IN 'I'I'E I'fiGH CGURT OF KAHWATMQ AT BAN mma 'ms Tim 1 rm my 31? JULY "F k % u BEFO% 'um HQEFELE mz.aUsTIcE Mrsnm % § 1.
PARANDHAKEA
8f0 , V _
man a9mA.I~zs..&_ :
R15′? stxn%Ii:a..’¢; .1′-iED§.’_fYELDG;,_ ‘ WV
~ .
mammnxneagx, * ” %
AGARA, 5§:c{:t}3’~:.; ifl V
2. 31. smriamz R ‘. %
5,10 M.
AGED naming
3- Ramrfimaa i
= 3; ma;
man
swarm 340.429,
am amass; .52? mz comm,
W :>ms2.=; J.-RIKAGAR,
L – see 073. Pmmoxmns
c v»s1 §}”§§Al§<}HAR s. KULKARNI, ADVGGATEJ
1? 4- " 1.;' sum or Kamwmca
uulu ur mmamm me.-ms COURT 'QEKARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men COURT
Hi' BKSAVAHAGUDI mxarzn S'Tfi'1'IOE',
OURT OF KARNATAKA HIGH COURT AOFV-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
BASAVANAGUDI,
EAHQRLORE.
2. may
sjovnwx-Imm.
IEGEB won? 33 mm,
30.1%, mm mm,
mm craoss,
mxmmag — 560 052. *
Rfipmmrrsn BYTE
mag comm aovr. 1=LsADEmOO_
sum Ptzsmc Pmasctrron, . O O V
HIGH mum’ op . ‘
aamamam. V «M A O » zémsromfims
(am. r.mHAwAz,,Ar;n1.. am? H0. 1)
This Smtian 462 of
Cr.§’.{1. §.n-agrizngx 22:: pmceedinga agaimt
tbs 1%.’? tea’ C.C.H=e.20277I2003
an the fifiefiaf the Bangalore.
1% an far aclmia-siarn this
day, the Cizzurt t3:zeA
K ~a”Petiti<.'enr.'r's are awtaseti H953, 3 and 4 in
A ' .§.f:.'i3;I-I:c.'23i."5"?,'2{)t33 pending an the me of 11 Addifinnal
mm, Bamzm. Thny are facing am my thc
M
……\. \.JF naluvniann mu:-I a.-ouxr _QF._KARNATAKA HIGH coma oy KARNATAKA HIGH comm' or KARNATAKA men COURT or KARNATAKA 1-non ccalrlnr
afincxa ptmishabin under Saction 363 and 368 at'
reati wfih Secztizsn 34 of WC. 1% petifion
quashing the proeeadjxm.
3. wma mumel
atanmzuamdavit dated 5.§.2a§§4 of –
CW2. Copy nf which along
wiih pctititm tn mama against that:
4, be aeeepted in as
much as aha;-ge%%k% the year 2003 itaelfand
the mammal’ as c.c.Na.2o277/2003.
wlczich mmm the same Ins
& fifi of chaxgta aheet. The same;
at thk stage. It is always open for
— can produce the dwummta an their behalf
” mzmrt babies’ in support of their aomentiam. (311
A the pzoaeadim naxumt be quashed. More
charges are alraady {ti against flzasa
M
UURT OF KARNATAKA HIGH COURTAAOF-_:KARNATAKA HEG-H COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COLRT OF KARNAEKA HIGH COURT
pctzitionars and the order cf framing of charge has
&a3i1:y in as much as, the same is not
mm peutianm. LO
In viaw or the same, this
ground :9 mam” thk cmmm1′ 3
aeoordm’ gly dbmissed.