Karnataka High Court
Mahesh Kumar vs The State Of Karnataka By Nazarbad … on 20 June, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 29" day of June, 2003 Before 7HEHON'BLE MR JUSTICE HULUPHDI G Cnlminal Petitions 1745 / 2005c/iv I623 /125005' ;_. A' Between: In Crl.P 17452005 Mahesh Kumar S.o lat eChikkaiah 41 yrs, Rfa Avvana Mane # I37, Gandhinagar Near Baiamuri Ganapathi Temple _ '-- " Ehadtavathi, Shimoga District . . '_ Petitioner (By Ms P & G Associates, Aiiv.'j I % A , _ V A} In Cri.P 1623i:~.:he5_ 'A T' " SmtMala, 48yrs ' 4' _ 'W10 Ragmnath Murfizyj . Rfa Kanlmaduviuage ' - Bistrigzt A' _ ______ H A. Petitioner (By .sri A. :4 Adv.) 'Ptfslice Station, Mysore City Myso__re PSI common " Pulice Station, Mysore Respondents If 1' A j 'V ¢):t.§:j'!i':1iS~»::;1ayV, the * V. Court made the following: ORDER
Counsel for the pétitioners was
posted on 17.3.2005. 111erea:fi¢};~:he “+3? pasted ai at} for 22 long
time. It is for the petitioners to seek-rA:f.fmédj? Sgfisions Court.
Petéticns aha distfiiéééii Send back the records forth
with. Trial c’cu_t’t”ic)
9%.:
sat;