IN THE HIGH coum' op' KARNATAKA AT BA§;CééQ,ot§.:\V'
DATED THES THE 23% DAYi<3F';:z1;Y'..'2o¢§ :' 'V
BEFORE V 'I _
THE HONBLE MR.JUs?:§;E.V_sUéI=::§$;;
cm.?.N0.§7;;§;s_L:"'gj-2g.3z_V "
BETWEEN _ '
£.H.'I'.BYRE Gowm, ._
S/O.LA'FE.THAMM&I_%EA GO;'u'J"I§P.', : _ _
AGEr:;B<:.»m*7'1YES.-,__.'«
2.PALAN<::APP2a*,'" .
S/o,por~zNApPA,.,
man Asqm'-.59 *ms."::;, pgwrxowaas
(BOTH AREAR/A*r,K<§;~3A£§AsA'R:T:"'*-- ' '
ESTATE, HAVVALLI "'.{I1;L.A€f_§E',--~._ "
ALDUR POST,"vf}HIKMP:C'u¢ilJ.JR j
(By SR; K'. DIWA§(AR1§g A'DV.V'FGR M/MXWAAKARA ASSTS.)
sz~;;rr,w f{AR N§'f'AKA,
BY mxsxuze :»oz;,;<:a:~,, "
' V' CHIKh1,A{';ALl_?R %'§+:A;;,u2< 85 DIST'. RESPONDENT
_ _ {gy gm ‘Hs3§;:_vA’PPA, H.C.G.P. )
iiiiii
THIS CRLJ3 IS FILED U/8.482 O33′ CR.P.C. PRAYING TO
Q’UA’$H THE ENTIRE PROCEEDINGS IN 012.510. 12;2oo7,
EEGISTERED BY ALDUR POLICE PENDENG on THE FILE 0? THE
PE’L.J.M.F’.C. {JR.DN.} AT CHIKMAGALUR.
aiieged property. The complainant is not
over the property. T3516 aliegations; made iz1″ti1é’_Cé331p”§.ai:1i”” V
do not make out any Case 11f1d€iT4SCCTL5ii}H’TT’379:.” -fi ‘f;
SUE} of LPG.
5. As for as Se:ctiQ§1 3 of except
referring the caste nazxkf’ stated. It is not
stated whether .p{:iai:§s piace and in
the absence; :a*l’:1:<_:§-L'¢*;a;?!:J_':(V);'r.3';_,' not attract the
provisions—af * A A 'A
fietitien is allowed. The
pr0cee§dingxé;i{1 200'? atands quashed.
Sd/-*
Edge
V IIEVS