High Court Karnataka High Court

B.D.Shenoy S/O Gopal Krishna … vs Mohan Kamath on 5 August, 2009

Karnataka High Court
B.D.Shenoy S/O Gopal Krishna … vs Mohan Kamath on 5 August, 2009
Author: Subhash B.Adi


sswnn Mwm W mmmmswmumfiwm nmn %.iwv«a3_£l¥.z we” amawmmam mm:-2 mmsm wr mmmmmvm mm-a mwwm” W» gm:-Emmmik HEGWE Comm’ 0? W¢RNA”mKA HIGH C

IN THE HIGH COHRT OF KBRNRTAKA, BARGAhORE

nnwsn THIS was 5 TH BA? or AUGUST 2009 , «

BEFQRE

was HeN’nLs Mn. auswxcz suanmsa s~An:a =7

CRL.P Na 1213 or éooa :”

nzrwssm ‘ ”

B.D.SHENOY *,*} ‘
3/o GO?AL KRISHHA_3HENOY” a_*_
AGED ASOUT $6 vnnns, * *»u V=.

R0. MALLYA CITY H63?1Tfih;f;

NEAR LML csusnnn Me?ons;~:

Asfizwinx NAEAR, V.w»%} “u
xAsAaAson,«-,3. i I ‘

(By Sri H n#uyAR gofih;.AfiVd¢A?gf;w

ARR:

Hanan KAMArfi’_ _
316 new xNown_ »:

__ AGED 308? vgaas,
:1 “RIAT fie 48; caxcx axzaa RQAE,
‘r_QUEfiNS_RQAE,VTA8KER TOWN,
‘3AE§ALOR£*01, g
“.’E .’*fv, »** … RESPOND$NT

iraisu cfig{§ FILED U/3.482 ca.9.c av HE

_ {gfiv5¢3v3»_yoé” was rswxwxousa paaxxuc wanm wnxs
f,8nH*3Lz”cofimw MA? as pnsaszn TO ALL THIS cnxuxmaa

%_ :’é$?i§IcH Ann SE? asxns was non-naxuaans wnnnasw
‘ .;ssu$§”AaAInsr HIE 3? AR 03933 nnmzn 21.3.2009 an
< 'e;c;No.1576Io? on THE FILE or THE A9Dh.CIVIh
"suns (JR.8N) ANEKRL, FQR was orxxncas

";:. PETITIONER

PIU/$5.420, {G6, 468, 504 RN13 506 OF IPC.

This petition is coming on far V.
day, the Caurt made the £o3.lowing:-

..9.B..¥3..§§.* _ _ _ _ . _
This patition is 1'.':L2a_d
arder dated 21.33.2009 pasaVé¢."i:V'3.n c}.c%¢;w.%:s&%a;:ao%7
an the file at the 3:31. (';:-3;_~*§;3n),
Anekal, far. the under
Sections, -¢20, 4i);:6,._ IPC.

2. On; Ease was called,

petiticyfiéi? application was
filed uniier. 3ec§1.o_n_§9§”»..cE Cr.P.C. for exemgtion.

The same ‘Eras ” J..*Va;j_aAcA:*.’_:» o’:’i”nV and non-bailable warrant

V’ ‘Pas Ii-4’L§.5i:!i.L|V%tfi…é_ . ….. 14 v

can at’ the patitianar that, he

is A311} agecffirhjzzd ailing parsan and therafera, ha

T *’~.__Vt:qu1d “r2;_§{: abie ta appear on that day. It is

stated that, even withaut considering

medical certiricate, the lsarnecl ifudge has

ufrajacted the application. _ 5

;&:W°'”E Luwwa ME” rwmmsxwmm ¥”‘M%$&”‘fi §ma%.c1F,?1«W?jKii W5″ mmmmmammm mawm Kmwumi Ur’ nflnmmlnnn rnurl Mwuml ‘Ur nnnnminnm rnun uuuzu war” mmmwmgmmn maswm an