High Court Karnataka High Court

Dr T Manjappa vs State on 17 April, 2008

Karnataka High Court
Dr T Manjappa vs State on 17 April, 2008
Author: Dr.K.Bhakthavatsala
CILP N9.l1film8

IN THE 1-mu coum or» xanuxraxa AT aanenwm
DATED mus ma rm DAY 01-' APRIL  5    .

BEFO RE

111: uolrnu: nu. Josue: K,     M' x

CRIMINAL PETITION Ne)".-17:$f8iéoée  _ ~  
BETWEEN:  %% "  X

S/0 hm  Dodda'       
Age: 34 years,   = 

P G Student 3714/36,

11'*'M85Il.  . :   -  '
M C C, 'A' Block,  '   g     V. 

0 .11. ' ~_  ' 7
u&:c'Afi.:m)z,  V

Slo   Pujm-i,
Ae== 40   

i V 1th  3714i

 MC C 'A*~Bk:s.ck,» 4-

      rm Satish Adv., for mm ' 3



cn.PNo."173%

2. Lcamcd Counsel for the pctitkmex  

17.3.2007 the respondent No.2/compma~.;;t    ,&

petition under Section 125 of Cr. P c in c;;r;1.~ %

file of Family Judge at Dava1:agcxt;§V__§5°:;§. four is
3.1.2008, the respondent 30.2 a with the
Poflcc Eur thc alleged ” submitted that
respondent No.2 the petitioners
with an V’

3. It to invafifi the cast: and
me its may % Saint cams to be lodged on
3.1.2003 1:25 pctitim on 17.8.2007, it is not a

FIR.

~4f;”—-Ifi the Pctxton” we and the same is hctcby

Sd/-

Judge

+335