High Court Karnataka High Court

Smt K S Prema Leela vs State Of Karnataka on 26 May, 2009

Karnataka High Court
Smt K S Prema Leela vs State Of Karnataka on 26 May, 2009
Author: Subhash B.Adi
§N THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2691 DAY OF MAY 2009'. 

BEFORE

THE HON'BLE MR.JUST§CE   3

 

BETWEEN:

1. Smt.K.S.PremaLee1a 

W/0 K.N.Surendranatha _»

Aged 69 years   %

2. Smt. K. N .Sha11t11a, ._
W/0 K.S.Naga Pradeezp,_ 
Aged 39 y'_C&EI"'S.'~  ' " «

Both are resi;i'nig«._af- V   

No.226?,M.G..Ro&m;._ 

(By Sfi.(iha§.1d1a 

AND: _

 - .f3.ta:;=;'i:~«.£ iéérnataké'; «  MMMMM .. ~

B3? VSVt'£:tio'"n  House Ofiicer,

 7   fimvn Police,

  - . V 
Though Stat£:~:_P111b1ic Proaecutar

' V  (By Sfi...FI£):.I1;.fi;appa, HCGP)

.. PETITIONERS

.. RESPONDENT

" ._  V '"'~'I'h.is Criminal Pefition is filed under Section 482 of C1".P.C.

' . prayirgg 1:0 331: aside the Order dated 2.6.2008 passed by

  Civii Judge (Jr.!i)n.) :35 JMFC., Ramanagazram, in
"  .C..C.No.923[ 2003 on LA. filed U]S.319 0fCR.P.C

This Pefition coming on for Admission this day, the Court

made the following:



ORDER

This Petition is directed against an order L” itotler

Section 319 of the Code of Criminai Procedure.”

has aiioweci the application and impieétied ‘the co»~ it

accused. During the course of cross}.-:e;_gscai1n§I1ati{.)’1:_tA

2, the court below noticed the
found that they are 11ece§sa1y..t’to:A.i.’.1;pleaAtied* ak}. accused.
Accordingly, they have beeo’ along with
other accused. not ozder of the trial

court, which .itite1feVze;r:ce. ‘
fails same is dismissed.

Sd/–

Judge