IN THE HIGH COURT ()1? KARNATAKA ~j 1%
CIRCUIT BENCH AT DI-iARWA{).;4
DATED THIS THE 19TH DAY OFA»vDEj(3E.ZQI§ EI~§-,VI,2f5O$_j_
BEFoRE';.' V
THE H{)N'BLE MRJ_I J'SfrIcE'v-3i. .aN;'~;isii:7:;5'<-V-V'
CRL.__R.P.NOV,1 2i;7s4_i'23Q07 " ~ L
BETWEEN: V é "
Nagcsh Honnappa {}ao;:z3<;a:@: '. _ "
Aged 38 years, _. 2
Service, I
Ankola, Uttara'»_Ke§;1n -71'€:z--.I} i$'¥."I'i'(§f. .. PEFITIONER
(By Sri. P-¥ 'rr';I'€ Aélv)
;A_N_.Q_=- ..
V. , 1, Magenéza Banavali,
1'.'+'3€:'35}~'¢aI'Ss
_ 'V ' T.!vi&£31ak5:ri,..Ax1ko1a Taluk,
, Ta1i1}:;Az;ikO1a,
' 91_s1:;'Ui.._;{'.
2. State of Karnataka,
AA , *' Repmsented by the
V State Public Prosecutor,
V ' High Court of Kaxnataka,
Bangalore» 1. .. RESPONDENTS
(By Sri. P.H.Gofl{hin(:1i, HCGP Far R2]
This petition is filed under Section 397 I’/W 401
C3:.P.C. praying to examine the lcgaiity propriety ané
correctness of the proceedings of the impugned oizier,
dt.22.07.2005 passed by the JMFC2, Anko3a_”‘–«_V 33:1’
C.C.No.10-44/2002 and the order dt.21.08.2006~*’pa$§:g:c1.j’hyv~.
the 3.3., FTC»-11, Karwar in Cr1.A.No.95/2005 ,3-;z~;ot set’vS1s5.{‘Ie–e
the order dt.22.07.2005 passed by the JMF_’_C.’;…A::{ko1a in
C.C.No.1044/2002 and the order é.tv~2’1.O81’2GO6″‘.EA’a.SS€:d~V§E{V ‘
the s..1., FTC-1 1, Kalwar in cr1.A.Np.95_;’2oos. -I ‘A — ‘–
This petition coming ozxfor oI%i§efs~._t31is the
made the following;
oRD§Rj_.
There is delay VA There is no
zepresentatioryv Therefore, petition is
dismis:v§e'(AiHfoI’ V V T,
fudge