Karnataka High Court
Basavaraj vs Prema on 10 July, 2008
IN THE HIGH COURT OF MRNATAKA . is
CIRCUIT BENCH AT:Dr1_Ai§w'g§t$_V""' if
DATES THIS THE 20TH D29; ;}UI}i A
Bmécmsz L %%
THE HOWBLE h4R.JU$%rI§jE.A;vsfPACH§§3gPLf§aE
CRIMINAL "ré.i':;*r1T«z(_)}§1' 2005
BETWEEN:
Basavaraj,
Age: 39 yea£s,"-Oijcz N_ii_,=. «.
R / 0: }'vié1fr13 _I{1j';.1paf
Rajatgiri, 1nha:~g§a¢;;1;«.% .Petitio11cr
(By Sri Suiizsh Advocate)
Arm: » _
'V " /Kc. Basavaraj
'
Age: 36 3I_ca1S;_V(_}cc: Nil,
R] as Hoia1i',~..'F(.;=: Huvinahadagali,
Dist: ' ..Respondcnt
(By Si'i __F~.V.Pati3, Advocate)
**'*'
This crimm" a1 petitien is fiicd uficier 482 Cr.P.C.
f)raying to set-aside the order dated 29.3.2005 passed by
V' "Civil Judge (Jr.D11.) and JMFC, Kudligi in
Cr.Mis.No.44/2004 and quash the entire proceedings.
This criminai petition coming on for hearing this day,
the court made the fofiowingz
b-.3)
ORDER
The Counsel for the pe’£’.ifi9:I3.t=:1j%..
main petition befon: the tria,1*c:Q_1;:I”t Iiafibeen ” %,
petition has become 111′ fI11ctuoK1iE.,_V’M’ _
In View of the ifiéidig. criminal petzition
is dismissed as jnf;-1′ ycttiduxs-if V
Eta?” ‘V