High Court Karnataka High Court

Sri Jerry Soman vs The State Of Karnataka on 30 September, 2008

Karnataka High Court
Sri Jerry Soman vs The State Of Karnataka on 30 September, 2008
Author: Ashok B.Hinchigeri
 BANGALOR_E.  . 

IN THE HIGH comm' or KARNATAKA AT BANGALo4RE»..':%%%'T._%_

DATED THIS THE 30% DAY OF SEPTEMBER. Jj    _

% BEFORE

THE HON"BLE MR. JUSTICE ASHQK 13;,. H'zr&'cHi(;§'.R:.  'V: [ 7

BETWEEN:    

SR1 JERRY SOMAN

S/O SOMAN ABRAHAM

AGED ABOUT 32 YEARS ._
No.53, BET}-IEL STREET    _  '
KAMMANAHALLI, KALYAN z~1AG:;_LR *

BANGALORE~--560   .    
V """ LA   % % P Q  PETYHONER
 . '(BY'sRVi  ADVOCATE)
AND: V' % V _ A  
THE STATE-90? KARNATA-KA. ..... ., .

BY iNi3RA3'¢AG§;'R POLICE
BANGALORE .%  1. 

Now' Wm! 'cars ..PG§;ICE_j..
'_  V _ V'  RESPONDENT

M ..{m’sR1 H. HANUMANTHARAYAPPA, HCGP)

f . “~THIS…CRL.P iS FILED U/S. 482 CR.P.C BY THE ADVOCATE FOR
“TI-iE ‘PETITIGNER PRAYING THAT THIS HOWBLE COURT MAY BE
A ‘v.._P1;EA.8E–E) TO QUASH ‘THE PROCEEDINGS XN C.C.NO.2M8/2002

RFENDING ON THE FILE OF} ADDL.CMM., BANGALORE.

THIS CRLI’. COMING ON FOR’ ADMSSSION THIS BAY. THE

‘- ¢’otsRT MADE THE FOLLOWING:

9.3.9.13

The petitioner has sought quashing of the V’

C.C.No.2148/2002 pending 01′: the $vc'””<;f_th:¥j:' kk

Metropolitan Magi.-state, Bangalore.

2. Sri B.L.Sanjcev, the ~fo:i”fi1c
submits that the petitioner an for
discharg;1n’ g him from the cnmmal’ ‘ 3 3 ycaxs. The

same is pending The ends of

justice wou}c:1v”bAé’ fljthis petition. by directing
the “AV of the application for
discharge of four wccks from the date of

issuance of this order.

Sd/-.3

Iudgfi