High Court Karnataka High Court

Santhosh Kumar M vs State By Thyagarajanagar Police … on 15 April, 2008

Karnataka High Court
Santhosh Kumar M vs State By Thyagarajanagar Police … on 15 April, 2008
Author: Dr.K.Bhakthavatsala
1

CRL. P. Nc;fI2635/2006

IN THE HIGH COURT OF KARNATAKA AT   _

DA. ED THIS THE 15¢ DAY OF AP.REL_2.'{';G?:.  .

BEFORE A %
THE H()N'BLE Dr. JUSTICE K;"'BHAKTHA5JAIT'.§AL}}  V

CRIMINAL PETI14I1:>,I§ Ingggssslgebe 

BETWEEN:

SANTHOSH KUMAR M I

sic) M    

AGED ABOUTV131 vmas' . 
No.3,  4TH BLOCK 1} V
T R NA?-I(}A;?'1'*,.V  ._      I 
BANGAL-QRE.;¢28 I  "

M'R.MAl§T§}Q -PKUL S.(:«I.JZA
3:9 lkIIfil%RS}{I'3%L'"l:'J$'${}"' 
AGED ABOUT azymgzs
i'\i0.1i§i,V i I'7'L0CIR,_  cmss
;JAY_ANAGAR,"7T" BLOCK,

 'iAM_BEDKAR"'NA_GAR,
 BAIIGALQRE-73

A "-.S/OASHWATH
 AGED_£--f'..B UT 23 ':'EA'RS
'NO'.37,' 3RD cnoss,

A' T ST'REE'"I"'

 * <a,_JAY'ANAGAR, 6TH BLOCK
V. _ % "BANGALORE-78

M.HARlSH
S10 M MU!\I!CvQ\.l!DA

AGED ABOUT 24 YEARS,



CRL.P.No; 1635/2006

No.27, GANESH MANDIR ROAD,
3RD BLOCK, '1' R NAGAR,
BANGALORE -560 028.   

ALL ARE WORKING IN E %
we ACE ASSOCEATES  A  
AUTHORISED RECOVERY AGENCY on A 
rviis ETANEARE cHARTER»Ep»EANR;   A 
OFFICE NO.26,    
RAHEJA TOWERS, EM G READ, j' A
BANGALORE-1 " 'E    

SIi2!K.A..4,"--_""".-'.1-Hr.v. 1  '

Ill]

E.s.RA1:zHA-NAN:;pAN,',.Anv ..}{AEsENn

y -..r1;B
1'1.

5

1 STATE .BY'j.THY7A(?rARMANAGAR
POLIC'-E STATION   1 ;
THYAGARA._I1';NAGAR;A... * _

BANGVALQRE' 'R A  °

2 MEERA NATAMPALLY
.. 330.513, 47%! cmss

  ..JAYANAGAR 5TH"ELocR

~. , _B.'§NC§5-IEORE-41  RESPONDENTS

._  FILED U/9.432 CR.P.C BY THE ADVOCATE
FOR THE _PET_I"i'l0NER PRAYING THAT THIS RoR'ELE scum

 _ MAYBE I?LEA'SED T0 QUASH THE CRIMINAL PROCEEDINGS m

   E-.vlv£iA,i;.9.-0% OF THYC-ARAJAP1':'-':Gi':R P.S., BANGALORE.

_    C-Rh'viiNfiL PE'i"i'T'iGN COMING on FOR ADMISSION,
A ,TH_IS~DAY, THE COURT MADE THE FOLLOWING:-



cRL.p.N«:..;g"e-35/2005

ORDER

There was no rcprcscntat5.0I1″‘*fo1f ” E51;
31.03.2003. In spite of adjoux-um’ lg.’ “ease ‘L
matter today as a last chance. isfnq £or’t11¢_:

p;:titir.m_..

2. The petition is dismis§§c:I’_ nfiii-fiiiafiecqtion.

Sd/-_g_
Iudgé