High Court Karnataka High Court

Sri Basant Misra S/O Lt Sri C P Misra vs Sri Amit Katyal on 30 April, 2009

Karnataka High Court
Sri Basant Misra S/O Lt Sri C P Misra vs Sri Amit Katyal on 30 April, 2009
Author: Jawad Rahim


IN mg 2-119:; cavm <32' Knm-mam M

mama wars ms 3%" am': _!_i3.E,_§}.PR§£i§"2'饧§;§ "'V
BEFGRE ' V" ' V
TEE HOIWBLE zm.Jz:S3:_%:::E

fiRL .31.? . §f;3&_}*jA2r;::;9»V9,,»

BETWEEN'

sax assay? u:sa3.% *_ :–< ut'VJ\%}$

S/G LATE sat a §§g:sE3_jgz ~'.

aszn AseU?1s3.?§A§3«.”4= ‘

EENGUIN HfiUSE “1gwv _”. ~*._v g
fi$NNURVCRGS3¢}KA£?éNfi§£$A3R””
sAyGALaaE~55a’fi§3 =%’. <, –. ,.* §ETITIOHEU}JSEL
ma *Lfis§f'__fiaE;,S=3€31'.ik'?ES, Amrs 3

3é.I ';e;m':*i? 'é:";A.%z?*=*.2§:{
c–65§, Kay E&IENBS CQLQNY

HEV flEL§£fIiG86§ … RE3§QR§ERT

uCRh.R? FILES flfS.39? $R"?.C BY THE &5V0fl%TE

_=F¢E '?HE ymzwxawaa ERAYIHQ THE? THIS HOM'8LE
~. "flank? MA? as ?&EA3EB ?G 33? ASIQE Tflfi GRQER m&?sB
_*23;4.$9 FAESEB av ?HE xx Rfifib. CMH., aaxsaamaa IN
'=c.c.wo.239?5;2333 nznscwxms we AFFGRB aeyaawuxxwv
"F68 $3633 EXAXIHAEIHG $5 §¥wl 5? T38 EETEYZGHER.

* "W =* «mmmmmmae. wmrn mwum me» amavammfmm HMEH cmim C35 KARNAYAKA HIGH amum my €(&RMA"¥;§&§€fi man gom

3*

WWW" W?" W~"%WMW*W~ ma'-W" Mu-'Um-'~41'? Wmmmmmm avmma «mummy mw KAKNMM%Kfl mwgm mmmr £7}? mmmmm WWW flmm Q? mmamm mm: {mm

THIS CRL.R.?. IS C9fiIHG an FGR aaa$§57T3:3,f_

BAY, THE CQUR'? RARE} THE FCSLLOVI!-B3»:

Thaugh this petitian i$u fiZfid "finflér'

Seatian 3?? xfw° éfll fiE;P.£.,",th§5 iaainad
csunsel has mmvad é msmfi zéqggéting Ehé count
ta pexmit him ta aanV§;t Efii$.§é§ifiian as cne

under Secti¢h §§2 fix.§;£." T*-mf

auo&. )wL

2. A£te:j”pé:figing .§h$«-Q;$er impugned, the
Q ‘*5; E _*.’ . »~
say of the léai3§fl,éafin39l far the gatitianer,

I am aafii$fii%d’ #fia§* the requeat cwuid be

__.gxan§gd;~ Range, ?%ma is allawed.

13,”, Re§igi§g:»9etitiag *umder Sectian 39? is
diéy-;;:sev;:7i~ inatead, the §et.:iti@n is tax be

Z”F!t§satéd &s aha under Sactian 482 cf Cr.P.C.

Sd/g
Jhuggfig

mpxf-*