High Court Karnataka High Court

Smt Sunitha Ramesh W/O Sri B Ramesh vs State Of Karnataka By Its … on 31 March, 2009

Karnataka High Court
Smt Sunitha Ramesh W/O Sri B Ramesh vs State Of Karnataka By Its … on 31 March, 2009
Author: Dr.K.Bhakthavatsala


_- ._ ….,….. ……. .V._…._….. Ur M-uuu-\IAI\A a-nun count or MRMATAKA HIGH COURT OF KARNAIAKA HIGH COURT OF KARNAIAKA HIGH ¢
E43.

IN THE.HIGH’CG§RT GF KARNRTAKA AT BANGALQRE

mrsxa THIS THE’ 31″ 23.2331′ 4:? BEECH 250;»:-‘if”f’f”~«._”‘~.,A

BEEflRE

mm H5?-“BLE DR.JUS’I’ICE K..5m1Km.§fiéfs;€m””

an . P. No. .21 4/.é’::?s.3s3?.A_AO ”
BETWEEN:

Sm svnzma RAHESH
Wu 5113: B RAI°ESH=._ _ ~

2-‘mm ABOUT 42 YEARS” }

R/AT 240.117, 3″”W<:'P.::xs::s'_ j'

JAEQGIR LAYGUT ; –

BA:~z~ALo:.E-$64'     _ 

 

{B55 _ ixyéf 3: "

  ADV. , )

1 STATE 93  

Biz’ I5{“.i3.__4AI'{E?.T.T*.L.”‘I-$3’-‘4T:iAL.§!,;I POLICE STATION
Bmsaboafif—6w5v” ”

_Sm _LJAHmm ._ _____ 14
» jw-:f:::V1=,,==;*.~T:c’I~:fL_II«1A1v:. £3 GABEL RAVIKUMAR
faxgtr’ 2′;:z:~.’:;j.1.. 3″ (mass

-JAKz'{-‘JR j’}.;?3sY0UT

saga:-5.LsnE–64 RESPCINDENTS

(“fir Sri P.M.NA§t?AZ ADDL.SPP R03. R13

THIS CRL.P FILED U13 452 GP CR.P.C.

“‘«::i3RhYING To QUASH FIR BY R1 AND ENTIRE
~ Pnacmsnrues IN PCB N0.11114foa PENDING ON THE

FILE OF IV ABDL.C.M.H, BANG£LORE.

THIS PETITIQN CGHING GN FOR CEDERS THIS
DAY; THE COURT MADE THE FOLLQWING:

— — –_ – —_-. –v—u. –. nu:-nu–up-nu: uupvn \..\aun.| yr nfifimfllflflfi |-||(§|-| C

GRDER’

In the light of tha mama: filagf. V’
leaxned Cnunsei appearing far-thefu’;.1é’41E’i§f;’j.»iSn¢:::,’L’v..

this petition is diamissad”*as7_’_§éit2id:’aw;2..

liberty to take such ran’.s;_§j,r_ a.ava”iJ.a.2::Vl’es.’i’r;;””iV;a;:£§.

AA?

he