High Court Karnataka High Court

C Shivalinge Gowda vs State Of Karnataka on 14 July, 2009

Karnataka High Court
C Shivalinge Gowda vs State Of Karnataka on 14 July, 2009
Author: Subhash B.Adi


.1.

IN ms HIGH comm: or KARNATAKA AT BANGALORE
DATED THIS ma 14TH DAY or» JULY, 2009
BEFORE ”

THE Howmg MR.JUS’]’ICE SUBHAS15: V’ % T’ ‘
CRIMINAL PETITION NC§;é§S=?«.{2§_)Q_9’A . : M A’
BETWEEN: 3 .

I CLSHEVALINGE GCVWDA
SfO.CHIKKAIDE’l GOWDA,
AGED ABOUT 43 YEARS

2 K.}~i.PADMA _
W/O.C.S}–£IVALINGE’ GOWDA,
AGED ABOUT 4;: YEARS, ‘ ‘ . _

BOTH ARE RiA’1’sNO.I684.3 ”
I’A’CROSS,I’–S’}’£f{§E, = ” »
CHANDRA’LA1’70U’I”*v–.. V-
BANGALORE-55é}_:Q40. 3 V ~

“”” * PETITEONERS

V V Vg’8f§§~ gigfifziszzviisa, ADV.)

AND: _ _V v_
….. .. V

*3? ITS PG2:.ICi2;’;Ns?.EcToR,

sHAmz;A:>9m:2AM’:?0’u..cE STATION,
SHANKf5,RPUR’b;M;t3Ai5IG2fiL0RE.

. …RESPCNDEN’I’

(By Sri.B.BAI..AKRISHNA, HCGP}

V j — BARGALORE.

THIS PETFTION COMING ON FOR ORDERS THIS BAY, ‘THE

VCGURT’ MADE THE FOLLOWING: