Karnataka High Court
Narasimha S/O Late M … vs The State Of Karnataka By J P Nagar … on 31 July, 2009
T BY J P NAGAR POUCE STATION
QTNGALORE
IN THE HIGH COURT or: KARNATAXA AT BAF4:§§AL:{§Fs':
DATED THIS THE 313* DAY <3FTJuL'§fiVég§éjé'IT V
BEFORE T 'T T
5» =
THE HON'B£.E MR. JU$T'i{.",gE SiT}'Bl%{AS!§-¥Q_.'TflA¢D;i"'
g_;_g=. .v42'sT3T2aV¢T-..«
EETWEEN
------ ---
- u ~ ~ - - u . . . . . ,
NARASIMHA ' T
320 LATE M:£xS\i'TiA'¥!*%3?=.NA- *-AY'A!§_{A._ A
AGED A80{}TV.23_V§AEAF§3 ._
SMTJAYAMMATTTTT T
we LA'¥TE :4: 'ASW;fiiT%j§NAF€AVAI\£A
AGED ABQUT 61-YEARS T
BOTH AFTERIATTVNC 4§T.3RD";3ROSS
BASAVATTAJT3-1..AvuT "
Q 6THf?HASE, J PV"i%{A{5AR.VBANGAL0RE-Y3
PETiTi0NEF§
T {By éri-- 2:$:;¥E£)'v§{§%.A§VLTTiEL:"PASHA, Aav)
°}§.N £3' ,:V
V"'%iHEsfTATE OF KARNATAKA
H H s ARU£'«¥KU£V¥AR
SIQ SR! H M SHIVAMMA
AGED ABOUT 38 YEARS
NO 883, 8TH CROSS. 13TH MAIN
about the advertisement. but the accused refused to return the -.4 V.
threatened the compiainant. in this regard. he has filed K
The learned Magistrate has referred the matter"'fez*«¥.nyestigietien_
Section 156(3) Cr.P.G. on 28.6.20t}?.
3. Though this petition is filed cm 29.9397 neiiiieriise eetitioeier
nor his counsel have appearer§ "'~befc.sre on V 5.Vt0.2007.
Thereafter, two weeks time was grai_1te'ct._ theiv was iieted on
5.31.2901
neither the ggeriegrier §_’iie.V~’:coerieei~we;_ré present and the
matter was agairi’ when the matter was
caited neither theVV”;3etitier1erVVVix’eifi: present, The matter has
been referred tethe fer’;-_:1\ri~:etii_t;ue.iVtE?c:n and the potice must have {tied
thejegzert ..f(:3erisideri’h§v—-tree’ aliegations and considering that the
matter–.,is finder iiefieefigefion. I do not find arty reason in keeping this
A matter peridthrig. fieeereiiiirgeiii, petition dismissed.
Scl/–»
Judge