High Court Karnataka High Court

B Venkatesha Reddy @ Venkatesh S/O … vs State Of Karnataka Rep By Station … on 19 January, 2009

Karnataka High Court
B Venkatesha Reddy @ Venkatesh S/O … vs State Of Karnataka Rep By Station … on 19 January, 2009
Author: N.Ananda


gcéf Roya1p’ad;_ Static?»—« * …Re-spondent

” ‘cn1arge the pssiziticincr on baii in Crime No.38/2008 of Royaipad

under secti&xng’i~49s-A, 3043 {PC and also for offences punishabie
‘uh:ifaz~ saptionls 3 8; 4 of the Dowry Prohibition Act 85 etc.

‘ _ __t i’1’é foiiowing:

IN THE HIGH COURT OF KARNATAKA AT BAN(:;r;iéLi;c§:i?:’§ _
DATED THIS THE 19TH DAY oF>gANUAR*f~:2§o9″~V:i _
BEFORE’. ” é ” % 4% N
THE HON=BLE MR.JUs1f1cEANANI3A V
CRHVIINAL PETrr1oN%’L’N§.;~34781L2′ ‘G-G8′
BETWEEN: J AA M L H H
Bvcnkatcsha Rc:d€1Y@
S/o. Byrareddu 3’ _ –

Aged about 36 .’?f”€a2′;$}.V” =i _
Pathakote % %
» ” …Petitioncr
{By Sri K.V{.’N ‘ v
State ofKa1nat33:a ” _ A
Rep. by Sétatian Hoiisc Oficcr
[ By sfi Add}. 3.9.9.)
“‘I’.hi§ pt§£i§:;It§nVAi§ fi1ed under section 439 Cr.P.C., praying to

Police Stéttiofz, Kola: District, rcgbtcrcd for offences punishabie

” T. ‘ Thié petition coming on fear orders this day, the Court made

9.._1_:.._M_.__……1_:~; V _
The learned Counsel for pct:iti4_:_n:1.e;f_ 3. ‘iiar.1′;t2..{>. K ” V

stating that the petition may he disniisser-,3’ afg ix]

2. The memo is taken

3. The petition is disfi1issé_t1

SNN