High Court Karnataka High Court

Duddusab @ D M Nagarahalli S/O … vs The State Of Karnataka By Its Home … on 8 December, 2008

Karnataka High Court
Duddusab @ D M Nagarahalli S/O … vs The State Of Karnataka By Its Home … on 8 December, 2008
Author: N.Ananda
1

IN THE HIGH COURT OF KARNAfrA§:A,V'::    _
CIRCUIT BENCH AT DHARWFKBVV '  n A  _
DATED THIS THE am   
THE HOINPBLE  
c'§£1,',P.1$:'Ci'g;t§i:V)"§<)(;3  
BETWEEN:  'A "  V  AA 

Dudduéaab   

8/0 1Mc€Y&S€b<:--: ,8<--'-'1._'4'.3_  

R'/V0':  " 

Mehab_oob I~:':--.aga_;*,= ' Q '4

Ju1xi§namasjid'Ga]1i,v« , 2 ._ ,~

Munc1a:agiTa'1u1'<,.' _  '

Gadag D'is1::*ict.    .. PE'l'i'I'IOl\EER

_j(i3.y   S.Mu}imaa1i, Advocate)

 "-J'.K15L¥:?)§.:}'.% 2 u

fhg  of Karnataka,

 .. AA ' Vjdhana Soudha, Bangalore.

By 1'€s"Home Department,

.. RESPONDENT

This petition is filrcd under Section 482 (3129. C. praying
to quash the entire further proceedings of S.C.No.4~2/2007
which is pending before the Sessions Judge Court, Gadag.

This petition coming on for ontlers this day, the Court
made the fallewingz

Despite granting the learned
Counsel for :4 é{‘–».%compiiéd with office
objections. Therefore}. j» Ciismissed for new
complianyse objéétiofié’; * V. ,.’