Karnataka High Court
Narayan Rao Sindhya vs State Of Karnataka on 7 August, 2009
A' {By sri: B.8ALAKRISI~¥¥\!A, HCG?)
1 C1*l.P.32G3/Q93
IN THE HIGH COURT or-' KARNATAKA AT B_£§E*%(A§}25'xL{.':A-§i{E._A 3
DATED THIS THE 0??" DAY 0}? A:;.¢;.j:sT'2o'c§ " ~ T '3
seslmzs A }
THE HON'8¥._E MR.3USTI§E»~.$UBHAS$H.
CRIMIML PETTiiT'1€}N2€309:'AA
8E'TWEE¥\E:~--
NARAYAi\i _
S/G LATE. F'i!Jfi'15TU"§¥A$ "$_I§JDHY:f£;
R/Q. we .3 :2/1, "WIJLIGE V-<:m_e:=%:~a.*z,%V'
MAGADI RC':;;AE}V,"BVA£'J4Ci'21\_i_.0_Ei2. 27.
L V PETITIONER
{By sr%':«§' R fi€1wAm;{%..J¢oumsEL
E'GR._ ws LEx--aus'£IcE}
k.;s*r;-a.".rE_GFKARNATAKA
REP, B'-?jSPfP,
%:.~ucaH~ comr os= KARNATAKA
BIENGALORE
RESPONDENT
TI-HS CRLP FILED U/3.438 CR.P.C BY THE Af)VOCfi7F”E
‘if-“GR THE ?’ETITIGNER PRAYING THAT THIS HON’B£.E COURT