Karnataka High Court
H K Prasanna Kumar @ Prasanna Gowda vs The State Of Karnataka By … on 27 July, 2009
R5? Vi Me 'wk 529' t~°'~Z '.3
%3!£"' !%€'<2g§=*'*3,l?¢L¥;"<&:W.§§'*}§$''i i*"'&u$5%.¥'€.E¥W£""'&Ei¢'*'§i¢%'k:§% WHWW 5ma%
... PETITIONERS
(BY SR1 31.3 DKSHPAHIIE, BIN.)
AND:
1 THE STA'?! OF KKRNATAICR
BY THIRTI-IRHRLLI POLICE
(BY SR1 !fOHflAP?.\, HCGP3
ms cm:..r rrunn u/s.¢"éL2 ° cn.p a::'«_"'TsV?
ABVOCATE FOR THE 1=s-r1'z=Ig>Na1::~""%%I=si3%:'im# ms
I-ION'3LE comer my 3: r:.fi;-.{s51::"--%_f1'f=¥.;'>'i. oanxn
rm 2.1.2eu9 rasssn av -x»Liz».¢iéC»,%r:3oun-r-1:,
samosa IN s.c.Nf3;"3§*/2696: " %
THIS ps1f;TI<3£--- éafinns ms mm,
m: coum Zénsstnh-In
P¢f:i-t:5_.on£;t°3, ' Qbught for quashing the
I- }:::V.b£§a; ' p.§ss"ed t!:§"Wi5¥'3Vaat 'Mack c:ou::t.--II. shimga
iii '.' ' aa§:'.. :§6}2§ t)§ .
2} counsal for tha patitionnrs
"~":i'Vi,"¢A§;'*n#$ ::n*.itLt_ad"inst,1-than the matter was pasted for
the prosecution has filed an
V §p9.1icaticn under section 31}. at Cr.P.C. to
-::V§c:a13. tha witnusses £0: further examination, the
" said app-licaticn was allawad. Further, he submits
that after racalling the witnesses, evidence was
I
. . . \32:e.£=*:$n1é3n%i:::s;'%r 4% 7
Q
$~§¥€;%'zW 809.3%"? G? mamafmm
,w-W.Wmmmm.m :a'w'z;:¢x%"$é 3-\§,,ww%"a" {W %%.W%m."E"M{% WQH $333.??? 0? %AKW%."E"&éi~*:1aIIé-:=i3?=
recardcd and new the case is set tor
retarding the statement 3.5/5. 313
3. After: perusal of the
is scan that pctitianars t§~..__ i
the said applicatiory sif1c§ '-..thc tti.£::1ahsé:s 'h§v;
alromy bun examine?! fi2Q{_:T2%.g' Econ s at
down :01: recoxmlglnq "91;§tefi:h§£s't"" u/s. 313
C1:-.P.C. .. there = to interfere
with the
Psf;4i'¢I;i'tV'}3§"¢:t: I-Iwcvex-, the learned
' sagtfiibna difiikitod to difipéfid at the
mat1;*':e;r_' as .§a;:§'J.j(°vé§"-Vgavsaibla, but not latar than
time V'rae3nt!zVs:V'v.1'.i'ms!:"~~--1$ha data or rm.-aipt of a copy
.....
sal-
Judge
, H521