High Court Karnataka High Court

B R Shetty S/O R.R. Shetty vs The Station House Officer on 4 June, 2008

Karnataka High Court
B R Shetty S/O R.R. Shetty vs The Station House Officer on 4 June, 2008
Author: H N Das
 

IN THE HIGH comm or KARNATAKA AT BANGALovr§ ET#
DATED THIS THE 04??! DAY op' JUNE 2095:. '
BEFORE 'W '  _ _
THE HON'BLE Mr. JUSTICE H I2;IifAGAMQH;A§§.;DAf$w: 'T"
CRL.P.NO.5527  3  A' V' 

B R SHETPY
S/O R R SHETTY  s
AGED ABOUT 40 YEARS V V i   _ 
R/A NEAR WOMEN'S (JAU'ur'}:3!{Y cQLLx::r.er; " 
GONIKOPPA RQAD, VIR.a5s4JPI3?!'..'I'()3AfP€f_"- .. 
MADIKERI DiE":f'?RI(;'?i'  .. " "T  in

 ~ V ;L  PETYPIONER

(By Sn'.  P 8;. é"z§:3sQ7c;t1A*:é§§sA..:g KMAHADEVA)

 1 ¢ %'}<rH1%:"%s'r;e.frIoN HOUSE OFFICER
.  %. VI§?.AJ.PE.T'TOWN POLICE STATION
  " V .v:R_A..iPm'----_ 
. '%%MAD;K1ERi~T;:D1srR1cr

. 2 MOOKACHANDA LOKESH s/0 BEILLAPPA
 AGED; ABOUT 35 YEARS
' .. ,R/AKANDAGALA VILLAGE
 V VXRAJPET TALUK
 'MADIKERJ DISFRICT

... RESPONDENTS

V. ” Sri: A.V.RAMAKR1SHNA, HCGP FOR R1)

3
Au

CRL.P FILED U/S.-482 CR.P.C BY THE ADVOCATE
FOR THE PETITIONER PRAYING THAT THIS HON’BgLE

C.J(JR.DN.) 55 JMFC, VIRAJPET IN C.C.NO.166_/{)7
1}fl£ALLEGfiU ovyumca U/S.323,506lJ{C.CAKfiflNG J
OUT OF CRIME NCL125/06, I3’r.1.12.o§)»V

This Cum’ an’ al Petition coming {in for 7.’
day. the court made the following’. A ” ‘ ”

onnfifi}. % 1

The prayer in this pcfifiofl iS”t<):. the

to dispose the main naatte; within a
period of three mqnflés, v}}',££'Vjt:V;é1used to the
2"' zespondenig. ifit-ttitioncr is allowed.
Having regvaxrd, circumstances of
the case, the matter requires
expedifious :5: direction is issued to the
matter as expeditiously as
"event not later than six months fimn
V thé a:§:te'%_§f 'AVr.V3;"f' f:opy of this order, in aocortiance with

Sd/-3
Iudgg

DKB/~