High Court Karnataka High Court

Gopalaswamy @ Murthy vs The State Of Karnataka on 2 April, 2009

Karnataka High Court
Gopalaswamy @ Murthy vs The State Of Karnataka on 2 April, 2009
Author: Dr.K.Bhakthavatsala


1 <::~1,9_,s2;07

in THE I-i¥GH coum' OF KARNATAEA AT _!;'s23;E*$<}9— 7

BE FG

THE HQNELE DR.J9emCE?';a:._'B§«{AKTHA$%A'i'sA'gJA
CRHVIINALV H H

B}EYI'WEEN:~
G0PALAswAMY@zv§3?RTH=y,
S/O EELLfi.§AH,_. ~. .

AG§3D ABOUT :25 $2-:AIé’ . ” V-
GGC: AGRICUL’FIJR–I:5iE} – ~
12/ 0 KOTEVKERE. fix-1LLA§%;;E_,
GUNBLUPET
MYSQRE3 {)’IS”I”RICT,

X ..,PI3,”]’I’I’}{)P~1ER

(EY SR1 »AF_cHA:~wfeA’sHEKARA, ADV.,)

A}’3xND:’~¥’ *

THE ST}ETEV.{;;§5″§§Af2f§ATAKA,

‘ Tz>~:1b:._Pr:2i.1:::;:”j:::’p’ GUNBLUPET

msogg ESISTRICT.

PQLICE $3’I’A;T¥O’:\3,
JQESPQNQENT

1′ ‘..’:*’HI7s CRIM§!%£AL PETITION is F’¥LE:B U/5.432 CR.P.C BY

%a:%;4I’E i~*}’E’T’I’§’IGNER PRAYING ‘I’HA’}f” THIS H{)N’8LE CGURT my

E{E’*’PLEASED TO QLEASI-«I ALL FURTHER PROCEEDINGS LN

.>Va;c.No.5§2/ 1999 ON THE FILE ()1? THE G…},[Jf€.DN.) & JMF’C.,
G£§flB§J[JPET.

4 CrLP.82;'{)’?

fifipflfififli the overt acts ‘:::y tha pressm petitioncr;…,’f£_’i;<: -«..
is abscmzding am} he has not X
juzésdictiofl of the Cmzrt. Thfiffi is no gmunriltag vqtiash

'n1/"'°3'€
Ggugiaafl precsadings.

5. in the resuit, i:»s”h<j:'re¥3y dismissed.

The }:}€IIifiO3{1€I' is di?:€cted t£;….s?g1z19<:gd,§:f'the Committai
Court an or
sd/-

dh*