Karnataka High Court
Basavaraj vs Patel Siddaramappa Gowda on 19 January, 2010
BETWEEN
E Cri. P 113/20
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19"' DAY OF JANUARY 2010
BEFORE
THE HON'BLE MRJUSTICE A.s.PAcHHAPUm:_j
CRIMINAL PETITXON No.113/2019- E" *'
Bas avaraj.
S /0. Puttappa.
Aged about 39 years,
Agriculturist and Bus Agent,
Koodligere Village, V * V. '
Bhadravathi T$iiE:..__T ' _ ~ -.
Shivamogga_Di'5tri'i;t_..'_ =
E' PETITIONER/S
(M/ s. Mgrgjungfifi-:_;?utf_a1a Aiéssociates, Advs.)
AND
1
Patelxsiddafa.rriappai"Gowda,
@ Sidd"ara'mm'aPF:a ~'
abot'1t__66 years, Agriculturist,
'Kqodiigere V'ii£a.ge,
2 Bh"a.d:av'2athi Taluk,
E - V' '' ~ Dist.
A 'I-Iiefiésh,
S-../0.x Patel Siddaramappa Gowda,
Aged about49 years, Agriculturist,
E 'E ._Ear1ier Leader of Samajavadi Party,
" -- _ Presentiy B.J.P Person.
Koodligere Village,
Bhadravathi Taluk,
Shimoga Dist.
M. Nataraj
S/o. Murugappa,
Aged about 58 years,
Agriculturist and Bus owner,
Koodligere Village.
Bhadravathi Taluk.
Shimoga Dist.
N.H. Mahesh,
S/o. Hariharappa.
Aged about 41 years,
Agriculturist and Congress A i C
Farty Local Leader. A'
Ci'? P 113/ $0
Koodligere Village, Bhadrayathi .'_i'a1uk, » C' '
Shimoga Dist.
Lokesh, V I
S/o. Harihai'a1épa,¢=_ _
Aged abouot years, _V ._ .
R/o. Kood_Iigere"-.ViIlzig.e.;'
Bhadravat'}1i1'«:'ZIfa1ul;;'V V "
Sh.'ivafr1eg*ga ro':«::st '
Presently --J._tidieia_l" "Custody
S_/o.Ra«ngappzv:_, v_
Aged abo1'1t_ 23 years,
'iézoiqgiisgere Vil1--a..de' {Old Village}
. _ "Bhadrav*athi Taluk,
" ~vShivazr1ogg--a Dist.
Presently' Judicial Custody
"'«..Rar:1asv}'amy,
S /o. C Kannairan,
Aged" about 26 years,
, A' 12/0. Koodligere Village,
" Bhadravathi Taluk,
Shivarnogga Dist.
Presently in Judicial Custody
3 Cr]. P 113/ E0
8. Sridhara Shastri.
S/o. Not known
Earlier Police Sub-Inspector
at Bhadravathi
Presently R/o. Davanagere. RESPONDEST/S
>lHi¢=i¢**
This Criminal Petition is filed under Section'
401 Cr.P.C praying to call for the records frori1~..the{°§)istric.t
and SJ at Shivaxnogga Lower Courts and t'o'"se«t'j'aside, the"
both order passed in P.C.R.No.2'/09"d_atsed.;:'1..V12,{}9"and
14.12.09
and restore the P.C.R.;No:¢’2e/2069wfor ‘fi’1~rth1er
evidence of complainant and grant such ot}_1e”r~ re1ief’–~.as~,
i)eems Fit.
This Criminal Petition on’-.for’V’:Or:d:,ers, this
day, the Court, made the following:–_
irQg2ER]i
C()nnseii”ivi’forVV_V3=the,_i”petitioner has filed a Memo
requesting.__for convert this petition into
criminal revisioni petition. In view of the Memo filed and
the ‘subiniss’ion rnade, permission is accorded. Office is
Vd.irecte’d_:V”-to’ steps for conversion. Petition is
acco.r_ding1yi_ disposed of.
Sd/–
JUDGE
ii J3;