High Court Karnataka High Court

Rajeshwari @ Rajalakshmi vs State Of Karnataka on 30 August, 2010

Karnataka High Court
Rajeshwari @ Rajalakshmi vs State Of Karnataka on 30 August, 2010
Author: Subhash B.Adi
m' m I-ma comm' 0? KARHATAKA AT Bancmxmas.

mmn ms Tm aura my 09 Auausr :29   ~  %

BEFQRE 

Tm 1-£:cmLE !nrIR.'ILIS'1'i£3£-i5=._:SLI;B'I«jm§€iI{I': }1=:%;;Ai:>z% 3 'k   7

E EN:  A   

1.

Ra.remari@ Rsaamhnai
Die Harayamppa. ‘_ i
Aged abnut Vyvmra”,,”” –
R[at crane,

Eaaavetshwgira ‘

2. Smt*Hom}ada~§i..d,f.o’V’}Ia”rayTs.nappa
W! C:

Agfi E53,”; 21
a”»:_ cf at
jN’=:s.§2″.~,_ 55* ‘B’ V’ ” road,

_ q. A 1′ 55% $’%;.«.§_3″* bbck, Eirwvi swinny,
L’ T’B5$afW-=’«%31?v&mmw;
L 079. …PE’ITfiONERS
% L {B}4″‘&i~H’.P.’ , Adv. ,1
f ‘%sataae7 afxarmtaka

Eéy Emmvmhsvaxa Hwra

{ mam, Bmalm. …msmm:>EH’r

(By ax-gsatah 1′-E.Giriji., HCGP’)

2

T13 C1r1..P. B filed under Section 482 of Cr.P.C
praying to qumh tbs order dated 24.11.09 paaacd by the
59* Addlfllemi, , in C.C.Ko.I82′?4] 05..

ms (3.rI.P. comm on re: adnsimsion this
Cailrt made the foHawing:~ ” j %
$123.8 V V %
Patiticmx-ax has callad in

24.11.2009 passed by am %Amc.m.m.,%%%

amalgam, in {3.C.Ha.182?4[“Vf;?€ii:r§>5._V

an applioafien undat-

Secfi ‘ the

an the basis of the evidemma of

stated tm mmm of the petitiemez-3,

amt am are afimd. Trial mutt by the

orciar amwed the’ saint appficatinn and
far inane of summrms to these petitioners, as

3. filmed Conmel fir ‘km aubmfi
that, both P’Wa 3 and 4 have mt been wma«
aw applieamn tr: irmlude additional accusa cauld

have been filed cnly aflm rm
wanes” see an ‘ by the prasezzntittixil. ‘ ‘ ‘L A4

4. The verafly def the szzatexggzgnt of ‘V

:13: nanm «aims petifiormrs amid

mm$« titan and

cazaminaticn and such; betm

5. the application

_; ‘rE’>.L..In patitflon is allawed and the

passed in C.C.No.18’2?4;’2{3€.)6 by

Add1.C.M..M.. Bangalore, is set aside.

he thepmaecutiontn file

‘ sgfi” mapplgmugn’ ‘ afeertkwcreas-mmm1na’ tian.

Sdli»
35655

Srl.