IN HIE HIGH COURT OF KAIQQATAKA AT BANGALORIZ W.P.No.i3938 OF 20%
mmn "rats was 6% an or xovnunxn.
WRIT pmmon No.13933 01'-*i3oe3f?
1
EN THE HIGH CGURT OF KARNATAKA AT BANGALORE
THE HOWBLE MR. Justice N.}<.PAmIL .
BETWEEN:
SR! Ki-2¥SHNA SHENOY
SIG LATE GOWNDA SHENOY
AGED ABOUT 42 YEARS
WAT GOWRI NILAYA _ .
PACER. ' V
PUTTUR TALUK, ELK Di3TR'iCT . V '
V' PEBTIQNER
(By Sri : M V183; Nv.&.i{rt:é. ¥2;_§i '& :.j.;A;f€A.. PnAoé§s.a,_ Aifivocares)
AND :
THE STATE or ;<ARnA1'A§<A---- '
REP av. 1T8 sacaawgny '- ». ,
DEPARTMENTS? HGME'*~
VIQHANA SCMDHA
5 'aN§£GALOc'2£§ '- V
7. .. ' '*mE.suPERIN1'ENfii§NT CF POUCE
D. K DSSTRSCT
" ~. M:'&£j3G$¥;.QRE.
" 'THE éTAT;.:$& House orrmn
PUTTUR TOWN POLICE STATION
1- Pt.1TTLiR"'{ALUK 574 2m
i§Ai.§SUBRAMANYA QHAT
= 4_ @ suammwa BHAT
1s:<:: KRiSHNA am"
°AGE8ABOU'f34YEAR$
WAT PAVITHRA MILAYA SUTHRABATTU
ASHRAYA COLONY, PUYTUR KASAEA
PUTTUR TALUK PUTTUR BK 534 201
:34. '!'ti|:i H_1<5g~: (,;£}Ui('i' Ur" l<.ARNA'l'A!o:~IsIII_;.:*:*I'c_>;«I Irmm, PRAYINIB TO CALL ma ms ENTIRE
RECORDS Fawn 'R-'SE R3-wHIcIs;-.IuLIIwITI:ALv' RESULTED IN FILING THE
amass SHEET ¥t\'- ~::,R.~c..97I:2ao7«.{s.c.~c:s.9e¢2oo7; on THE FILE or I
ADDtT£Oh1AL--SE333ONf3::,--».¥UDGE;--.{AK} THE OF-FENCE PUNISHABLE
nausea :3EC110fi.':"~;324, wzm SECTION 34 or PC AGAINST
'me R4 TO 6, Aw r=:I"v5:II=<:.*~:c"I=.}'HE 121- T0 3 T0 FURTHER INVESTIGATE
THE MATTER AND FILE.1'HE' ms;-ITII3mL CHARGE SHEET' AGAINST THE
ACCUSED PERSON3'vFORTHE"QFFENCE PUNISHABLE UNDER secnou
3020? IPC. . . A.
_;fT#«II.-2: wR:T"'I=*:;j*Ii*IoN: comma on FOR PRELIMINARY HEARING,
I' 'ma FOLLOWING:
QRQER
Pefitsarser In this petition has sought for caIIing me
u reéfiords frarn fiwe third respondent which uflimateiy
rgsm in fiiing the charge sheet in Cf.Na.97I2007
V “(S.C.No.96I20o7) on the file of I Additional SessIo’ f’!S
ibl ‘£312: :11 :11. f_3€.3UR;l’ or !<;ARNA'l'AKA AT BANGALORE W.P.No.l3938 I»: 2003
EN HIE IIIGI} CJOURT OF KARNATAKA AT EANGALORE W.P.No.33938 OF 20GB
3
H Judge, Dakshina Kannada) for the offences punishabie
under Sections 324, 326, 306 read with Section 34 of
indian Penal Code against the mpondents
Further, petitioner has saught for a direction,
respondents 1 to 3 to furflter invegtigate ” =
me the additional charge mt agamttmt m
Wzrsons for the offences pUfié19hable” of T’
Indian Penat Code. a ‘ __ _
2. 1 have hearctSri’. Rat, learned
quite some fime.
3.’aureng me.~mm “at submission, he submitted
mat,’ i:1sta’itt,_V_ sfii’it filed by petitioner may be
reserving liberty to petitioner to
gtétéitance befare the appropriate competent
tyrovided under the reiavant provisions of the
Rules. Ail the contentions urged in the writ
giefition may be left open.
12%; tiifijti £.It)UH;1’0i«’ KAKNA’l’A.K,A AT BANGALORE W.P.No.l3938 or: 20:»:
%
IN THE HIGH COURT OF K.AR}5ATAKA AT EANGALORE WP.No-i3938 GF 2008
4
4. The submission mada by learned
apmaring for petitioner, as smted supra,
record- J _
5. In the light of the subcnfzssitih many
counsel far petitioner, as sia§§dV_subIa, ” L’
flied by petitioner is wmaw.~., résewang
iiberty to petiticner to before the
appropriate under the
reievant Runes, if he is so
t!j«1;_s;§$£;V1ntenfi’:3ns urged in me
writ pa-t§fioh%ake A¢;plenj;%j%%%%Grdered accordingly.
Sd/-
Iudge
EN THE filfiifl L5UUR.’1′{}F K.Ai{NA’l’A.KA AT HANGALDRE W.1′.Ne.i3938 BF 2(3fl8