Karnataka High Court
Smt K S Prema Leela vs State Of Karnataka on 26 May, 2009
§N THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2691 DAY OF MAY 2009'. BEFORE THE HON'BLE MR.JUST§CE 3 BETWEEN: 1. Smt.K.S.PremaLee1a W/0 K.N.Surendranatha _» Aged 69 years % 2. Smt. K. N .Sha11t11a, ._ W/0 K.S.Naga Pradeezp,_ Aged 39 y'_C&EI"'S.'~ ' " « Both are resi;i'nig«._af- V No.226?,M.G..Ro&m;._ (By Sfi.(iha§.1d1a AND: _ - .f3.ta:;=;'i:~«.£ iéérnataké'; « MMMMM .. ~ B3? VSVt'£:tio'"n House Ofiicer, 7 fimvn Police, - . V Though Stat£:~:_P111b1ic Proaecutar ' V (By Sfi...FI£):.I1;.fi;appa, HCGP) .. PETITIONERS .. RESPONDENT " ._ V '"'~'I'h.is Criminal Pefition is filed under Section 482 of C1".P.C. ' . prayirgg 1:0 331: aside the Order dated 2.6.2008 passed by Civii Judge (Jr.!i)n.) :35 JMFC., Ramanagazram, in " .C..C.No.923[ 2003 on LA. filed U]S.319 0fCR.P.C This Pefition coming on for Admission this day, the Court made the following: ORDER
This Petition is directed against an order L” itotler
Section 319 of the Code of Criminai Procedure.”
has aiioweci the application and impieétied ‘the co»~ it
accused. During the course of cross}.-:e;_gscai1n§I1ati{.)’1:_tA
2, the court below noticed the
found that they are 11ece§sa1y..t’to:A.i.’.1;pleaAtied* ak}. accused.
Accordingly, they have beeo’ along with
other accused. not ozder of the trial
court, which .itite1feVze;r:ce. ‘
fails same is dismissed.
Sd/–
Judge