uuun: ur nnxlvntnnn I-nun LUUKAI KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR xx THE HIGH caunr 92 KnxNATnxA.Ar BANGALOEEVII, nawzn mazs THE 25": may 59 MARCH 2eqE5Q3ff,:= BE F033 EHE HOH'BLE HR.JUSTICE:$2,$R§$DAIIII*:III_I
£.’.RI…P. H0. 4e:’ae..f2oO”z;-._'” V
BETWEEN :
1
SH%HIH magma ~.} ; g»
are REHAMAEHULLA sHER1rB%-*;
AGED 34 rsAas.. %-u_=.’.u
RIG Na 5fl2,_HM$=£ad: Ij; fiVV x2 :
STH CRQ5S,”GaH$fifiAGARK ,1-I ‘””
aAHenLaRE+32j»T”2_
REHBMATHfiLL$;SHER1FE”=
330 LfifE_SHEIKH_HEK$EDQfi.
AGED §§_YflAR£ faV<_',I,
310 E6 5$2,»HM? E3303?'
5TH cEDSs;rGANG&NE$AE"
_ amgaggzaag-32’I» 1/
‘;V’ggu$RAIéB$fiEV
I<wioIHH35a:H_xamJI
§fi£fiH33M$EERS£
230 H HQ Efifléé, ywn QUAREERS
;II_ KfiH§LBERAEARDRA
I¥,_VBAHGfiiQR3*32
VbB,H§5SAIN KHAJI
. g5§D'L§TE MDHAHHED sag
«_'A&%n as ymnas
»_"x:o K as 32-44, ywn QEARTERS
j'KA§ELBERfiSENflRE
B.F§I'¥G?sIxDRE -3 3
uuufll ur RAKNAIARR HIUH (..'UUR{ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
as 3339 $1-zzmm mam
sic: sssm mam;
mm =50 mans
3.5:: mm 25, FJLCE-E&1£1~ID ROD
Bmsazms-25
{By 3:31: 1-: 3 RAJENRA 9nAsm”z§gsfrs.O”-2 .
AND :
1 swam ma I<.?£RI*&'1F.–I€A V. .,
mscmz. @423 :–.?<:::;r.:~2 's'r'z~.'rm;q,i'
nweazams ~
BY rrs arm-maevmma "
2 zercm. ,
we as-32:331. _
AGED 28′-EEARS’ V ”
are Na 1′:r,,M %:.-=Vz~::.I1~¢,, »5′:*;q mass
LII: c::::.,om”,~ V:z:r.fsm;a~»::is:’ EAST
Jafafimm ‘
“-EAR:-means
. . . RESPDNBENTS
‘7f’—wvt»zay s:’i._,-Jr-1.’. .ffi$ xA2PA. I-ICGP FOR 111:
S M 513?. FGR R2 J
VVVFILEE 2:13.482 5 493 c:a.p.c 3*: TI-E
jzaa TI-I13 pmxwxcmzns PRAYITNG tzmcrr THIS
z;cz*:«:A€m.;*2V cmmr MAY BE PLEASED am Q’B35n.S£I Tim ENTIRE
mmzsgmes IN €:.C.NG.1′?’?15/G4 5.1-H mm FILE 02′ THE
“O”‘VTf..1;I”‘4a+;’c.z~:.}I., B’LC2-RE.
TEES 3;”-RIu.PE’I’}Z”.’£’ICi!’3′ GQIIEG ON {UR Iflfhb IXEAREVG
‘I’i’II3 HEY, ‘£’HE COURT HADE THE YULXUWING:
……….. V. Iv-u\|1r\IrIl\r-I ruvn uxlufltf |\I-IKNAIAIKA I-HUI-1 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COUR
08133
when matter is takan up far: le;;”a1″:4r;;é«ci.w.4’i
azrzuuzmael far second reagau-dent :v’J£§?éOii1:£
trial cafi are zm.1’z’z15;2oo4 1,5 ~ ‘~
-:::::3..pe:titi¢n :’..$ filed ta: tlie’.;§}:aa;fi*g;Qfl§§h€tet
submitted in ac Ha. 1*?’:”F3.’_1’zf1?’I§f5’e3V’L.:i §L1fi§5;«;9v«§i§}V’AOéiipy of
charga sheet is not file?’ fV§ei~*;::1’£’OO–OE;%f;§__tition.
2. The -of petiticaners
and féiiiii-Véiaiwa:
Lfinccuseii-.ur’i::«.i is the husband of
second regyonzjifiénfiv.~.?eif:i.i§i$nar 1165.1 and 2 are the
pfliénts if:iI’fit sag:-Odfiééd. Petitioners 3 and 4 are
the 5.i$.t’§zg}f.»é;;n¥4l;ié§e of first accused. Petitioner
7_1i:1c:v_.5 is .fr;hea ,h:§§:.hsr-in-law cf second petitioner.
an cansidsaration of dcscuments filed
i::.*i:;:’.:9–:*,’:<_:v___§':3-ec'c:'.a:rx1 1'a'3{SI csf E'.'1:.I?.C., I am aatiafied
Viii4:..'}ai.tra:5:fnre-nts made therein would constitute caffences
élleged against the petitioners. As the trial is
. S
N 9,\.V-¢£x… .
IOURT OF KARNATAKA HIGH COUR’lb’A_Oi’-‘..:KARNATAl(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
in progress it is nut prqper
matter in datail. Tharefaza there are no gr$fififi§Off*’O
to quash the praceadings. Rcccrding1y,_pat$fia$jis;O_ O
dismissed.
Pr!’
to discuss thaT4Oa