Karnataka High Court
Dr C R Girija Kumari vs State Of Karnataka on 5 June, 2009
;;::H&:s&;a_RmANA€3fAI§V.
IN THE HIGH COURT OF KARNATAKA AT BANGALGRE
DATED THIS THE 2ND DAY OF APRIL 2009
BEFORE
THE HOE'?-BLE QR.JUSTiCE K.BHA1§r;iAv5TSA§;;g. u
CRIMINAL PETITION No.2*f91/:20I§7
BE'I"WEEN:»~ V " 1'
SHANKARAPPA,
S/O MADEGOWDA, ,
AGED 56 YEARS, _
RESEDENG AT NO3215, 4% MAIN,:_ '
PANE)URANGANAGAR,.V. _ '
BANNERGHATTA RG25.-*!},'*~. I
BANGAL0Ra§--56;é";é?6: Q.
'-- V PETETIONER
{BY SR§ S N B:~i;:z.ftj," A.:jV,._,}' "
ED: -
s'i*;éxfm:f<;:V:4? VKARNATAVKA
BY LOK£§YUI{3"';% PQLI_'{\3E,
..RESPONDEN'F
" 332% S C; QEJENQRA REDDY, A{)'£}.,)
CREMINAL PETYFEON 13 mag U/3.432 C!R.P.('fi- 32*
V. =._5:"=HjE P'--E'I'i'§'I(}NER pmwlm THAT THIS HOWBLE comm' MAY
'BE; PLEASED "re QUASH THE C{}M?LAiN'}' £N CR.NO.1/'2G{}'?
OF' LC}KAYU§{'§'z§ PCFLICE, CHAMPRAJANAGAR, PENIDING ON
FILE} OF THE DiS'§'RICf'¥' & SESSEONS JUQGE,
' V V , " ' V V.CHA¥ViARAJAP=I AGAR.
3 éIIrl¢P.2'?91i'*D7
*Th5.'a pge is replaced vide order dated 23.4.2009
4. All the contentions of the petitimzcr <:aI_:_§jE%é
befora the trial Court. The cententi-ans raised by 'i.11€: u " = 'V
cannot be accepted and acted upan 3:113;"'g:a11§1d'{.#{{,.the:VT AA
camplaint Carma? be quas§1ed5
E3. in the result, pE:j§i*£im1 "aI:1fiE~»..thc séime is: hereby
rfijected mrith liberty to take bcfora the trial
J _IudgT§
e':'ih*
Dr. KBJ
22.4.2009
ORDER ON 'FOR 1_3_1_3_Hv¢;} §_P{)K1F)1¥_ m* _': . " V'
The case is listed for 'being $pQks1i'to"V: on' £516
learned Counsel for the 'rcspon§};¢L:i1".c:/' siibmitmd that
except cause title, other not applicable to the
Case on hand. On V{3AIfJ'.fiC3.1Z'lv(')F.1w-f:).'i':1z711I.$V.,Vf'f'll:¥€',, that print out of
the order dates; §~;g~§§'pV%--:;k}§.2494/2009 has been
taken and anné:x_ec1'.V1"i)y 31i stakc. It is further noticed
that the crvjrrecg 't '£1.16 pzesezut Petition is ava31a' ble in
the computef' of the same has been taken anti
pmducesi the S§:éndg;;3p}1er and the same is signed.
Registry is dimctcd to score: out page Nos.2,3
' VV and that is not applicable and in its place, the print
pizt» of pageJN'os.2 and 3 be made part and parcel of the same.
'v1S.€:§i1e certified copy of the correct order free of cost to the
h for the respondent
Sd/-*
Judge
Bjs
cr:.p~a.2v9:/mow