High Court Karnataka High Court

Sri C S Ramesh vs State Of Karnataka on 25 February, 2009

Karnataka High Court
Sri C S Ramesh vs State Of Karnataka on 25 February, 2009
Author: K.Bhakthavatsala
  V --    , HCGP, for respondent)

C:’l.P No.3-14/2009

IN THE HIGH coum’ op’ KARNATAKA AT BAN(‘iV;g|f\…I3″.?V): 1{:.,I;«’f,:’~.V: . N
DATED THIS THE 25TH DAY op’ FEBRUARv:.:¥0Qé:’V1 & A’
BEFORE ,~-U% %W ” ‘
TI-IE nonrsm BR. JUSTICE K. _
CRIMINAL PETITIé.N _”z~:,Q.3’i4,IV:20n9’ 1

BETWEEN: 1

1. Sri C S Raxnesh, ‘V «
Age: 25 years, _ V _
S/0 Sri Srinivas. _ _ V ”

2. SriBMura1i, A
Age: 22 years, ….

S/0 Sri

Bothaxvezesiding’-at V.
Chinthalamadi\fa]_aAAVilh”ge, 1 ” ,
An¢:lVist.:-act, s
‘ ‘_ Respondent

us 4- –

C11? Nc.3i4,/2009

between 9.00 a In and £0.09 a m, of
the-casc;a11d ‘ ” V % — V

(‘9) that the pctifioncts ska}! at?:éii¢:l ti.1£;

Accordingly, the Fctition is = A ‘

Bjs