High Court Karnataka High Court

Shri N Giri vs The State Of Karnataka on 19 March, 2008

Karnataka High Court
Shri N Giri vs The State Of Karnataka on 19 March, 2008
Author: Dr.K.Bhakthavatsala


cRLP.No.5$’m./2007

IN THE HIGH coum’ or .A_A….- .A.- B.A,ns:j:.1A;:;;.r-§r;.!?; _

DATED T!-HS THE 19* DA’! GE’ :’u£:”uR{3}€ «

“HE.iioN*BLE Dr. .Jus’r1«::p; K. A
BETWEEN: j ‘
smzmoxm

3:0. :.I Preaxaarra . ‘
AGED37YEA«’§2$,’~_ 4 ~ V:
occzanv _ _
R/0.N0;2’11/._1.”G£kRS’I?i?EET ‘

ELi.n’ RE’

PE’flTlONER

3-.

(.25: SI”i.R F5 Bari-:.%f:.\_:i.fira’;, ‘f’v:;_’

:’sfiD:

1 :”s’r-Er-.r_afi 0;?-kicaréiéé-rain
Ycaagnnntmccsaae POLICE s’r.amon

‘ -SH R1 V. 5.?

macs.’ * A
_ “0(:CE”E3EECU’FWE sscmmmr
. xARuA’ms;.9.T’*s’1wrE SAFAI-KARMACHARIS
smaansm smmu (R)
R/Q. SRIRAMPURA COLONY

A BELLARY. REBPONDENTS

UNKUKAR

(rig; 8fi.K;V.RAMAKRISHNA, HCGP FOR R-1,

“R-‘:2 SERVED)

THIS CRLP I8 BLED U_IS.482 CR.P,(_3 BY T!!! ADVOCATE FOR

‘THE PETl’l’IONER PRAYING THAT THIS HONBLE COURT MAY BE

‘~?LEASED ’10 QUASH THE, GR!.l.l.!!\!.A.L- P.R%EED!!*!GS I}! CR.

No.15?/O7. REGISTERED IN GANDHINAGAR P.S., BELLARY. PENDING
ON THE FILE OF THE COURT OF Sad, BE!=!.e.|.RY.

cRLP.No.5504I2oo7

(‘:RifiiNflL r=E’T-rnou comma on woRM%%”i§1Eju§iéIG&. ‘ “”1′!.-Ali’.’E£4_

DAY, THE COURT MADE THE F’OLLOWING:-

In the light of the memo by _
petitioner. the petition is