cRLP.No.5$’m./2007
IN THE HIGH coum’ or .A_A….- .A.- B.A,ns:j:.1A;:;;.r-§r;.!?; _
DATED T!-HS THE 19* DA’! GE’ :’u£:”uR{3}€ «
“HE.iioN*BLE Dr. .Jus’r1«::p; K. A
BETWEEN: j ‘
smzmoxm
3:0. :.I Preaxaarra . ‘
AGED37YEA«’§2$,’~_ 4 ~ V:
occzanv _ _
R/0.N0;2’11/._1.”G£kRS’I?i?EET ‘
ELi.n’ RE’
PE’flTlONER
3-.
(.25: SI”i.R F5 Bari-:.%f:.\_:i.fira’;, ‘f’v:;_’
:’sfiD:
1 :”s’r-Er-.r_afi 0;?-kicaréiéé-rain
Ycaagnnntmccsaae POLICE s’r.amon
‘ -SH R1 V. 5.?
macs.’ * A
_ “0(:CE”E3EECU’FWE sscmmmr
. xARuA’ms;.9.T’*s’1wrE SAFAI-KARMACHARIS
smaansm smmu (R)
R/Q. SRIRAMPURA COLONY
A BELLARY. REBPONDENTS
UNKUKAR
(rig; 8fi.K;V.RAMAKRISHNA, HCGP FOR R-1,
“R-‘:2 SERVED)
THIS CRLP I8 BLED U_IS.482 CR.P,(_3 BY T!!! ADVOCATE FOR
‘THE PETl’l’IONER PRAYING THAT THIS HONBLE COURT MAY BE
‘~?LEASED ’10 QUASH THE, GR!.l.l.!!\!.A.L- P.R%EED!!*!GS I}! CR.
No.15?/O7. REGISTERED IN GANDHINAGAR P.S., BELLARY. PENDING
ON THE FILE OF THE COURT OF Sad, BE!=!.e.|.RY.
cRLP.No.5504I2oo7
(‘:RifiiNflL r=E’T-rnou comma on woRM%%”i§1Eju§iéIG&. ‘ “”1′!.-Ali’.’E£4_
DAY, THE COURT MADE THE F’OLLOWING:-
In the light of the memo by _
petitioner. the petition is