Karnataka High Court
A.M.Pradeep S/O A.C.Malleshappa vs The State Of Karnataka By … on 2 June, 2009
Mm-M -w.w-"MM Wm mwmmmswawaxwm. WHWW mwum WW kflflwflfifififis WWQH
I% THE HIGH CQUR? $5 KARfik?EKh A? fléfifihbafi
BATES THEE TRE B?" SKY Q? 3333 2$fi3W i}-
sageaa
THE H®M¥aLa a&. JUS?ICE susxasx fig aéifi
cazazxaz 9E?ZT£GN %§;m§$a;E3e$§ *
$ET$E€N a h: n
A.M. Pradeey
SIG Agc. fialleahapga,
Aged absut 29 yaaxs, a
Resident sf Dr. Ambedka$ _
Exteasimn, Ajjamgura Tcwng'
Tazikere, V _W_ ,
Chikkamagalur aistrict, "-3
:mmins34; "4 Viv
"~-,;. EETITIQNER
{sf S§:g"£;fi; finégavfix fififi
'''' H Sfl;}'%,§.,fiA§H£«KRISHfiA, Aavs.:
The 8tat&&e£ KarnataRa,V,4,
by Ajjampu;a%Pa§it§g'_"y
Rap:e3ented"by-tha_S:ate
?ublic» 'WUf'*4W"*WlWDUl6.$$ WW» €1:'Wo0A%I%'Mw.'CIn(Z'V6.!1w1'1I¥l~"ifll10 annoevmmmxw '00»-k"€cw'W¢W!!2%1B 'WN3 F££°WW'"VK15W-'4'0(K'"'Vt|fitf?"l\4ffi'ME£'"I F$1H£Wr¢'Il'W.'§ WBWMWWWU.
%9.1§.25G8. The deseaaed ia the huabaafi sf acsusad
fiakfi. Tha a¢cuaad Nah: had dsvela§adW i§1;cit
ralatianship with the aacusad Ma.2 and §¢tfiQ¢fF:%e3
hatcheé a plan fia finish the dec$a$ed@ax Cin' fifiiaa"
regard, the accuaed No.3 haé §é&eé2*fih§'V£%§é§%ed'
saying that there ia a _par%y and {¢$mfiiitefi wth$
muzfiér.
2, During the amurgef §£ the'*in§estigaticn at the
instanca af tha_ peti:i§nax£accfisa§§gNb.1 racavaries
ara mafia. f¢A§.' 3 ijv. ~ " *--
3" Cansifiering :ha_5a§ni$¢_Q£ 'g§léga;i£n3, I find
that it is mat jfigtifi$iawfis émi££ga:tha patitianar
I
an nail. Accarflingly,"=§h§.fipe£i:i¢& ifi harafiy
ciismissefi. .__ '
.....
Judge
V .