High Court Karnataka High Court

Deepak S/O Vaijinath Police Patil vs The State Of Karnataka on 25 March, 2009

Karnataka High Court
Deepak S/O Vaijinath Police Patil vs The State Of Karnataka on 25 March, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 25TH DAY 01:' MARQISI' I I

BEFORE]; _ V
THE HONTELE MR..}E}S'FICE §sL:f:31r;AsHI'*£3v_5 Am I I

CRIMINAL ?ET1TIdN:"No. 36"r0_./   I

BETWEEN: H V »
DEEZPAK 3/0 XfIAJIN;§Zf_I§I Roipicizig E5A7I'l'I.:;,i_'* 
AGED ABOU'T_38_YE2$f?S,' _  -  '
ace; DRIVER i'1~},Ii?"JEf-*.iP,?  "   
R/O BALUR; f:*<;g;_ BASAVAKAL'YA:¢, H .

DIST: B1L)A;§.- 

_  V  _  PETITIONER
(BY sxrexi'_Q;?. 'i:2QL:cE maflom,
" .TQ,%.BAsAVms:ALYAN,

I =,}(B--Y=SR1. SUBASH MALLAPUR, HCGP)

D3551": BIDAEQH
RE}?'F.»._'BY'*A'DDL. SPP.

 RESPONDENT

THIS CRIMINAL PETITION IS FILED UNDER
SECTION 482 OF CR.P.C. PRAYING: THAT THIS
HONELE COURT MAY BE PLEASED ‘TO QUASH THE
ENTIRE CRIMINAL PROCEEDINGS IN (3.0. NO.
554/2007 PENQING ON THE FILE OF THE JMFC,

might, sitting outsixzifiz has mnaged to t:ur.n the

pmsecntion witness fmtfle.

§XCCOIdi§1gITy the pattion is ” ”

Conmqtmntly Cr}, No. 20129;’ «is._ é11s0

mjecficd.

gawk