Karnataka High Court
Shri Harish S/O Ramayya Bandi vs P S I Bhatkal Rural P S on 19 November, 2008
IN THE HIGH COURT OF KARNKPAIKA
CIRCUIT BENCH AT DHARWAD
DATED was THE 191% DAY or NOVEMBER,' _
THE §~l0N'BLE MR JUS:'ifICE.. §€_i. Ar§A.:fi§A%%v --V T M}
CRL.P.N0;?fi46(A"@@_
BETWEEN: V
Sri.Hari.sh, S/0 Ramem: "a Bai:nd . ,j' }
Age:23 yw, 0cc:Can§<:tte
At Sarpankattc, R/0 ._ V r __
(By s;s,smesg Ifgn- [[ ' %
é¥'%'--3'=
' Thmugh Smteof fitaka,
-by its &m Pu$ Prcaecutor,
" C9311 {if ,
"é1¢:':ch, Dhax-wad. .. RESPONDEPTI'
_ gay "sx§'.Amm1 xxmmwgmam, mesa
This pcfitiasnis filed under Sacfion 439 Cr.P.C. praying
f6b'AAg1antba§3dizuctingthc1ear;wdJ¥a!FC, Bhatlcal,fiocn1atge
7thcpetifioneronbaiii,nBhatkalRma1P.S.C¥nws:
" 910.157/2608.
Thispefitioncomhlgmxforoxdcrsthisday, the Court
made the following:
ORDER
The pcfitioner is seeking
registered for an ofiew L»
by Bhatk: avaiiablc by
and objection stahament fihd
by Icam_ ievemm’ and statement of injured
of one Amanrm, the chain
‘ the victim ‘W83 recovered ptustzant tn the
to ‘h.a’£* c,V the ofiencc at about 2.00 am. whm the
‘; .. 4. ” aaone stagfmg in m house. pg J
4. 0011331′ cn:1g’- the natuxe and $1 1:
oficncc, it wank! not be pmper to
trail at this stage, Therefore, the A’ ‘T ‘ A
Eta’