Karnataka High Court
N Srinivas vs State Of Karnataka on 6 January, 2009
the ease by irxeluding an offence puniehe3§§Ie”wi:’f;e:de:t .
Section 420 IPC. The <:0mplaina;f1£,h_as eiieleeee} K "
documents to highlight Civil ldisptltes
parties, probably with ethe * L'
investigation officer tg inve3i:{§;:§te"wi;1te. 'ti1e._Afrgfudu1ent
deeuments referred te" _fI'herefere, the
submission ivfyetitjoner that
complainagxi: _eilegati0ns made in
the dated. A' fiustification. In the
necessary fox' this court
to observe~..§I1atV i:1iresi:ig§éiting offioer shall not, in the
V. Eeéf investigation of the complaint dated
've:iT1*e.umve11t the order made by this court in
e:ei,;=.'NofA3e9t:720o3.
these observations, the criminal petzitien is
Sdf
Iudqe
Cm! ~