Karnataka High Court
Santhosh Kumar M vs State By Thyagarajanagar Police … on 15 April, 2008
1
CRL. P. Nc;fI2635/2006
IN THE HIGH COURT OF KARNATAKA AT _
DA. ED THIS THE 15¢ DAY OF AP.REL_2.'{';G?:. .
BEFORE A %
THE H()N'BLE Dr. JUSTICE K;"'BHAKTHA5JAIT'.§AL}} V
CRIMINAL PETI14I1:>,I§ Ingggssslgebe
BETWEEN:
SANTHOSH KUMAR M I
sic) M
AGED ABOUTV131 vmas' .
No.3, 4TH BLOCK 1} V
T R NA?-I(}A;?'1'*,.V ._ I
BANGAL-QRE.;¢28 I "
M'R.MAl§T§}Q -PKUL S.(:«I.JZA
3:9 lkIIfil%RS}{I'3%L'"l:'J$'${}"'
AGED ABOUT azymgzs
i'\i0.1i§i,V i I'7'L0CIR,_ cmss
;JAY_ANAGAR,"7T" BLOCK,
'iAM_BEDKAR"'NA_GAR,
BAIIGALQRE-73
A "-.S/OASHWATH
AGED_£--f'..B UT 23 ':'EA'RS
'NO'.37,' 3RD cnoss,
A' T ST'REE'"I"'
* <a,_JAY'ANAGAR, 6TH BLOCK
V. _ % "BANGALORE-78
M.HARlSH
S10 M MU!\I!CvQ\.l!DA
AGED ABOUT 24 YEARS,
CRL.P.No; 1635/2006
No.27, GANESH MANDIR ROAD,
3RD BLOCK, '1' R NAGAR,
BANGALORE -560 028.
ALL ARE WORKING IN E %
we ACE ASSOCEATES A
AUTHORISED RECOVERY AGENCY on A
rviis ETANEARE cHARTER»Ep»EANR; A
OFFICE NO.26,
RAHEJA TOWERS, EM G READ, j' A
BANGALORE-1 " 'E
SIi2!K.A..4,"--_""".-'.1-Hr.v. 1 '
Ill]
E.s.RA1:zHA-NAN:;pAN,',.Anv ..}{AEsENn
y -..r1;B
1'1.
5
1 STATE .BY'j.THY7A(?rARMANAGAR
POLIC'-E STATION 1 ;
THYAGARA._I1';NAGAR;A... * _
BANGVALQRE' 'R A °
2 MEERA NATAMPALLY
.. 330.513, 47%! cmss
..JAYANAGAR 5TH"ELocR
~. , _B.'§NC§5-IEORE-41 RESPONDENTS
._ FILED U/9.432 CR.P.C BY THE ADVOCATE
FOR THE _PET_I"i'l0NER PRAYING THAT THIS RoR'ELE scum
_ MAYBE I?LEA'SED T0 QUASH THE CRIMINAL PROCEEDINGS m
E-.vlv£iA,i;.9.-0% OF THYC-ARAJAP1':'-':Gi':R P.S., BANGALORE.
_ C-Rh'viiNfiL PE'i"i'T'iGN COMING on FOR ADMISSION,
A ,TH_IS~DAY, THE COURT MADE THE FOLLOWING:-
cRL.p.N«:..;g"e-35/2005
ORDER
There was no rcprcscntat5.0I1″‘*fo1f ” E51;
31.03.2003. In spite of adjoux-um’ lg.’ “ease ‘L
matter today as a last chance. isfnq £or’t11¢_:
p;:titir.m_..
2. The petition is dismis§§c:I’_ nfiii-fiiiafiecqtion.
Sd/-_g_
Iudgé