R Padmanabha @ Padda vs State Of Karnataka on 24 July, 2009

0
69
Karnataka High Court
R Padmanabha @ Padda vs State Of Karnataka on 24 July, 2009
Author: Subhash B.Adi
Kamakshipalya  - 

-1,

IN THE HIGH COURT OF KAREATAKA AT BANGALORE

DATED THES THE 24"?' DAY (3? JULY. 2009

BEFORE

THE HODPBLE MR.JUST§CE SUBI-IASH B,_;-:{m«'    _

CRIMINAL PE'I'ITiOE NO.3141£2_(Z!'E}9..A/_: V  .

R.Padmanabha @ Padcia

Sfo Revanna,

Aged about 21 years,

No.91, Kurubarahalli,

Bangaiorc. v ,_ _
F'ermane-nt House No.567,  ~ - '
A Cross, 15"' B Main, 5

Rajajinagar,   V
Bangalore. ' V " --  .. _
 ....I3'ETI/TIONER
 """  " 135; ' §.s';+i;-;<.'":~a.h,Cfi4A:~:r3i::;s.15PA, Adv.)

State of  V'

 RESPONDENT

” ~ ‘ ., {By_ Sri.B.BALAKRlSHNA, HCGP.)

‘* fffiis C,1’e3′:;..f’F1LED U /3.439 CR.P.C BY THE ADVOCATE FOR

THE PE’:’1T£71~4) PENBING ON

gm F’ILE OF ms? ‘i’RACK–£E JUDGE, BNAGALORE, FOR THE
jj VQFFENCE P/U/S 143, 149, 39?, 302 0;? :99

THIS PETITION COMING ON FOR ORDERS THIS BAY, THE
COURT MADE THE FOLLOWING:

-g-

_

Petitioner is accused No.2 in Crime No.35′?/2008
registered on 7.8.2008 by Kaxnakshipalya police, Bangalore City.
fer an oifence punishable under Sections 143, 147,

302 r/W N9 of the IPC.

2. Compiainant is an injured Witsieszi, u

the accused chased and assaulted

complainant. Insofar as the is he V L»

specifically refers the name of the_._fiti_ti(‘1I_;er.

for the ofience punishable the IPC.

3. that. as far

as petjfioizger ‘cx__mcen1ed, no specific overt act is

alleged The case cannot be registered

against ;t”i1e;petiutio1:;er “for =*he ofiencc punishable under Section

vef He” “” a ‘ ‘ ‘lso relies on the statement of the

complainant has stated that. the other

accueefi l:1as specifically menfioned the name of the

-. 1_§e~tifionef, ,gAi1d overt act is also alleged. Not a case fer yam; of

Petition dismissed.

sdlg
Tudqe

‘AP/’ –

LEAVE A REPLY

Please enter your comment!
Please enter your name here