High Court Karnataka High Court

Shri Shabbirahmed Mohammad … vs Shri Liyakatali Abdulkadir … on 3 December, 2008

Karnataka High Court
Shri Shabbirahmed Mohammad … vs Shri Liyakatali Abdulkadir … on 3 December, 2008
Author: N.Ananda


E I

IN THE HIGH mum OF’ KARNATAKA
(XRCUIT BENCH AT DHARWA3 1′ V

DATED THES THE aré DAY 01:’ DEcEM2R_;E ‘:§VV2{3£}8 3

BE§roRE

THE HQZWBLE MR,4usT§4Ce:”r»LANAJ1§12A ”

CI2§MiNAL REWSION 1#E;*I5i’1*:c:N N¢..sG3’I2éQ7

BETWEEN:

Shri Shamairahmed M<:ah:amT 'm £2
Ageé about 40 " V. L ,
Qcc: Busine-sf»

Plot No.3," éfant.i{2avi;§fa7s V
Uciyam 1333171' ' " ' –

Beigaum.’-. «.

Petitioner

(By Sid Asholé”R.VKal}’§1z1;:éI$}i{:’i;:y, Advocate)

2.
_ 4′ 13.

.j ‘

V’ f_ Abdulkaéir Jagirdar
” Abduikadir Jagixdar

4′ slééukataij Abduikadir Jagirdar
Rizwan Mohammadaii Jagirdar
éhri Samiulia Dadapasr Mulla

Shri 8arafia§ @ ‘§’aI13:1u {Q Manna Lijgzakai Jagirdar

R€Sp(}I1€i€1’IiS .1 to 6 are: 33} r/0.
House No.-434, Muslim Gafli, Anagol
Beigaum.

: E” :

10. The Iearntzci Magistrate has statcd,
facts and circumstances of the Case
prosecution witnesseas, weapons]; fiVs’e{i. /_ V
iz1}’uries sufiered on vital of
injuries are enough ta causeV»d%::’§f§it!1 hag
that acts committed b3:..:acc11s€o;f; atfzfact offence
punishable unéer st3ctit{‘)::i«’ of the same, the
learned Magisf:I:aji¢v..by S23 Cr.P.C, has
commitmd VV:f’§fi;;<V.;i<::1':s. The learned

Sessions Qii, re.gé'mj;sidf;rati0n of that Etltiftf matter
inC£u(1i:1gVVeiridr.

N oéfmmmd »«

:20:

revisicm petition is dismissed at the stage of admission. It is

made dear that the observations made herein shall be

read as expression of opinion 01:; merits of the casc:–

are restnicizd for disposal of this petitiou.

} I@me

Sub”‘