High Court Karnataka High Court

Hullappa vs Nagaraj Patil Venkatapur on 20 June, 2008

Karnataka High Court
Hullappa vs Nagaraj Patil Venkatapur on 20 June, 2008
Author: H N Das
  
_ f;j;(I3y  : vmfifisn B PATIL, Aw.)

 "FOR PETITIONER PRAYINC} THAT THIS HOWBLE

' ff{.3Q'U1{£'; MAY hit') PLEASED TO Sb"? ASIDE} THE EN'l'1Ris'

V Tf"'E'.OC.EEDINGS IN C.C.NO.270/07, PENDIRG ON THE FILE
 '  QFTHE JMFC AND C.J(JR.DN.) DEVAIJURGA.

 

¥N THE HIGH COURT OF KARNATAKA AT BANGALORE
mama mas THE 20?'?! DAY 01:' JUNE 2093
BEFORE %
~ THE HON'BI..E Mr. JUSTICE H N NA(v'.¥z'~¥1A}«*.f)IA~IAsf§I.Vjfj:iA§.--'I.    
QRL.P.NO.1354 OF' 200:3  ~ :' AL A  %' 

HULLAPPA

s/0 HANUMAPPA

AGE I A  

WORKINGAS SHIREJSTEDIJAR   '

TAHASIL OFFICE    

SINDHANUR DIST RA1}f:."r1fE'IoNER

{By Sri : cnamnzzfisén EE§AR  pA'i':L; --ADV.)

AND :

NAGARAJ PATEL VE¥§I!{AT}."APUR 
s/Q BASAjVARAJAPP&..,. V

    %%%%% 
1EvAnmer3A.y   '-

 RESPONDENT

A  FILED U/8.482 CR.P.C BY THE ADVOCATE

?\.--
GL1"



 

This Criminal Petition coming on for ad

mission __I_:his
day, the court made the following: 5 

ORDER

The contention of petitioner isfzhat

without recording sworn statementizpf ::”b-y”*:1ee_’

only accepting the afiidavit ha’d_.issued.V_ {he %

therefore the order of the Trial be set.

aside.

Learned C§’ui?.$e57_’fO1;3._tht: resgioxiijeieiifi-«s’;;1bmits that the
petition may 25:? mafief’ may be remanded

to the to record the sworn

etateme11’£ “;Qf” _tha~;. «and to proceed with the

matter. In of VVt’l1eAA’3»1i’tsii1ission made by the learned

~ CQu11S{:i’3’«:f0r__fi1′;_ respén-zferxt the following:

ORDER

‘– A1)’-F ‘V is hereby allowed.
. order of issuing process in

VVVC.C.No.27O/2007 on the file of awe,

Devadurga is hereby set aside.

The matter is remanded to the ‘1’-riai Courrt.

av’

iv) The Trial Court is directed to record the sworn.

statement of the I’€S§OI1dC1’It and to proceed

with the matter in accorciancc with law.

W, sax-a