Karnataka High Court
K.Keshavaraj vs The State Of Karnataka on 25 May, 2009
U3
There is 3 ciear aiizagatien that the ptztjtioner ”
demand: which faiis within the pI_1rs;i£3:\::»’ cf Section ?, The M
under invwtigaticrz. I find no mason to :i1:,i§eI’f¢:%:tx_ ?c;*t3§§ir’_3:.1_ 33*’
di-Smissad, An}; 0b$cnza’tic::1 made in this {:rf€3_C’r –.iEs onifiifér fhéx. ‘
gmrpcxse of dispasal of this case agad the? 113$ .._};_as
masrit,
bill!’