Karnataka High Court
Sri Muniyappa S/O Late … vs State Of Karnataka on 29 July, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 29'?" DAY OF JULY 2010 BEFORE THE HONBLE MRJUSTICE SUB}-IASH 13--.iAi5,If A- CRIMINAL PETITION NQ,.36_96/2b1'iJ;::'.';v» BEIWEEN: Sri.Muniyappa Son of late Munishamappa Aged about 52 years Occupation: Agriculture .. Residing at Arenuru Village' . Attibeie hobli, Anekairaiuk ' Bangaiore Rural District. _ .. PE'l'IT'IONER [BY SI'i.P.Prasa1'x':_t1éA1A ' AND: State of _ . By Attibele Poiice 'Sf.at,iong, Aigekal ' Rellresented by the, A' State Pub1iC'Prosecutor'.. - A High Court Building. Banga.1_3_ore 560 001, .. RESPONDENT
V” v(‘,13Y$’fi.S:atishvA’RVGi1ji, HCGP)
“‘T1′”liS Petition is filed under Section 482 Cr.P.C.
praying to quash the order dt.13.06.07 passed by the Addl.
[Jr.~i)n;_} & JMFC, Anekal in C.C.N0.1037/07 and on the
77 of the respondent~E\/Iahadevapura P.S., all further
_ iifivestigation proceedings, in so far as the petitioner/ accused
‘ ,No._3″isAt:oncerneci.
This petition coming on for admission this day, the Court
. ‘ V A the following: