High Court Karnataka High Court

Narasimha S/O Late M … vs The State Of Karnataka By J P Nagar … on 31 July, 2009

Karnataka High Court
Narasimha S/O Late M … vs The State Of Karnataka By J P Nagar … on 31 July, 2009
Author: Subhash B.Adi
T  BY J P NAGAR POUCE STATION
  QTNGALORE

IN THE HIGH COURT or: KARNATAXA AT BAF4:§§AL:{§Fs':
DATED THIS THE 313* DAY <3FTJuL'§fiVég§éjé'IT     V

BEFORE  T 'T T

5» =

THE HON'B£.E MR. JU$T'i{.",gE SiT}'Bl%{AS!§-¥Q_.'TflA¢D;i"'  

g_;_g=. .v42'sT3T2aV¢T-..«

EETWEEN

------ ---

- u ~ ~ - - u . . . . . ,

NARASIMHA    '  T
320 LATE M:£xS\i'TiA'¥!*%3?=.NA- *-AY'A!§_{A._   A

AGED A80{}TV.23_V§AEAF§3  ._

SMTJAYAMMATTTTT     T
we LA'¥TE :4: 'ASW;fiiT%j§NAF€AVAI\£A

AGED ABQUT 61-YEARS  T 

BOTH AFTERIATTVNC 4§T.3RD";3ROSS
BASAVATTAJT3-1..AvuT  "

Q 6THf?HASE, J PV"i%{A{5AR.VBANGAL0RE-Y3

 PETiTi0NEF§

T {By éri-- 2:$:;¥E£)'v§{§%.A§VLTTiEL:"PASHA, Aav)
 °}§.N £3' ,:V

V"'%iHEsfTATE OF KARNATAKA

H H s ARU£'«¥KU£V¥AR

SIQ SR! H M SHIVAMMA
AGED ABOUT 38 YEARS
NO 883, 8TH CROSS. 13TH MAIN



about the advertisement. but the accused refused to return the  -.4 V.

threatened the compiainant. in this regard. he has filed  K

The learned Magistrate has referred the matter"'fez*«¥.nyestigietien_  

Section 156(3) Cr.P.G. on 28.6.20t}?.

3. Though this petition is filed cm 29.9397 neiiiieriise eetitioeier
nor his counsel have appearer§ "'~befc.sre  on V 5.Vt0.2007.
Thereafter, two weeks time was grai_1te'ct._  theiv was iieted on

5.31.2901

neither the ggeriegrier §_’iie.V~’:coerieei~we;_ré present and the

matter was agairi’ when the matter was
caited neither theVV”;3etitier1erVVVix’eifi: present, The matter has
been referred tethe fer’;-_:1\ri~:etii_t;ue.iVtE?c:n and the potice must have {tied
thejegzert ..f(:3erisideri’h§v—-tree’ aliegations and considering that the

matter–.,is finder iiefieefigefion. I do not find arty reason in keeping this

A matter peridthrig. fieeereiiiirgeiii, petition dismissed.

Scl/–»
Judge