13131': GADAG. _ (By Sri. S M KALWAD FOR R1-V2)V _ THIS CRLP IS FILED "R/46:' PRAYING T0 TRANSFER THE' €_,C.NG.;2S6/05$»'PiE¥sIDlN(} cm THE FILE 0? THE JMFG, 'KG?PAL; KOFfPAL""..D§S'I';", 'I'()*~ JMFCL, MANVI, DIS"F.RAICHUR.L' _V THIS CRIMINAL '1:s:E'1%ri%1§m" iTjCbMm<3 on P012 ADMISSION, THIS 1_3AY,V%%V1:as;a =*c-arm MADE mm :='oLLowmG;J _ I wife of the 1" mspondmt seeking' 'V 3 in C.C.No.2S6/2005 on the the Jtéifl; to the JMFC, Manvi in Raichur 'ls_'I'i1e petitioner is the complainant in c.c.~»;§%.%5/was am-gng that Respondents 1 and 2 have
57 thc ofieenoes punishabk: under Section 494 and
109 ofthc 190, pending before rm JMFC, Koppal. According
to the petitioncr, she is employed as a tcachcr in the service
under the State and is trazlsfermd to work as a teacher in
M
‘\_/
the Government Lower Primary Dr. BR. Ambedkar
Manvi, Refmhur District, and hence, the
In addition. learned counsel for the
= the failure on the part of the xnexéépogagnt D7 A’
Petition 47/ 2005 on the me
transfcrnzcl to’ the at by under
dated 12–o2—2oos in ca. Court.
which are not dmputed
by learn’ Respondents I and 2, it goes
withqut that’-:h5s’pea’fion deserves to be allowed and
% ‘ g on the file ofthc JMFC, Koppel is
wuithgiiawnv AA ” tnans. fiermd to the JMFC, Mam’ in Rabhnr
” Eiietziei for finther proceedings, in aeocmzianee with hair. The
are dkected to appear before the JMFC, Manvi for
‘ V pmcewings on 3«l1~2fl08, without farm notice.
The JMFC, Koppal is directed to transmit the rccoxtis in
imi
C.(f.No.256[20*OS to the JMFC, Manvi, _
with a dimction to call the case on M3311-20:33.» jy. A «
Iudqe
KS