, 3 . IN THE HIGH COURT OF KARNATAKA AT DATED THIS ms 25*" may or Aususr;L'2cx>3%F%j f BEFORE THE HON'BLE MRJUSTICE MOHAN;$QAmfANAé0UbAR 5 CRIMINAL PEVWLQN BETWEEN : 1.
Smt. Talamatbi _ 1
W/0 Dhananjaya Verzlfikar
Agcd about ‘£70 ycaltfi . V *
Occ : Hon.-fiehoid Work
R ”
Slj:ahap1i17._– _ _
Bc’§ga’i.1m’D;i$ ” ‘h
2. Sureska–,_ . ._ ._
Sic: Dhananjaya V”»3rr1t:kar
~ dfigeii about”53V ;_»,f¢ars
‘- O($é’A:
% _R/.;}”{}a1;’£’:”::e§1apura Galli
V T.
–‘.VBe1ga.:;m’*:3isu~sct.
“:Jm§$h ‘
Sf,O_ Dhananjaya Vemekar
V’ * Aged about 49 years
: Agriculture
V “R/0 Gancshapura Galli
Shahayur
Belgaum District
” 4. Gajanana
S] 0 Dhananjaya Vemekar
Aged about 4′? years
Dec : Agicultune
R] o Ganeshapma Galh
Shahapur
Belgaum {District
5:}. Pxadeep
Sfo Dhananjaya Vcrnekaf: ‘
Aged about 40 yeaka
Doc : Agiculture ”
R/0 Gancshapum
Shahapur ” .
Be1gaum.,Eé–1§’tm_.ct.
6. Smt. V _ _
W10 Vilaé’-Gs;gg:nkar*» ~
AgétiT’ab;§;1t 427: 3′;-w:==a’r;’3«
0:22 1′ Hofififiheid \&’m’k.._
Rf-Q
Shahapxu’ *
Bclgaum Dim-_;c’t_ ”
‘?~.’ . .. ….. .. .
V” $176 Dhananjaya Vemckar
A ” ~ .V ‘AgctI,ahVd’i3.t 50 years
Business
=,Rfo’ Gémétshapum Gaiii
‘ A Shah.ajp;1r
Bc}g§u 1m District.
i ~ (By Sr; L R333, Adv.,)
.~ }The Sub–Rt?:$”.s11’ar sf
Births an Deaths
Mafleswaram Sub-=Divisic::n
. . Petitioners
Bhashyam Park
Bangalort-«S60 003. ..R:~.s§on§i¢;iLt’% *
This C:r1.P. is flied under ‘
of Cr.P.C. by the advocate for the pe,tit_3.oi1ei*s_ ‘ praying
this Honblc Court may be pieased 71:3’ set. “::1sic1:: th:~=:*1e
Cri.Mi$c. Pet. N<::.5?'/2004 msfom .c'.*imiI1a3
miscellaneous petition to its filef — '
This Cr1.P. cfi f§:~ . ._a1cv1uL1n13i.ssionv,V'AAt1ix:£»5 day the
Court made the f¢31k;wii;?g:~–~. ' 1 ' _
Noticév dispéhsed with since the
a_fdé:?;:A.is :=sIitI1t:Sut noticr: to: him.
By order, the Com": below has
péfifiorfhsiiice the petitioners were absent.
" « or tn:-sir advocate were absent, it is
._ the Court to dismiss the petition for
fie -vgérosétrufion. Thus, the order cannot be said ta be
V * :a.rrof1ieous.
3. I-imwever, certain accaptabia and Valid masons.-
are aasigxed befora this Court in this petifimn explaining
V5
*4.
the absence of the petitioners b€:f{)I'(‘: the
Accepting the said cause, this Court propéjécsi
the impugieti ercier to give o1:ir:;’1r1mrc -‘ta {hex ‘ j
petitianars. Accordingly the oriittiii
The iznpugied erdér ii;Vijashed.V
C.Misc.Ne.5?/2004,;:«is_ the fiiehfi the Court;
belcaw. The the Trial
0:;-urt an }_,_;.00 a.g_1. and
take nece$Sé:1’y_iV $”t§:ps,. ‘ “~ . __ _ ‘
Péfitiéiz accordirigly.
Sd/-
Judge
. *¢kfi?ii ii