High Court Karnataka High Court

Murthy vs State Of Karnataka on 18 December, 2009

Karnataka High Court
Murthy vs State Of Karnataka on 18 December, 2009
Author: Jawad Rahim


Wm mum W z£A5mmAa<A 3-uma. cgmayw min-aamnm may mam' or mmmmm men mum as a<Amm"AxA HIGH mam' M mmmnm HIGH c

IN "me HIGH COURT or KARNATAKA AT aANGm.;;r:.Ekkkj%V%%%%%kTL %
amen THIS 'rue 13*' my :39 DECEMSER '

gamma

ms aonme |V£R.JUSTmE 3A§*¢§{:fi RfiHI?fi_.vA" %

$10 CHIK!(ANBA.}A§4i_««._

AGE: zavems A %
E3OflDAKkN¥A*w.'ILL?5GE::f:,;

MYSORE TALUK.      PETITIQNER

(BY ms.  Ammmm)
3:-Am ma Kma¢A¥Am       &

BY’*!%A£i3AH5!JiZ1_R.t§’RAL POLICE
REP A¥E”–S?U5’i-XE

Vvaosaczrma, 3:53 swat
suzwmsts, B3$3GfisLORE~1 RE$PONE3EHT

_ Tfzwf-Hisc. Cr¥.5389iw is fiiw uttdar wcticrc 3890.) $91′

” £’:hP.{7; ‘praying can pass an as-fiat suspaandirzg flu; am:-atfia-a and

_ T ‘ .’j~-«:a__:im:.:i:%n:*s er? fits ssrmawe as-aw by iudgmnt and aim:
T:1ma29.3.2em by the Cami: of Fri. (‘Mi Judge (Jr. fin.) &.

— AAIMFC at Naajangud in C.C.No.1134/O6 and etc.

” This Misc.Cri. No.S3&9[£39 causing an for aémissiafi thés
éay, fire Caurt triads 31¢ foikawing: ~

N”

WWMHE W mmmmm mmm w..waea W mum-mm mm mum or ammsmmm mm: mm? W mmmmm mm mm? W mmmmm HIGH

SLB..2.E.B

Heard Misc.Crf.No.5389f09. Pending cons:aar§mg’%¢.,zj
the mtition on merits, the arder

in r:.c.:uo.1134/ca dated 29.3.2993 c:u:41″–«t;:_Ha me 933%

Civil Judge (Jr. Du.) & JMFC, “¥§%’§1ja;1gu6~ _§E:«:%£’ir}§:§aVVV in
C:’i.A.!Slo.92;’¢38 dated 13.1139 Addl.
Swsfians Judge, Mywraa, is harabv
suspanded subjects_”‘fi¢é’;fh§ a band In a
sum of ‘frfim new with same
surety for cf the trial court,
undermkirsg flour: and the trial court as

may be dEfiactLed ifi tiie éveiit failure cf this petitian.

»% s§:difxgs3.», m:sc.c:-1.mssaaieg is anawedfi

%sd/-

JUDGE

%