High Court Karnataka High Court

Raghavendra Uppunda @ Sherigara vs State Of Karnataka on 24 May, 2011

Karnataka High Court
Raghavendra Uppunda @ Sherigara vs State Of Karnataka on 24 May, 2011
Author: K.N.Keshavanarayana


I\)

This Criminaft Petition is filed under S€3CtiC>Iit 482
CR.P,C. praying t0 quash the Charge sheet submitted by
the responderzt on the tide ef the H Additiexftaie”~C}x{iE

Jueige (Jrfln) and JMFC, Kundapura Po1iee..~«Sii%Ti_§tfij’ iii,
C.C.N0.€3Cl9/2007 for alleging offences punishable”Qiatiee
Sectiene 143, 147, 44?, 323, 506 read withv_’S.eeti§>r1″ 149

ef IPC ete.

This Criminal Petition eorf:ing?.A_Af<§r érdere '()I"3.t'tA""€.'I'Vti:I'L°§:

day, the eeurt made the folkgwing: _

None appears oh' Leetitioner. In spite
of grant of fseiferal 3.8.2010, the
learned complied with

the office._h'Qbjé:e§:i0n–sV. Therefore, the petition is

dismie'sed:fo1* of the effiee objections.

f safe
A Ema