IN THE HIGH COURT or-' KARNATAKA AT " omen 'nus 'me 15*" my or-' oecsnasrz aa?.;c%'% AA . A BEFORE 'ms Hon-aLs MR. JUSTICE = ' BETWEEN: Mahesha, M148 V 5/o Laue Muaiyappaf " 1 D3YflflR§UndhiP0;5t.&y'-:!ilIflQI,g " Kadugodivm , Bangalore-560-' . PETITIONER (By Sri Am % A , 1.
Stabs at K5}-:smka_
Rapreleezesaud by its; Subelnspoceor at” Police,
‘V ” «..$.J.?P§eri:;..LP6!i¢e Sta’ti*:’:rg,
Ban_ga!qv:’~e,.
_ 2. A
SIG C5.’P’.’1.;”w%nlcatasamy,
_ ms; I F’iooi;’7″‘ Crass,
24″‘ Mainvkcad,
4 . 5’i2!¥’!9:lIRQ”if’flrna Nagar,
% , <San_ga1$o:'a-560 (327. RERSPONBENTS
5.2-i vijayakumar Majage, HCGP for R- 1)
This Crimina! Pstition B filed under Sectian-439(2) of
CEPC praying to set aside the arder dated 24.9.2610
' » passad by tins VI ACMM, Bangalors in PCR No.26626/2010
Vida Amemmre-C.
§#§izt’back to the Magistrate to cansider the
JV’Va,ccusa&..gnd:tI1é””leamed counsel for the complainant. It is
« .::1§a:*”t§’1-atttvo mum shat! harm the benefit of bait
‘éariisr til! we disposal cf tha applicatpp.
ccmplainant should haw bun heard before
bathaaccuaad. ” ” AA % ‘ V
5. when the camplaint had
Ponce ror invesugation, the c¢n2g;aiz§an£% wquga A
charm of tin can fill {final ‘ aQ.;:inv:v§t the
accum. Concerned Pu-Qic. come into
picture only after charge accused.
Tharafore the_ heart! the
fippiication.
6.
ha Impugnod artist is set aside.
bail” hearing the Eearned counsel for the
$5;/3
Siméi
G35]-