Karnataka High Court
Shivalingegowda vs State Of Karnataka on 6 July, 2009
ORDER One Girish Sfo Maxiegowda filed a complaint iiiferalia alleging that, on 17.5.2009 at about 8.00 31.13., the petitioner herein had picked up a quanei has also threatened that he would finishjzd. the 2. Though the complainant lia;;1_' 'vdecid_-3&1 1 an complaint, but was prevented by Vxegard he has also alleged t11ag,."e:f the e<n11pIaiI1ant deceased has been pushed complaint, the specific allegations Vivietieziener. The offence alleged against. one iptanienable under Section 302 of I.PCV.ve'Pé'fitén'ner bail. 3. of the ofience and aiso the allegatien' made it is not a case for grant of .....
Iudge
::_¥,a»Ap/_