% s;Aum;¢x;i _ *'.-V/' «:1 ".fij.a'y'sI.:1ckar " ._30__yrS, ixagrkijsug as Teacher ..?"ih Ward, Bagepalli town VCiiikI<aba1}apnr District Respondent
‘H397 r/W 401 (3r.P.C. praying to set aaide the order dated
1N THE HIGH COURT 0:? KARNATAKA AT
DATED THIS THE 23rd DA,-‘r”‘”()§?’« V
BEFORER ._ ..
THE HONBLE
CRIMNAL Rswsrowéyéiffircw gvé.’ 205/2:509
BETWEEN: ” % ‘V V’ %
Svijayalakshnzggi’ I _ ~
@3PushP3Jatha _
d/OAK1’§S1’1iiap}i}a_’;’. * * .
28 yrs, Smgamddipaifi
G0ra13t}aTVMand9§s1tn. ‘ ‘ ‘
Anan.thapi1r= _ _
Fxadesh”-. * _ ‘ – Petitioner
(By S Nagappa, Adv.)
€’vovc111ni€3i_t.iViodci Higher
S+::~ho<)1
Guitar, ':1! a Mallappa building
This cztiminai revision petition is filed undcr Scction
passed on application flied under Section 311 Cr.P.C. dated
24«-'2–f20(}*.'.»} to necafl the petitioner for further cross
examination in (3.C.No.99/$2.009 on the file of CLJ
JMFC, Bagepafli. 4' L- V " ..
This criminal revision
this day, the Court made the foI1o\i:’ing;_ ”
……….o
Thc: learned _f:.3r_ 9iétiiioncrV’Afi1§s a memo
seeking permission to petition into
criminal pctif_idnf_
Pcfifiisfiicfi is directed to convert
this ” Qaa to c:rinn’na1 petition.
Accorv€i,i11″gIy,V petition is disposed of.
‘Vi
Iudge