High Court Karnataka High Court

Sri K.R. Siddappa vs State Of Karnataka on 16 August, 2011

Karnataka High Court
Sri K.R. Siddappa vs State Of Karnataka on 16 August, 2011
Author: V.Jagannathan


. _. . ..-. .?_A.. ……\. -..n N-uw-u=uAnA I-nun LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGF

IN THE HIGH COURT 0? KARr:A’mI<A A-T BANQMQRE
DATED THIS THE 15%: my' OF' AUGUST 2o;1V..
BEFGRE
'I'HE H<:sm3LE MRJUSFISE
cmmmm. REVESIDN Pflfifiififi L
BETwE%E:g.- A%

Sri.K.R'. Siddappa, _

Sic Late Sriflamajah, V ;

Aged Efiyeam, vmrking £13
Bill wliector at ‘
Gram Parxch.aya:th,é’of{1oei,
(ma h{s_b1i,_..

Bangalore      PE'I'I'FIOHER

{By  
State0f.Kfl1'I1a_   

_ By   police,
  

‘ ~ Rap; « by l¢a:irmd” bhlo Proaacutm:-,

FI?1gh_C’cu;’t. .VBm’i.~1i :gs ,

Bangaharessg RESPORDEHT

V {By T;’V1′:’fi…’-:.}xs8.j.f£El12.’f}1’I’., Sp1.PP3

Cr1.R.P filed u[3.-401 of Cr.P.C praying to set
the order dated 1?.:::2,11 pat:-mad by the PrI.S.J.,
(R) (mum, Bangalore, an the apphbaizion
“filed u/S22′? of the C’;r.P.C. in S-pl.{I.No.63f’~3’3 and