High Court Karnataka High Court

Mr Sheik Rahamathulla vs The State Of Karnatkaa on 30 March, 2009

Karnataka High Court
Mr Sheik Rahamathulla vs The State Of Karnatkaa on 30 March, 2009
Author: Dr.K.Bhakthavatsala
 '.     ll   ..... .. 'V

 V  1  V"l""i1e awe  " i~iI.ax':1ataka,

; 2. Mé.yggh5£ia.A,

V' 'R/:$;.N0.}~} 1/5, Sri Krishna Niiaya,

1' (By S;ri.é§.V.Ramakrishna, ECG? far R-1,

"?

CE?L.é3'.No.3f36,>'2OG9 ajW.M§SC.CRL,3E33f2009

IN THE HIGH COURT OF KARNATAKA AT BANGALGRE
DATED THIS THE 3% ms' 0? MARCH 
BEFORE H 3  
THE HOWBLE Dr. JUSTICE K. EHA;;*;*;{§§$;{gsgi?§3~;§1.é;'  .4  

CRIMINAL PETITION é:¢;35§’Mx_20e§>:_’: ” A
and M;sc1§LLANE:0us CR}M__I§§.$§L

SETWEEN:

Mr.Shc_i.k Réhmaifxuiia, _

Aged abou:37;§¥e:::f$»’ : A ‘
Sjo.M:’.Shei_k»Abd&;:_1};3h;v __

?¥0.8,I'(3’Ci’r0SS§”‘>. . ‘

Sudha.maM_Nagaf;’ V1′

LaIbagh R($ac1,.f’. ; ‘ _ _

Banga.1<V:=vr&«E_";"6OVG~iEf§*,._ 'a» – – …?E'FI'I'EC3NE-ZR

(By sri.si:anLka:~e;ppa'; Aa.x};'*—-«
for M/"s:.,M'.'F.'& Shaxlkazsappa Assts., Advs.)

By V'idys;;?¢afiyag3ura Pcflice Stafion,
" Ba;:1ga10r€§~.:

Agexi about 25 years,
A’ Bio. Mr.Me;t3.11a§3pa Gowda,

‘-‘BEL North Gate Road, Bommasamira,
Bangaicre-«E68 097. .. .RES?Q§’°~IDE;N’1’S

Ms.A.Yasl1oda, party-i11–per302:1 for R-=2)

E”\}

CRL, P. N{3.356f 2009 afw. MISCCR L.353j2{3G9

This Criminal Petition is flied under Sectiezl 482 V.
praying to 33: aside the order dt.29. 12.2008 gassed byfhe W”. ‘
Chief Mefibpefimn Magistrate, Bangalore in Crime N0.’1_:52/2908 sf ‘

the rttsgiondent/pelice am} subsequent cfiates i.r3″”i£.*-s:1;j11g.. £1911;

bailable warrant iu 52*. put: 0:1’ 211}. further proCE’c:-€3.i:1’gs :1n1{;i1._hcf: ‘final;

reports are submitted by the 18′? Respanéent. A

Misc. Cr1.N0.353/()9 is fi1e::1=’ p,_£ayi1iTg i:is st::.§”V’M’;g;;}_T’E;’_.i’11I%:iLhie:r

preceedings in Crime NO: I52/2C?G__8 ‘~_’1″6gi$’i}?:_I’fiJd,_ 1%’
Regpandemtl fiiaiice, penéing disposal of’:1;t: accompzggijyiingfpefifion.
‘These Petitions c.omi:t1g foft: day; Q16 Court
mafia the following:- ‘ ” V AA

Qf3mI?é’$&\’%%J%’kV j

The p€fi’§iGI}’.{§37’L%%v3E’t(,;%iQ§:;f%;§3€ii,::’:gQ.%,%fV§%i£:”f§fV :ifi€I1fiCEi1 relief in
Crirnixzai Petition i:é<)19.:"'v:1*':<r;::.5§"§e§§_ti§n has been fiisposed
ofiby Gréer _ '

12. ‘§’11er€f<$i:x:3,_ petition does not survive for
c;;;;sifderaf{iVi3;sequt:§1*{ijé’; A::E2E–i.sc€:1}aneou3 Criménal N<3.353f 2909 for Sta};

' V' »,_dvQes racitsiixvive ffiif cébnsideration anii the samfi is also rejecied.

\'
Sd/-%
Judge