Karnataka High Court
Sri Lakshminarayana Madhyastha vs The State Of Karnataka on 18 June, 2008
v.V"'A---FOR THE PETITIQNER PRAYING THAT THIS HCWBLE
¥ C()UR'l' MAY '*--l;5EJ t-'Lb}ASb}i) 'F0 3113'!' ASIDE THE} ORDER
-- -._f_73'I7,3Q.12.2OO6'1~PASSED BY THE ADDL. C.J (JR.DN.) AND
_ _Ji=.%!Fr.,:,n KUNDAPUR, IN 0.0.2829/06 ISSUING THE
'.._§m:G<:13ss"As AGAINSI' mm ONLY ALONG wrm FIR AND
CH_ARGE"SHEET.
T """E'i1is Criminal Petition coming on for admission this
:1.-53;' the court mafia the foficwing:
IN THE man comm' OF' KARNATAKA AT BANGALORE
DATED THIS THE 13TH DAY OF JUNE 2008
BEFORE
THE I-ION'BLE Mr. JUSTICE H N NAc3;mv:@HAr~{
CRL.P.NC).929 OF 2008″: ‘
SR1 LAKSHMINARAYANA MA13HYAs3fHA’
s/0 LATE SRINIVASA Mapnmsrua % _ V =
AGED ABOUT 55 YEARS * % V
Mn:z,mAr¢;:; — _
KONI VILLAGE 13$ POS’_I’=-5_762;2’2″‘» %
% 2 A i::%:3’f1i€:()’hIE:R
{By Sri : U s YQGESH égsséééazffis)
AND: T? ” A’
THE STATE OF i{.M§’r%A’f:xI§A._ ”
BY SUB-1Ng9E;croR.,o;?» POLICE
1<;1¢2.t~;'I3AI9§;:§2_AV POLICE "E-;»"wI.'AfI__'_I_A0}"i
.V « % …RESPONDEN'I'
( 31'{ 35;: -: _V A ..:r'; .Rza:sé1:fi;:<_.:=< Is}-I132 . 'EI£!('–':
“‘c:i>’1 ..Vp”Fi£;E–D’~§j)’s.432 CR.P.C BY THE ADVOCATE