Karnataka High Court
Mr Girish Naidu S/O Avr Naidu vs The State Of Karnataka on 23 July, 2008
IN THE HIGH coum OF KARNATAKA 011201111' BENCH AT GULBARGA A' T DATED THIS THE 23160 DAY QF..J_1}LY__; '- BEFORE : A _ Q' 1 THE HON'BLE MR. .1UsTgcE E»AkAEDA :2 V Crl.P " V' Between: V A A Mr.GirishNaidu, E Age-,d about 43 " S/0.AVR Najd\_1;- 7.;__ _ = -- R/o.Ana;1i"T'n«t1;gs;~18z§:,"-- 2nd stage, ' * ' 2114 B CmV$.s,'DomIm*« Lay'o1:_:t',--.. V. " Bangalore-660 071:. _ _ " V .. Petitioner (By lvl T 'Ad§;) .. The by Statitm Bazar Police ' .Sub- Diz§is 'ionVA -- __ Gx11barga.... " .. Respondent VA * ibis criminal pctitalon filed under Section 482 of C.r.PC, to quash the entire proceedings on the file of JMFC, at Gulbarga in CC No.2335[ 2007. This criminal petition coming on for orders this day, U the Court made the following: ORDER
This petition was filed on .;1A4..12.2f)6’7 .V””‘:
objections have not been complied ~ 7-]:
petition is dismissed. for aon~conQp_hanccV” of §fi1se’. _ .25
am. sd/-~
/sk