High Court Karnataka High Court

T M Srinivas vs The State Of Karnataka on 2 February, 2009

Karnataka High Court
T M Srinivas vs The State Of Karnataka on 2 February, 2009
Author: N.Ananda
 a (By  8:; Associates, Advocates)



 M:»,paw-mmar

.  }(By Sri B.Ba1-akrishfia, new for Ri; Sri M.N.Neh1'u ea
Asstmiates, Arivocates for R2)

IN THE HIGH comm' OF : I§§:§:i'  A'
DATED THIS THE 02100 DAY Q-.v*j'14*EB1§Lig§.i§§    V'
BEFORE W_  V' 'n u kup 
THE HON'BLE MR.JU$?.;cE  ;?;N.-%.}$¥»I':3fi':.,;v""  

CRIMINAL PETYFIQN---N'o.5»497/2006v... 

BETWEEN:   _   , 

I. 'I'.M.SriniVas  '  'a_  Z
S] 0. Late Muda]agi1'ig0w_*da" 1
Aged about 38 yeaté V' " .  ~
Residing Einprémisas inNo.'938--,.'"6?§__Cmss
BSKI Stage,fH_ _I_f31c,fié:, Bgngalijm. ,

2. Dr. 'F.M:~Dé*.=éraj 3  V 7 "  
s/c5.%"La¢¢"iMud§;1agi:~zgowaa'"""' '
 aboi1t"34:_  __ I
Reéiding in premises 1:50.938, 6* Crass
BSK 1. stage,'-11 'E3Io<:lrT1=Gaie Police Station
=.__Rep.- hyihe State Public Prosecutor.

 A' ' Advocate
*  #' 46, 1*'? Flam', above Dhanalakshmi Entcrpfiscs
Chan.n<21Road, I main Road, Cholurupalya
Magadi Road, Manjunathnagar
Bangalore-23. . . . Respondents