High Court Karnataka High Court

Sri Lakshman vs State Of Karnataka on 23 July, 2008

Karnataka High Court
Sri Lakshman vs State Of Karnataka on 23 July, 2008
Author: Mohan Shantanagoudar
IN THE H163-'I COURT OF KARNATAKA AT  ~.

BATE!) was me 233° may or JULY,  "  ' 

me HON"BLE MR.JU5TICEV»!A§_3HAv{N sHAmA:~s.§;scéut:g§a k%

cn_:g_mNA;, Pamo3~:[No,22o1i2bo? 
Lakshman       y  
S/o.Venka1:es1:.1.  '_'.  1: 
Aged 2? yea1fs?__   . U 2  
R[at.No.*243,  b  
5*hACross  "   "

B.Chat1(ii;éippe{v5?iag;{z4V' 

» T .. PETITIONER
(By Sri JAdv.,)

ANi);  "

   
 f~'..ep.hy '{)$~:;erAVIix3:::ha1'ge of
L'Po1icfiBi*7it'.9n  % V A 

Adugadi Pofizx.
Bax1galo;*e'Ci:y .. RESPONDENT

* ~ . ‘~{ByJ Szi..P,_i§1.Nawaz, ‘AddI.SPP)

_. uuuu It’—–

‘)

8″.-I

This Crl.P. is fileti under Section 482 of Cr.P._C,V_Tbj;:?T~ihe
advocate for the pctitiensr praying that this i~i;;_’i:1c”*-‘3eI,:’*;*t

may be pleased to quash the cum’: pibcccdings .

petitioner in CC.No. 15128] 2002, pending on the fiie,$ ‘of *”-fit

AddI.CMM, Bangaiorc City for the offences unciegf ” 2
Sections 143, 145, 14?, 143, 333, v573i2A3E,’*44~8’x 429;

Section 149 of IPC.

This CILF. (reaming on*f£1:r

Court made the following»

%aRyEk f.

_-.n—-………..

Petitioner has of the
pmceedings on the file
of the VI He is being
tried under Sectians 143,
143,14?;14S;3fi3;é24;448,429,5aqsrjwasmmuon

i49££E?Ct n9 ”

are already framed against the

the order of framing of charge has

Thfi evidence of the Witnesses is aiso

V’ ‘Cf in part. The version of eye witnesses 1 to 5 if?»

//>

.3.

already recorded. In View of the same, thezre is

t0 quash the proceedings.

Accordingly, petition is >

Trial Court: is directed to dispos飒9f

as expeditiously as possibifiy’-Abut V. t.b.6

outer limit of six moaétlgs of ‘receipt of this
order, if both the pan;’es%%¢¢¢.g§e;rat¢;%
…. t
k Judge