High Court Karnataka High Court

Shankar S/O Ramakrishna vs The State Of Karnataka on 9 March, 2010

Karnataka High Court
Shankar S/O Ramakrishna vs The State Of Karnataka on 9 March, 2010
Author: N.Ananda


AHQ

is ‘T?-EEZ» STATE OF’ §:{ARNA’FAK..z”i.
BY THE POLKTE OF’
BASAVANAGUD3 WOMEN POLRCZE STA’?I(§?’-L
BANGALORE CITY.

§-é

SMT. SUMLA W/’Q. SHAI*€K1§R,
AGED ABOUT 24 YEARS,
R/Q £310.64, 4TH MMN,

2?’TH CRQSS, SANQRPURA,
K. G, NAGAR, BANGALCIRVE.

{By BHAVAM SINGH, SPF)

Tms CREMINAL Pf5:TIT1Q»:~2′–:S_”¥’I’LgD U/3.43:2 CRRC
B’? THE ADVOCATE FOR “tiara –‘PEf9;Ti’£)N%E:ais PRAYING THAT
THES HONBLE: COURT MAE” }3E.PLEAf§ED ‘TS QUASH THE
ENTIRE PROCEEBINGS ,.I.N, ‘ I*{Q.:.i233! 16/. 2009 PENDENG
ON THE FILE e:;’-F’ If AIQDL.’ *~:;:a::vz,’,L»–13Arqr:;aA’LoRE FOR me;
QWENCTE P:.::~:;’:s§’j§AB:.E1.Lm§1)”ER”sVE<:'r1o.N 498% 19:: READ

WITH 3 D§i$i¥¢R¥ PROHIBITEQN ACT'.
Tifis an fer 3:1ea.:*ing this flay,

the {E31111 .f(§1?.Qix«-fiuig:

' " .,'E'§:;:4'~}}téfi£i%;ic;_1:a€r$ hflvfi filetd thifs' pstitan {:3 quash 1.115

NQ23315/09, i Pfitifionexs is the husbarld

'V sf ii 44§%§$fi§3I§C§t3:;t. Petifiéner N031 ta 4 321$ Res1;~0:t1d¢.=:I1t No.2

' 'E-':f.{°5S€I}t. p€3'S{}I}..

H 2" Sr; M: E' fixzwssha, Iearneé Cauxmei has fi3e=:i

"~. ' %1c3.a«s§a:" §§R.- <3 1:, Q
V 'ma a 03: fspfin an Q). '§7'gL& .

L.