‘. A!>!:.iI.»’§«:
1
IN THE HIGH COURT OF’ KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 1673 DAY 01? oc7r0B3::9.§o (:§3i’%%’% ~
BEFORE;
THE HONBLE MR.JUS’FICE:’»RAIv£’ T:«é’o:a;;A;N.’1§’E§j:f>’¥_
CRL.R.P.N§_;_g93zég9* . ,3; V
BETWEEN: %’ %
Kt1m.Taraxnathi,
Aged abo1;t:t ‘
:1)/o; S’ub’ha§ ” >
R/0: Ivianumsagar, * ‘V
Ramdmfg ‘faiuk, ‘ Peiitioner
(By Sri R§v*i_VL.Vaidyé’;..Adi§bcatc (Absent) )
‘ The. VAStaE-.:?€>f__Kaxnataka,
‘ __T.¥zep.iese::tes1_is;:y Katakol 19.8.,
H =_ Ramduxg Taluk, Belgaum District.
..r}3~ ”
2. Fakirappa Hagcd,
about 50 years,
Kafiwa,
‘Aged about 46 years,
W/0 Hamnant Haged,
4. Ramakrishna Hanmaxlt Haged,
Aged about 24 years,
All arr: R/0: Hanamsagar,
Ramdurg Taiuk, Belgaum Ifiistrict. Rcsgondcnts
§% 5
f;”‘\
This pctifion is fibd under Section 397 r./w.
401 of Cr.P.C. praying to ca?) for record of C.C.D¥o.2%§8,I_’2€}V()6
on the file of JMFC, Ramdurg and set–a.*aidc “-_ti1c
judgment/ozder of acquittal passed dated 1£.4.2()’0′.?
by the JMFC, Ramdurg in Cl.C.No.248/2006 atgi 4_
accused in the said. C.C.No.248/2006 on of_;JMFC’,’ ”
Ramduzrg.
This petition co111n3g’ on for
made the following: V
onnbzm, Q
Though this petitiox} was fi3,efi registry
had notafied” omce objcct’i<$-ais days delay in
filing ._m\Afi§is.:n,::Vvv–wh¢n not complied was posted
before and 24.9.2008, on which
dategi time fias» aééféfidfiei for compliance.
' " _§c:f;ifion is listed today for orders on account of
of officc objections. Theme is no
mpzf-zscixtafibn for the petitioner nor omce cbjections
x V' V. With. Rcvisicn petition is accordingly rejected.
safs
311633
Ets""