High Court Karnataka High Court

Parashuram vs The State Of Karnataka on 19 December, 2008

Karnataka High Court
Parashuram vs The State Of Karnataka on 19 December, 2008
Author: N.Ananda
{N THE HiGH COURT OF KAI21\£A*m.:-5:25;" ' '  "-- V' '

CIRCUIT BENCH A'? §}:ARv_,rA'1:r TI K  .

DATED THIS THE 19TH DAY :0? :;rEc;§:sz_BER; 29:33' 

BEFQREA7    
THE HOIWBLE MR  
 _ A N
BETWEEN;    'V  

Sfo Laxmaxi l'*J.¢éla=   V" 
Age:35 yc.:3.1_"s,«::_   '  A  
Occ:So.r:_ial_ Servitiéyfia :'4;gti(_:_u1t11z=e_,_ 
R] 0 Sector' I'{r)~.§5,  f4'k:t I'~i'o.340,.
Goutaim  States, Nafianagar,
Bagalkot, - , '  . 
Taluk anti past: B'a_géJ.1<ot,"_; .. PETi'¥'IONER

Sharaiiagiciét Ma'::t11r, Aciv~ absem)

A     Karnataka,

Repiéatéfited by State Pubiic: Prosecutor,
 High  Builciings,
~ Bangalorcwfl 1 .

VA   Shekharappa,

" S/0 Padiyappa Toiamatfi,
Agc:52 years, ()cc:P.S.Z.
Ofice at Bagaficot Police Station,

Bagalkot,
Taluk and Dist:Baga}k01:. .. RESPONDENTS

(By Sri.Anar.1d Kfiavalgimath, HCGP)

This petition is filed under Section M ,
Cr.P.C. by the advocate for the pctijioner thatthis ” ”

Hon’b1e Court may be pleased tr; set’ ‘aside the iuxptigncci.
order dt.18.03.2008 passed by the Sfgeeigal ciudgé;

in P.C’..No. /03 and ciimctxhe ti”i__a1Kc_:our£ ipA’1″est01=?7″{h€~.VV

complaint.

This petition bommg on f{)r. £)rricrs Td;e1y, vithe Court
made the following: =

‘ ‘A

Despite?_’Vg41%§.§a’fiVng::–se\?¢i*t;11 uédjO1xiI’n~fients, steps are not
taken for j’é§s11;}ja;§;cc2.””of ~to V” mxspo11de:1t[s. Therefore,
petitio r 1 for’ ‘1:.:;._i1::»;;-rc>Vs*V;VtV5.cz1fi’o11.

. _ . . . .. I;

4

”””’¥
Judge