High Court Karnataka High Court

Smt Renuka Bai vs Murthy Naika on 30 January, 2009

Karnataka High Court
Smt Renuka Bai vs Murthy Naika on 30 January, 2009
Author: N.Ananda
M »

IN 'THE HIGH COURT OF' KARNATAKA AT E3Af*¥GAL{)i?!::i?}.

QATED THIS THE: saw DAY OF JANUA12§r"'2Qgf.'¥9 ~«'  %

BEFORE

THE HONBLE MR. Jus'ri§:E N:,;&E§}'i'ND23'  " 

CRIMINAL PETITIoNTkNo,43%34% OF '   

BETWEEN:

1,

AND

Sm' RENUKA BAI _ '. .
W/O MURTHY NAEK1-'s"*  *

AGED ABOUT 44 YEARS; V V

RJ/O BYRAGONDANAHA£. LI
BANAVARA}£Q£$'LI,     
'E'Q;ARSIKERE;i2iIS'1';V1?£AE;'iSAN,_  V '

.. PETITIONER

{By Sri: Eavaxrigrggmb S._§é§?fiI;;"ADVQCATE)

MUWHY Nz°xIEf,AR si;~:E:RE 1313?; I-IASSAN.

 aw?' SI_,fM£.?r=H-RA BAI
wjo M:;~;25rHY NAIKA

A '---..§xGEv;'iv€,é%JOR,

' AA .-_.§rQ;ARAs:KERE D£S'F;HASSAN.

§-:,{<":* MARADAGERE VILLAGE,
BA:3:AivARA HOBLI,
.. RESPONDENTS

‘ {B35 $1-1: ‘T M NADAF, ADVOCATE}