Karnataka High Court
Dambar Somappa S/O Hulgappa vs The Superintendent Of Police on 27 November, 2008
IN THE FIICEH COURT OF KARNATAKA
CiRCUIT BENCH AT DHARWAD
DATED THIS THE 27TH DAY or NOVEMBER,-- '
BEFORE
THE HON'BL}3 MR
__<::.13...I..'_£....:~_1..«'2.,..z.f.:.Bsm'2__;.'2__<a...: . %
BETWEEN 2
Dambar Somappa, S[('.=£ Hugapija; u
Aged about years, Ag1'i¢:1:}tu1%ist_,g . " '
R/0: Arala, GangavathiTa2.jui:,
Koppel Dist. _ V.
' ' ;_.~-- 'vi.-'E'I'I'I'lONER
(By N"c_st Es. -absent)
A!S..Q=_
fihci V-ant of Police,
. District P-Qlice Ofioc,
' V. Kappa].
2;
The A'S;1b-Inspector,
*~Rux§-,1 Stafion,
Gankavathi. .. RESPONDENTS
1<:.Naeua1p'mam, HCGP
This petition is filed under Section 482 Cr.P.C. praying
issue direct1on' to R2 to register the complaint vidc
gflngjfllre {Ar
dated 26.4.2007 and furthttz' direct to
investigate the said compiaint as expeditiously as possible.
This petition coming on for admission this day, the
Cour': made the foflowing:
ORDER
In this petition under Section 482 Cr.P.C., is
sct:k1ng’ direction to Sutrlnspector of Polio:-;;’
complaint filed on 26.4.2007
oficer to investigaiae the matter €23
2. The patitioner
482 Cr.P.C. If the inachion of
respondent No.2, he”i-sfiat uappmpriatc steps to
‘i?I¥eref#)it=:,V dislmssed’ as not mam’ EBIIW he.
Sd/–
Judge
x T 3:53 ‘