High Court Karnataka High Court

K V Venkatachalapathy vs State Of Karnataka on 11 January, 2010

Karnataka High Court
K V Venkatachalapathy vs State Of Karnataka on 11 January, 2010
Author: Huluvadi G.Ramesh


IN T 1″] E I–IIGI–I” COURT OF KA RNA’l.’A.KA AT
BANGAL()RE

DATED1musTHE1fl”DAY0F3ANUARY20w

BEF()Rl*l

THE H()N’BLl£ M R. .]US’1’lCI%3 HULU\»A.1).i;(;,I{;4gr\J?11aSr: . x V? _

(HUNHNALREVHHONI%flJTMM{NOfi00F2Qflq
l3I§’I’VVl£EN: A %

K\/VENKATACHALAPATHy§_’_ ~___:
sK)uNmH
WATNOJMM&EMIW

DEvAsANDRA)4AmqR0fiu Ca_’:7

KRFURAMQ u 1,%
BANGALORfifi60UNy a” .”PETH1ONER
<By&¢CHJADHAVpAnv;

1j’STATEQEKARNATAKA
~’~ayigkpskawuxnjcasmwwow
»_hBANQALORE
Vj€fl’E¥?HESTATEPUBLKSPROSECUTOR
HKH4COURTBUHJMNG
BANSALORE~5mXm1

V”n2M r{KJAYSHEKARA

S/O H II) KR!SHNA RF,D[)Y
M A } C) R
R/O IBASAVANAPURA

K R PUR I–IO B L

6

B A NC} A LOR ii-5(“3()(}3(3

H K S()§\-‘IASHEK.L\R

S/O H D KRISHNA REDDY
MAFOR

R/O BASAV/fl\£\’APURA

K R PURAM HOBLI
BANG/~\L(.)R}_E–56()(}36

HKRAVI
8/0 H D KRISHNA REVDIJY

MA.i’OR A Q L’
R/() BASAVANAPURA’=_ “–~.
K R PURAM HOBLI ”

BANGALOR

H K SRINVIVASAW

8/0 H D .ij< R.{s1~ijN ' * A' V'

MA.I()3'; _ % –

*R/O Nmfu R
R ~{3I,;I{AM *H01;sTL:%_% %

BANGAiQi4iji£+S’é()i’>»3.e-‘
H I<..13'ITwa,+\1'1a1i .

.S_/() H :);:a

247. 10TH CROSS

— _ wi C}ARI)EN
. ‘%’3,é§,%}.;'()1a El-56(_}(‘)27
9; ‘K HPA

:5’/tim’ D KRIS}-INA REDDY

” %\{1’IA.1(j)R

R/AT NO. 2 3. 1>1AG(wAL ROAD
V V P’UR;=\M

B A NC} I,()R E~5()'{)(‘:)f}4

8 H K ;\’Ir’\[…A
S/() H I) KRlSl*I%’\K-i\ REDDY
MAJOR
R/O B A S A V A N A PU R A
K R PU RAM HC)BL.I

BANGALOREEASTTALUK.Ju$PoN®ENfgg .

(By S1’i_A.V.Rik!]1a’1i(E’§Shl’1£1, HCGP for R-1, _. — ,\ .
SFLA.N.R2.1dh11kz’iz~;hna1and S1*i.G.Dr:<s'L1' f7lr',£1dj_4/, '.
Ac1vs.t'0rI{2Io8) 7 V V

This Cz'imin;1l Revision"~!?££Li.Li('n1 i§s'–._1"'iE__L1 i .-:13:-.1L!c._1!.3_c ~11 >1 E’0w%_: :g:

‘~ f fiGRDER

A’f\~’1cm0″i’m>;____bcc:1 filed scckitlgg §}’L’I’miSSi():”1 I0 wi[hc’l:’z:w

‘ .tH7e’rgv%..sii_>%j”0Vzi’ tile. gmuncl that m.:1tIcr is -SI’-3[Ii1Q’d out 0fCnL1r[.

” 2. i~I:1 View of the Mcrno fileci. periticm is Lli.s’p0secI of as

}1;%_\-frlg settled out of Court.

sé/~
]UDGE