Karnataka High Court
Prakash vs Sunil Kumar on 12 June, 2008
quash the proceedings under Section 482 CRPG. Without
expressing any opinion on merits of the case and 1eaVit3;g«._4»_T’~._v
open all contcmions urged by the petitioners, *’
is hereby rejected without reference to Iveggpondenfi’ ‘-.1: , .