..W,.,. .... .\,........m...\... ruwn uuusu W mawmnm Hum coumr 05 KARNA'%'A§(A Him-1 comm" 05 KARNMAM HIGH co};
-\
AND:
'rm-, state
IN THE HIGH COURT OF KARNATAKE
CIRCLHT' BENCH AT GULBARGA' -V_
QATED '1':-as THE 131'?! DAY OF Novarsgéiéfiéj;
BEFORE F. 3 ' T V'
THE HONTSLE MR. JUSTECEV ~M{")HAN 5sHgs"n&':5.4m}:;c}::)1jDA12. A'
CRLP. N0.'~.37:3'1;éoG3_
BETWEEN: A % VL
1.
Dattu S/0 Baburao NVar6tin,
A331 43 3/C81″S: . A V.
Occ: CoI1tra<:toi*–in–GES{;OM,ff _
Gulbarga, R/0 Nandi Colfony-,. iv _
Guxbarg-as % «k
2. Santesh ‘V
S/oz’ Jagsépflnathéwfiieiakig ‘
Agtis; “28’y;-firs, Qcc:’JE-:r1.GEscoM,
;vV(}uIb;-amga,’ ii’,/0 –PIe~_t N_o.~31,
“Ma;ka I,a.y¢ju%;; »C;tx!15afga. PETITXONERS
my SR1.-ASAD.§;3’LLA, ADV.)
Uni’v¢:’si_ty’ P§§ii(;t:: Svtaiien,
j (}1,1lb’a.:.’g’&.;
. . .RESPONI)EN’I’
(By Sm”. EUBHASH MALLAPUR, HCGP)
.V “ThiS’~CriInina1 Petiiion is filed under Section 482 of
“~,’*. th_e._C’o_d’& “of Criminal Procedme, praying to quash the
V ‘ iproéetaclirxgs in C.C. N0.2Q54/2008 by setting aside the
. _ ord::mated 08.09.2008 ofIII Addl. JMFC, Guibarga.
This Criminal Petition coming on for Orders this
‘day, the Court made the foI10WiI3.g:~
1 \–\..l\.aI\I an nu-unnvurunuw-a us-an \..u’un,a ‘\JI” :\r-u\mM1M1\.M nawn \.UUfiI Ur RHKEVHIRRR filial’! QUUKE U3′ KAKNATAV-\KA HIGH COURT OF KARNATAKA H5GH COL
W
electrification. The statements of the “witnesses
recorded during t.1’1e course of the ‘n.Qt
reveal that there was iightening
time. In View of the same, t}i1é3MA§r0cee«di11g$”catzrxét be
quashed.
.3. Accordingly, the peti£:j§§1i1__ fails same is
diSII1iSS(%3(3.