High Court Karnataka High Court

Munikrishna @ Kivuda vs State Of Karnataka on 23 June, 2008

Karnataka High Court
Munikrishna @ Kivuda vs State Of Karnataka on 23 June, 2008
Author: Huluvadi G.Ramesh
 V  flag fofiowixrg:

' called twice.

Rx? THE HIGH COURT OF KARNATAKA AT BANGALQRF;f"*«   
Dated this the 23" day of June, 2008 «V '  .' a

Before

ms: HUMBLE MR JUSTICE Hum :4w13 G  .. é .  '

mm' Pmno"i:-..__;00Q/*2t?b¢?V 

Between:

S/'0 Docfdagangappa   '
Rz'aTAg-ahara, Sulibeiefiebli  _     A "
Hoskote Taluk, BangaLmfe'--Rma;|   u  Petitioner

(By Smt Shashiigaia ,»i.3av;;;__ " __ f 

Ami:

Staisz of Q by   

Nandagudi Poficg Statiari' _ R' ' Respondent

V (By srug: C  Gpj

 A  "na§s'vcfingm§i'Pezium is filed under 3.439 of the Cr.PC praying to

gafint 52;; in"s<%"_2o3z:o67 (Crime No. 20732005 af Nandagudi Police).
Tins  Petition coming on for Onclers this day, due Court
ORDER

None repmzents the petitioner though the case is passed over and

47%

Petition is dismissed for non-prosecution.