"(By_sm: bi2lx'IfARAJVI"?I'l§VOCATE3
III THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16TH DAY OF JANUARY'H2VifiI§€)_V_
BEFORE I _ '%
THE H()N'BLE MR. JUSTICE N.AI§_AN §I:5_.VV ' if % _
CRIMINAL. PETITION Nc).477§ epgeog
BETWEEN: «' 'V ' A4 M
1 . FRANCIS
AGED ABOUT 74 YEARS,
S/0 AUGUSTENE . I
Dmmma I" ~%'_cII;> VILLAGE AND F'C)S'I',
KUNDAFEIRA TALUK,
UDUPI {)IS'f'RIC'I'. ' .. PETITIONERS
1.
‘ ‘I’HEvS’I’A’–{fE OF KARNATAKA
*f’HR–OUG”i~i SHANKARANARAYAN POLICE,
REPRESENTED BY ms STATE PUBLIC
. mcsacuma,
I “HIGH comm’ BUILDINGS,
I BANGALGRE.
GEORGE KANNEDHIR
3/0 AUGUSTINE,
MAJOR
R/AT PUNNCKAL mgr,
THIRUVANPADY VILLAGE,
CALICUT TALUK, KERALA. RESPONDENPS
(By Sri.B.BAI..AKRiSHNA, HCGP FOR R1:
M] S.SIJI MALAYIL ASSQCZATES FOR R2}
cRL.P FILED U 13.482 CR.P.C PRAYING_’Q.UP;SHL ‘l’HE'<[ , V
EN'PiRE pmcamnxms IN p.c.no.5;os, on '1'}~iEf; .FI'LE_' . es:$_ "
ADDL. (1.3, (JR.Il)N.}8z.JMP'C, KUNII}A:PURA ." .. -;
This petition, comingpn ft§'4t"..z;11ci1I;:1issé <:)1_f.-a,
the Court, made the foilowin__g'.–~._ ~ V . _ =
»onnm§§ *
After a1*gf1in__g time, learned
to is filed against them.
M is 7 rescorded. The petition is
dismisseVii..__ is made clear if the charge
V. shmt agaigst. petitioners they aawé challenge the
‘ séiizle itiacxtérdance with law.
Sd/-
Tudqe