High Court Karnataka High Court

N V Krishna Murthy vs State Of Karnataka on 7 March, 2008

Karnataka High Court
N V Krishna Murthy vs State Of Karnataka on 7 March, 2008
Author: Dr.K.Bhakthavatsala
Cd} NOJHUNN

IN THE HIGH couwr or KARNATAKA AT   A 
DATED mus mu: Tm cm or MARCH     A 0

BEFORE 

1.

N VKrishnaMurthy.

“W Y _ , . . _ ._

UTP No.3017. ‘ ‘

2. PRaJcnd’

% Ev! r’|{}a”v’o, .Iv””IlInnl|au””””-“Ig”‘

P0350: Btition’,

. . “= ‘; I

c 1
\_

ng.V”¢1..:’A”«,1r tI_._…I._..l..I._.. ur-Inn 0…, ………._…:…._n
pysunn 1 nalnnunn-nun, nvur, In-I Q

dd?rhiacnmsna1reuaoni;medunae:aecuon4a2otu.e Codcof
Pmeedum, praym to quash the ordar dated 30.1.1300 mid-

= the order dated 20.22.2008 in adiotnuhg the case in C
(,3 !I!r.I=-395,l2lJ05 on the 9.!-.2 9!’ the Q.’-.r!! A!-I.-5.5 {J52 ””|”—} & :..'”W’-

3…} -I’IC’ ‘I’

Cd.P

inaoooniannewiththefllnelhnit.
tircfollovving:

The pefltkmuu/accuIe:;!_._’i§g._.:i 3 3, ¢c% on
the 51:: of Gouxibidanujf.

– art -11 “*’w

2e.2….’-==-…-.:.% a-.,-..-a–.&.,–%

the order datmi Ag.-..a.

ndinurnina flu-T
V—–“iv-C-HP!’ In-In Ilfidwflt

%°”‘*°dY and ‘hey-have filed anapplhation

% Petition is llin-pending M’ ..,,.,._ ‘ 11!;
r % 31.1942; 9112-22 9 «:2.

I”-‘ieadermbmiuthat8ecflun309of
“P C in not applicable for xunandingthe accused

I

L\__

CILP Nafllmfl

theme in no but for the trial Court In remand the ~’ d,V;;
period of 15 days. ‘ U %

in NW <=u-ted» On __l8.2.2Q68_'.v:__ih9 ..%,i…..a__w_.% g.__…
advjt ofthe case to ,__.._..,___ T%u__h._ fir"

the 4510-1111:! 5110!! P c. The
Nomi and 2. Aocuued 1103.3 and 4

_ !l.¢_:g.3 @ 4 !'..-..-t..*r.%"-"'…… uu:""fi "Ilnv"""" the

. Ell"! YIIII HI:-u-an II-..__ -………..a. ___;2.u__ _ _ _ . . -. – _

..I…_—L: L .. .. I . I _ 1

°""°- 5" °°°°nim=c«with law. auhe earllent or in the
petitioners in consideration. Th: contention of the leamgd

\

custody. cannot be remanded beyond 15 days

01'. P C, is not sultahable.

9. In the I.!i.:e-.=fl._-as Ll-.-.. ….’:-.!

Court either to “Tia,”-.-‘-‘-I”|.’I-h’-fl .-wr. as,

with_–__i_n_ .3 …mm-..t1-g:-.a.;.«=-.1.-age-.*.=:.é:j*ar an -order’ or

Sd/-f
Iudgé