High Court Karnataka High Court

K Lakshminarayana S/O Nagappa vs State Of Karnataka on 13 November, 2009

Karnataka High Court
K Lakshminarayana S/O Nagappa vs State Of Karnataka on 13 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13" DAY OF NOVEMBER
BEFORE Q 1'   0
THE HON'BLE MR. JUSTICEIAWADV  00:" 
MISC CRL.NO 4g4O,?O9v  £0 " T 

CRL.R.P. No..-1.939 C){?,.2008  

BETWEEN:

1.

1<'LAI<SHMINARAVAjNA 'S/QANA-GAP'PA
AGED ABOUT 56 YEARSE-G   
R/O RAMuALAMMA...PALACEA  V .
NEAR DI.t.Iag3A.MM:A TE:$g;:pLE"~»T"_E.._V ' "
BELLA_R3Y~53733_,3Q1.  4_  " 

 

(BY SR:'1S§;1A:\:kAR.E{_r:IAN"DA:RA HEGDHE,

AND: 

STATE OF KAIT
BY LOKAYUKTA~.POLICE

j T REP. BYSUVPERINTENDENT OF POLICE

 I<AR..,L'LOKAVII!?l<

THES APPLICATION IS FILED 482 CR.P.C BY THE

D  ADVOCATE FOR THE PETITIONER PRAYING THAT THIS

 HON'BLE COURT MAY BE PLEASED TO RECALL THE

ORDER DATED 24-04-2009, ETC.



vk'  

i\'J

THIS APPLICATION IS COMING ON FOR HEARING ON
INTERLOCUTORY APPLICATION ON THIS DAY, THE COURT
MADE THE FOLLOWING:-

ORDER

Heard the learned counsei for petitioinerjivoni

appiécation filed under Section the A1′ I

order dated 24-04-2009 is sought t’):’c,=V_i’ecaAl.!:e_{1A.” ~ ‘~ I I

2. Perused. the groun_&s.,:_ur.ged of the

. ; ?”‘,,,%/P}’>.;’fLk:'{,A-r”§:i
application. Though it”4«d.oes’._no;tff’~’ce sufficient cause,

with a view to give onevzéaore—-opcpoi?tun”i’tvy”the order dated

24-04-2009’_i.é: reI§’a’i’l.ed Peti:t:ion4.4Vi fe§to’fed to file..

3. IAcc¢irAé.ing1ig};fthe’c«.i§i:sc.tPERL. NO. 4240/2009 is

aliowed.

Sd/~
JUDGE