IN THE HIGH comm" oE'KLR"NATAs<A AT BANGALORE
DATED THIS THE 15"' mw OF APRIL, 2009
BEFORE
THE HON'BLE Br.3USTICE K.BHAK'n-iA\Lf':lf:{T5S-";'¥:L 1"¥'
QRIMINALMEETFUON No.i4§g_g= L
BETWEEN :
1 HARISH s/0 vI3Av RESET
AGED ABOUT 26 YEARS
KANAKANAGARTT-iQs+<0TEL;
2 RAYA @ BABU s/02 RA,f1'KU'MA_R'v. j.
AGED ABOUT 3:2'"'TE¢\jRS L
we NO-§'fij":.'-h3.S?".CR0SS}"HQVRA_...: vu
V
3 M TSANTOSN .KUMAR S;'--Q...MOHAN
:MA30"R'iNLAGELL 1
R/AT l\EARA"{AN.APURA,'
BANGALORE-.1«5_." PETITIONERS
(By; Sri: SHANVQMPPA, ADVPCATE)
X . OF KARNATAKA
E';/Raft:-5:<oTE POLICE STATION
BANGALORE DISTRICT. RESPONDENT
& k Q gEyLsr; :A.V.R/AMAKRISHNA, HCGP)
-2-
‘ms CRIMINAL PETITION IS FILED u,rs.439
c:R.e.GE (Jami) AND JMFC, Hos.«aj;i<m'e,
THE OFFENCE P/L}/SL363 OF IPC.
THIS PETITION COMING “Owe FfCiR
DAY; THE COURT MADE THE FOLL’.’CWINC5:’-_:”
The ‘V 1 to 3 in
we ofeeiincipai Civil Judge
(Jun.iiar= ii*.:j’.Vb’3.i\’/iii?’-(:vVVV.*~<ii'i}si<ote, are before this
Ceuiit Cr. P.C. seeking bait for the
effefzces"pqnisi1a«Vb§e 'me-'Eider Section 363 of rec.
Lfiearnetziiiiicounsei for the petitioners submits
thet~:e'n._:tt§e.iiground of iii-will a faise case has been
fG§ste1d'e.§einstfithe petitioners.
V " Learned Government Pieader submits that
Atefter registering the case the victim was traced in the
H house of accused Nos. 2 8: 3 and the prcsecutian has
-4…
3) The petitioners shaii attend5. fl’ié .i’; :CfGUi*t«_
regulariy.