High Court Karnataka High Court

Smt Usha vs State By Devaraja Police on 8 August, 2008

Karnataka High Court
Smt Usha vs State By Devaraja Police on 8 August, 2008
Author: Mohan Shantanagoudar
-vvm vi nnmv-"MAM mun LUUKIA U!'_': KAKNATAKA I-£18!-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COUR1

IN "STE HIGH COURT OF KARHATMLE AT BANGALORE
}IzA'i'E§f) THIS THE 81'" DAY 0? AUGUST 2008 

BEFORE

THE HOIWBLE l£R.JU8'i'IC'.E MORAN   

cgggm mwnm z~z<::.2:39; F... guns' 31;   O  O

 

1 smrusxm    A
wgoaaxmnannananaomfiaanm   
AGE 35 YEARS, RIC) HO ISBELBKI3 FLCi!'C1R_ E
NAV.fl{}RAHATEHPI.E -   
KREGHALIA        *
maom:        

    ..;'~IE'E"£'ITIOIilER

[BY 53:! V B   " 

1  
amoggm O A *  

2 THE mifré  O
  DNEIOH

 1m$P(}R'DEN'1'S

gfiséai I-IGGP ma R1 &
'am ? 1:5 mwaz, ABV. FOR R2}

--    PETYTIOH I3 FILED UISASQ CR.P.C'. $3'
  FQR THE PE'I*lT'IO!l'ER PRAYHWG 'I"HAT

A   COURT MAY BE PLEASEII3 TO QUASH THE
  I"R(3CEEDING$ IN CR.R€3.l8£j'O?, REGISTERED
  OPGKDENT, PENDING OH 'I'% FILE OF THE

-«._£..?IiEF'C-[E CQURD, MYEGRE.

TI-IQ ?'ET!TI{)H I3 €3GHIR'G ON FOR ADMISSION,
THIS BAY, TEE C.'»€I)I1R'I' BKAEE 73% FOLLOWING:



you nun-nun':-nuruur-1 u u\.ru I amnion Ina: I Vfliufiilll VIII Iu1|\|1rmIt1Iv'\ nun!-III \¢\I\J'l\l $1! l\aP'Il\I'.l"II!"|I\.l"\ F!I\'I"' \.¢\"JKI 'Jr   

ORQER

m petifiotmm being «me ef the. 
C.'fir°.B'u..i8.'3f 12907 of Devaraja Praline Station  
the 05mm pzmisimble mmlcr Seczmna'    " 
IPC: hzefi Wught for qvfififing the pxiiawfimk.        A'

'.25.. The mmplaim;  
wmfld prima fiaoie   ml-
Srilmntahh    Mysore on
19.7.2999

injurics.

are not
amficntéi hcausead due; to the fall.

Hnwemfax; an Advacatae, a11%1y

and crsatad do-cumenm

% 5-erma claim petition with certain false
mmza.-‘aunt being the crfi’zc:e:r er the.
kzrkiing emuirjr, came tn the aurnchmian
V amidam; mm mzppanad on 19.7.1999 and
%% the shim sf amused no.1 is false and created. It

Tm aka fauna that me petitiarmr calhxdecl with the first

V5