'ermane-nt House No.567, ~ - '
A Cross, 15"' B Main, 5
Rajajinagar, V
Bangalore. ' V " -- .. _
....I3'ETI/TIONER
""" " 135; ' §.s';+i;-;<.'":~a.h,Cfi4A:~:r3i::;s.15PA, Adv.)
State of V'
RESPONDENT
” ~ ‘ ., {By_ Sri.B.BALAKRlSHNA, HCGP.)
‘* fffiis C,1’e3′:;..f’F1LED U /3.439 CR.P.C BY THE ADVOCATE FOR
THE PE’:’1T£71~4) PENBING ON
gm F’ILE OF ms? ‘i’RACK–£E JUDGE, BNAGALORE, FOR THE
jj VQFFENCE P/U/S 143, 149, 39?, 302 0;? :99
THIS PETITION COMING ON FOR ORDERS THIS BAY, THE
COURT MADE THE FOLLOWING:
-g-
_
Petitioner is accused No.2 in Crime No.35′?/2008
registered on 7.8.2008 by Kaxnakshipalya police, Bangalore City.
fer an oifence punishable under Sections 143, 147,
302 r/W N9 of the IPC.
2. Compiainant is an injured Witsieszi, u
the accused chased and assaulted
complainant. Insofar as the is he V L»
specifically refers the name of the_._fiti_ti(‘1I_;er.
for the ofience punishable the IPC.
3. that. as far
as petjfioizger ‘cx__mcen1ed, no specific overt act is
alleged The case cannot be registered
against ;t”i1e;petiutio1:;er “for =*he ofiencc punishable under Section
vef He” “” a ‘ ‘ ‘lso relies on the statement of the
complainant has stated that. the other
accueefi l:1as specifically menfioned the name of the
-. 1_§e~tifionef, ,gAi1d overt act is also alleged. Not a case fer yam; of
Petition dismissed.
sdlg
Tudqe
‘AP/’ –