High Court Karnataka High Court

Hareesh Gowdappa vs The State Of Karnataka on 28 May, 2008

Karnataka High Court
Hareesh Gowdappa vs The State Of Karnataka on 28 May, 2008
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
FEATED THIS THE 2873 DAY OF MAY 2008

BEFORE

THE HON'BLE Mr. JUSTICE H N NA<3aM0.HAi~_§     

CRL.P.NO. 2034 09 ” ‘T

1 HAREESH GOWDAPPA’
@,HAR1s1–1 GOWDAPPA—.__’j;~ ;

M
AGEDABOUT44._YEARAS….,»_’–.. ”

, \,).3,/ 2 TGOWDAPPA _ _ ”
«.;W«:> 3 S10 LATE sazmama

( AGED ABOiIT–?__E:”-;_YEAR’S A_
K/AT u9–.:2.=_14?_, 1’u.’:m mum, D ‘BLOCK

II S’I’At3E, RAJAJINAGAR’ %
BANGAvL0’RE–»10″ -» ‘ ‘-

3 SMT M N FRABHAVATHE.’
W] 0 T Gowmtvm I
AGED ABOUT 64..YEARs
‘ . Rm.T’ 24:17, 1o’I’HMAiN, D BLOCK
. 1ivsTAr,}a::,. RAJMINAGAR

SIHSITOSH GCIWDA

_ 8/ 0’1′ (Z§OWDAPPA
»__AGE9~~.A’B;.oU’r 35 YEARS
:«.w_;1′ N34W2334~4
wrsaofiszn 53072 USA
PETFFIONERS

} A(By.sfi:G sumssn, ADV.)

f§.”?.’ (jig/’~

4. In View of the dictum of the supreme court the
joint memo is accepted pcrxaittzing the parties to

the oifence and consequently the following:

fl This cmninai petiu’o1?v’i”$’€11..1€rwéci..”V’ , ‘T; 1

ii) The procwdizxgsf in W
15413/2005 pefifiiag pr the VI
Adc11.Chief. “éa11ga1ore

are herébiljézufifififid ;