High Court Karnataka High Court

D C Dhruva vs State Of Karnataka By Virajpet … on 4 April, 2008

Karnataka High Court
D C Dhruva vs State Of Karnataka By Virajpet … on 4 April, 2008
Author: Ajit J Gunjal


IN THE HIGH cntim our KARNATAKA, ~
mama THIS THE 4′!” DAY;E}F_APR_IL_””‘g(%3-,,..,
t3sb;1«’€_)1<1:2 "z A' Vv
THE H0N*mr«; MR. eII'f$'i'!.§jFi J

CRIMINAL PETITI()N__'l§&;.V;!Q{§8 ($1?

BFTFWEEN:

1

m_:uuHuvA._ ‘

$10 n.M.cAR}A.-PPA;

AGED 29H’EEA;4:S_. _ ._
ADV(_}(3A’£’E,”—-NifiiA§<(3Aj–i;A':'§)'U'1'»_
VERAJPET'TQWN ' '.

KU¥}AG1.}_I}IST’:f:.; ” ‘

KANATHAFJDA.§,1_NAN;EAPPA
(Q2 mavgszu, zmig;-2)’«fe3 —¥1″:;rgRs
S/O c1’HaNGAP?A’~._ ”

KADNGOR VILLAGE

wj2A;;,DET ‘I’A§«.1_I}__=;_b,2’:* ‘$35.35,
~. ‘.”a”‘[(‘) (‘H-_§v~F;Nv;i’}APPA,
‘ Axmmnogm VILLAGE

V§Rfi;JPL’I’ TALUK

~ : ;s;A1,A’MAuA (girl i:}1’K_~}APPA 632 may
, AGED 27 YEARS,

0 {“2HF:NGAPPA,
; KAIDANOOR VILLAGE

T VIRAJPET TALUK
PETITIONERS.

(Ry Sri N RAVINDRANATH KAMATH, .-mv. }

I STATE 05* mamrmca av WRAJPET~RUI§§}. i5(3L§CE- ‘ ‘

VIRAJPEI’ 1 « ._ . V
REPRESENTED BY ITS SUB l*.NSf%Em’Of9:_

2 PONAKACHIEA suAu:<m<2..@ r_:m::m3,awa
s;o LATE SOMAIAH
BITTANGALA VILLAGE
VIRAJPEI' TALUK:-*

THIS CRL.P IS i-*:Lé:n iii; S,4é2 .Cr:.VP'. C'PF.tAYING THAT THIS
coum' BE Pl¢EASEfl..,.–';'O «._Q§JA_SH "!fi~IE' PROCEEDINGS IN
<_:.¢_:.r+o.14a»/or; '€,?N-:j_'l'$it9 %sa~;s…_;::-.591»-"':*rmV ALIIIL. c…; {.n<.mu (is

JMF'C., vIRA,1:2E'r;'V..%_

THIS i%E'r§I'm'N"' ma ORDERS mis BAY, THE
coum' MADETHE F'QL'L(,3WH-i.§}:«.

w%.ogpgu

-V mptozymdcrdaued 26.7.2006’mmcal]cd.
_jii§d”.by the learned counsel appearing for the

tbzf of the petition. Memo taken on wound.

5%
Tuafié

RESPONDENFS.