Karnataka High Court
Smt S Bhagavathi Murthy vs State Of Karnataka on 31 March, 2009
CrE.i3 No.30l7f2007
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 31ST DAY OF MARCH 2009
BEFORE
THE HON'BLE DR. JUSTICE K. BHAKTHAVATSltL_A:Aa.i,: " it
CRIMINAL PETITION No.30}?/:2-0.0'?-'.e« L
BETWEEN:
Srnt. S Bhagavathi Murthy,
Age: 53 years, _ .
W/o S R N Murthy, '
R/ at No.4/ 22, Dondusa Layout, ' '
Hanumanthanagara,
Bull Temple Road, __ . i . »
Bangalore. A ' Petitioner
(By Sri Ravi L Vaidya, iorp:etti:'titz)fi--3.r+) "
AND:
State of Karnataka, = V ._
Rep. by Jayanagara4_Police"Station;'
J ayanagara Police Station,_ ' "
Jaya.nagara,,._§_ ~
Bangalore. - , A ~~~~~ ~ " Respondent
(By SPP, for respondent)
. 'This Crirziinai Petition is filed under Section 482 of the Code of
Proeetture, praying to quash the entire proceedings in C C
N_o.20*6'T3p/2003 pending before the E Addl. C M M at Bangalore City.
___"t'This Petition coming. on for Admission this day, the Court made
. V the_4fo.ll,Qwing:
Crl.P No.30}7,:"2{){]7
Ix)
ORDER
There is no representation for the petitioner.
2. The case was filed on 20.7.2007. Keeping in em ‘
Petition was fiked in the year 2007 and theremitébtnoaretpresentatiotfsfofif
the petitioner, the Petition is dismissedjefor nor1–;})rg)sec11.tji_on’.»v ‘~ V
Bjs