High Court Karnataka High Court

Mohammed Raiyees vs The State Of Karnataka on 10 July, 2008

Karnataka High Court
Mohammed Raiyees vs The State Of Karnataka on 10 July, 2008
Author: N.Ananda
IN THE Hum center on KARNATAKA %
cmcurr BENCH AT GULBARGA  
BEFORE

THE rionms MR. Jus'rI?i?E  '      '«

DATED T!-HS THE 101%' an o §*.JUs.¥,   I

cap. No.76'?! 2907 c]w  01%.?
No. 1039/    was/zofcrz 

%  %  

Mohammad  ' 
 ' "<:,:_ » V
R/o.Pansalfl'alccm,.T;»_V 

my mi syed  %

   

 'fliafitrate, Bidet. .. Respondents

” 1{3srVVS=i Aw 1 K Babshctty. HCGP3

‘ ‘ pension’ fi1edundm’Secm’ 1:432 ofCr.PC,

to quash the proceedings in MA{}:CR/9/2000-01
‘ 2]Ex$m’n/B/99-2000 am 23.4.1999.

(By Sn-i shame-law K » rjccira 1

‘I’hiscxm3ma!’ .’ petimmmefi 4é2H<V3fCr.PC,
prayfiag to act aside in
No.MAG] CR] 206]'

Vaiiinath. .

Sloflabsilcttyi, . _ _ ‘

Rl°-Jccnm(B) ._

Aurad Tahgk; ., _

———- ..Pcw:ioner

Bidet,
‘~ ..Rep’3vcsq:nted by its

Buildhzgs,

.. Rent

Sri 8 K Babshctty, noon

V toinvohc Section 48201’
R ” ‘l’hc1&1vc, petitions am ‘ aw not

Tmscxminazpeuuonayea :mdcrSec1:ion482

praying to qumh the hnpugned attic: dafiad Nil 3
the Deputy m and District Mfiufatc, ”
Distxict, Bidar in No.MAG/CR[%5/2000-D1 V
entire proceedings in file No.MAG/CRI205I2(_!’3i’~Q_i. » ‘-

cIay,thcCourtmdcthcfo%: ” ._ _

The in ordered to
be exmmd by ofpowcr

2. fir an appeal to the
State “arms Act mads thus.-

~ 54, 55 or 56 may wpcal to

The learned HOG? is permitmd +451”:

appearance within two weeks.

V