High Court Karnataka High Court

Abdul Gafoor vs The State on 23 June, 2009

Karnataka High Court
Abdul Gafoor vs The State on 23 June, 2009
Author: Subhash B.Adi


{N THE HE?%’BLE: MR.JL}’STIC;1§i’ $iN:Bf§§AS}{%4#B.AD§ ‘ % at ”


cr1.R:~éo.2'::";zf>§f8;2<:a<3€;---    '
BE*i'wEEN: %' 'L

A.b<:i1;} Gafaor,

S/ofiazak, _' _    . 

Q!a.Angara’A€}i’§¥i:ii H_0Lts®;x
Near Ang.az;f?a .

Byéianzgaaciiifiiarnéi,» .5
Manga1Qr¢”T_aiLi§.§_;.._ ., PETITIONER

(By Sri.}”: %

AND 2

E; “;?f3’i 3taté, A’ « ….. .. v

. ‘A RE:p. 35$.

. :23.T;_ :’i?s3;:’z1.§’EIispect9r of Faiice,
E-“a’;u:;a1::1b;1i:c Feiim Statigm,

.fxfi’ai1g;3i{%3f€*; SD RESP®§’~§QEN”§’S

.. {B35 S’1*i.f}£5I1r;a,;3p3, ECG?)

Th§S C11,? is flied 11/ S.482 {Bf C’;r:P.€3., prayéfig ‘£9

‘ ;quash the pmcefidixlg in GC.N£r. 158;’ {)6 p¢1:1c1i1’1_g 0:1
‘ the {£35 sf I Aqidl. Civfl Judge {Sr.DI1.) & CJM,

Mangaiara