Karnataka High Court
Smt Renuka Bai vs Murthy Naika on 30 January, 2009
M »
IN 'THE HIGH COURT OF' KARNATAKA AT E3Af*¥GAL{)i?!::i?}.
QATED THIS THE: saw DAY OF JANUA12§r"'2Qgf.'¥9 ~«' %
BEFORE
THE HONBLE MR. Jus'ri§:E N:,;&E§}'i'ND23' "
CRIMINAL PETITIoNTkNo,43%34% OF '
BETWEEN:
1,
AND
Sm' RENUKA BAI _ '. .
W/O MURTHY NAEK1-'s"* *
AGED ABOUT 44 YEARS; V V
RJ/O BYRAGONDANAHA£. LI
BANAVARA}£Q£$'LI,
'E'Q;ARSIKERE;i2iIS'1';V1?£AE;'iSAN,_ V '
.. PETITIONER
{By Sri: Eavaxrigrggmb S._§é§?fiI;;"ADVQCATE)
MUWHY Nz°xIEf,AR si;~:E:RE 1313?; I-IASSAN.
aw?' SI_,fM£.?r=H-RA BAI
wjo M:;~;25rHY NAIKA
A '---..§xGEv;'iv€,é%JOR,
' AA .-_.§rQ;ARAs:KERE D£S'F;HASSAN.
§-:,{<":* MARADAGERE VILLAGE,
BA:3:AivARA HOBLI,
.. RESPONDENTS
‘ {B35 $1-1: ‘T M NADAF, ADVOCATE}