High Court Karnataka High Court

Smt Hemavathi vs Sri Mounesh N H on 30 May, 2008

Karnataka High Court
Smt Hemavathi vs Sri Mounesh N H on 30 May, 2008
Author: H N Das
IN TIE HIGH COURT OF KARNATAKA AT BANGALORE-

DATED THIS me 30"' DAY" OF MAY, 2002

BEFORE

Tm HON'BLE Am JUSTICE H.N. NAGAMoHAR'D*ASfij    '

CRIMINAL PETITION No. gsszzaas T? 4'

BETWEEN :

SMT. HEMAVATI-H
W/QMOUNESH N.H.

AGED ABOUT 26 YEARS,
C/O.G.P.ARKACHARI, -. V 
DODDAPETE'.   . 
ANNASHETTAR ONL. «  '1' -

HAVERI DISTR1C'.-15"       PE'I'.['I'ION?ER-

(By Sri. M V'   O M

AND:

humans»

SR1 MOUNESHN H'  = =
1-AGED ABO1J'}"."3=4 YI5.ARS,

LAB TEcr_n~1cIANJa;K,R<:R2cLE,
NEAR ANJAZ\1}E';YA'  13" MAIN, .
3"' CRDSSE ~NEw.'EXIENs10N,

O  TVALLL DAVRNAGERR.  RESPONDENT

CRL.P FILES UiS.482 CR.P.C WITH A PRAYER $0
313:: A_SIi3E THE. ORDER DT.l4.3.08 PASSED BY 11 ADDL. C.J

–.=<,1R;'DN.;) AND 11 ADDL. JMFC, RANEBENNUR IN CRL. MISC

K NQ'.67e'{35.

TI-33 CRIMINAL PETITION COMING ON FOR ADMISSION
” H. THIS DAY, THE COURT MADE THE FOLLOWING;

§,\~/v’\*

2

Q.£.D_E..K

In this petition the petitioner has grayed for quashing the

dated 14.03.2003 in Csiminal Misceilaneous No. 67/ZGOS paasq(1.__i”3’3.<? ':ti1$ ; ~

ma: Court allowing the application filed by the respondent Séctiéii

311 Cr.P.C.reca.I1'mg P.W.i for further cmss-cxgmi.§natie:;. , " '.

2. This is :1 discretionary “Court

order concludes to provide an in “crass-c;=;aEImine –

P.W.1. Ifind no justifiable order.

For the reasons stated aboVre,__= V’ ” * :_:jj.l:e.’p£ffiti9nVis rejected.

Sd/-i__
Judge