High Court Karnataka High Court

Dilip Deshmukh vs The State Of Karnataka on 3 March, 2009

Karnataka High Court
Dilip Deshmukh vs The State Of Karnataka on 3 March, 2009
Author: Dr.K.Bhakthavatsala
. 5317.-.'. \J'I nnnwalnru-I HEUH COURT OF KARNATAKI-'6 HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

it
|-nl
Cl:

IR THE HIGH C0flRT OF KARNATAK& AT BARGALOREa_

nawsa: waxs was 53*' any or MARCH, 20a%;» % i_

: 8$FORE 3

ma aownnm nmmsrxcm   

CRIMINAL PETITION No;%%119T'cE%j2o%cjs  ;L"%:f A&§

BETWEEH:

1.

DILI? DESHHUKH,
EXO EHEEHA RAG,
E&ED 55 Yfiflfi,

2. auasasx axure DESEHUKH;

axe azure BESHMUKH, 1
AGE!) 23 ‘4s.’.F’A§’¢.S;;” . ‘

awn RES£.DI»~H=?g_AT I «

sUxLsrNa,no.43;«FLAT-Ne.§»$;

5″ ti§,AIN. :ss,, I %

CA3HIER’3’hAYQUTg “_”_

B.T.M}LA¥GUT,1E3 STfi§E;”

aANGAL6a$’u,5E9’az9,:

Ami? M’: ‘A

– . rm. 33;,’-V. 2″? ca<3é.'s;""' '

.'KaIsxHAeaa<GAanEH,
A_'GURRAF9Aߣ?AEXA,
'LTgv&aEEERE,}"

BA§GAnQa5}~’56G 029.

‘V J v” …9ETITIOHER.

{fig Mx’s~.”mzx:v SEBASTIAN A38$CI£ATES, ABVGCATES.}
” =sra%E or KARRATAKA

R”w»i. BY MICO LAYQUT PGLICE STRTKQK,

BhNGAh0RE CITV.

nan» ——-..an- \Il a\:”u\I’Ir’kll”\i’\»P”l 1’Ii\.7l’I \..\.)’\Jl’€’ LII’ EHKIVMIHRA Tilt??? L.§JUK’ U!’ !\I-\KiVII-\II-‘NIX HIGH

:2!

2. ASSISTANT COKHISSIGNER OF PflLICE,
MICG LAVBUT SUB~UIYISION,
TILAK NAQAR,
BANGfih0RE – 560 011.

3. QEFUTY COHMISEIQHEH 0? POLICE,
EANGAOHE SGUTH BIVISZQN,
SGHTH EAST, 3AYANAGAE,
EANGALORE — 560 511.

4. COHHIS$IONER OF ?0bICEg
BANGALORE CITY,
RO.1, INFANTRY ROAD,
EENGRLORE * 550 301.

.t ,_ v *L,.aEsEQxnsNTs.

‘jrzsetg ,
This Criminal E%flt._i’1:i::s{1 -“‘~i£*§_’ f–i1ad under
Section 482 o.f*,1_;.he Edda’: ::.;T:”~.._’L».41′,;.r::i.§n;:L:na3. Prcncedure,
Praying ta ;é:’-i%?T*:,4c.*t “..an3(“‘af= t~fi’e..___.£*:>1ice 0.t’.f.2′.::e.:-
superior 4.;r.> ‘~$ti3_1_:ion_’ Haxgsm .i’,.Lf’.fi,c:ar Mica Layaut
Police 3ta*i’;:s’.o_r.” 1;c’*get’=f’i;he=. .5,-asg “registered on the
basis af_V__thr.:s_t5:~:1_;gine..1” “d.:;m.unant Na.-1 fccmplaint
dated. V10;’;i’2….f:.,-3U{38″i:3′” fat’ ti.1_e§””-affezsces disclvsed
thsreiziv and “?*:,r:>w.__”g1e”‘:;.._'”*:.:1e. cage registered and
investig-gtad %a::. E:£;E:’L;:a;_r not below the rank at”
Assistant. .f’.:oz:i*:r:i3$:i.,ort–=:a:,t*’ of malice, having
jurisdictisim {2.fV§&1;$_.EL=_ Lgycut Eolica Station.

flihiég 4::riEai«n;a.l¢ Eatition, caning am far

“%*osz;;a”rs, ‘=’t::i”s._day, tha Cburt rnada the follmring:

GRDER

A’–.4.__inv_.~t3§fi- 1ight art’ the I-iaaxao filed by the

Cmznael far: ‘aha petitioners this

‘ :?g€:i.tfion is dimisséd am withdrawn’.

Sd/-

Judge
*KSNf26.G3.20E3.