IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DPEARWAD DATED THIS THE 26TH DAY OF AUGUST, 2'QQ_}3 ':' . BEFORE THE HON'BLE MRJUSTICE H1;:;i}vEAD1 (3. CRIMINAL REVISION PET1T1Of~:,__1\i'O:.2'1 17';'12'0S,9«. " BETWEEN 1.
(BY: SE} S
DR N SHIVASHANKAR
AGE:-45 YEARS ‘ «.
S/O SUBBA REDDY
OCC TRAINING ORGAVE_\3″1ZEVRv__ jy
R/O SHANKAR’COLC)’NY”g _ _ –
HOUSE NO2’V32′.],-‘ i _
BELLLARY ” ‘ A .
SMT KASHIEAI KHYADAGE .
AGE:.36′-YEAR’S?’-~._ ” ‘ ‘
w/0 RAvEEi~a3RAV_ ”
OCC ASS.OAC.,1A’rE ‘rRA1«N:NG ORGANIZER
PRESENTLY A’Js.B1J’APUR
Ego B~IJAPUR=.. _ _ PETITIONERS
“M.pAT._rL 83 SR: N D GUNDE, ADVS.)
4.
S’TATE ‘GP; KARNATAKA
BY ~PAi?.AMA DEVANAHALLI POLICE STATION
—- .. BELLARY
” _ RE? BY THE S P P
‘HIGH COURT BUILDING
: BANGALORE 560 01
2. The petitioners ought to have exhausted the
revisional jurisdiction exercised by the Sessiori’s”;}-iidge.
I-fence, instead of approaching this Court
directly, the petitioners ought to”havep_
Sessions Judge, Bellary.
3. In View of _the aboike, the petitionjers are
directed to seek remedy lltldge, Bellary.
4. the petition is
disposed of: V
Sd/-‘
JUDGE