Karnataka High Court
Sri M P Neelakantaiah vs Sri H Puttaiah on 5 August, 2008
MW 1
' ~V, Eangs_9ree56Q¢O73.
IN THE HIGH coax? OF KnRNATAfifi.AT Bxufingoxfi
narsn THIS THE 5"nAv.3F AUGUST 2do3__"7
333033;"
Tar HUN'BLE HR.JUSTICE Hagan 5H3nT3u3GefifiHR
CRIMINAL PETITIOfi H8.£fl7dfiG08,.
:i.M.?.wealakantaiah,H_j»
0 Late Puttaéwamyg . , *.\2
Aged about 63"yéa:s,T {" A." '""
REBIBEHT mE.ca¢finahayggghapa1?a.,'
Villagr, H&ga3andré'PQSt;fi"'V 5
aanga1craf55o¢T3;,:_»_Y, '«-W< ...PETITIONER
43" E53}A.R,N3njufida"G@9da+Advj
_sR1.H¢§uTTA1AH;"*
' s~o
HATE HRNUHAIAHH ..... H
".A5En.a3amT.65"vEARs,
F£;§Qfifi?_BEtfififlNANAYAKflRAPALYR
Vil_;;g, Nsqasgndra Post,
...RESPONDENT
“‘C fEVQ5§i,HLC. Hanumaiah, HCGPJ
-9-
“This $ri.P. is filed under Section 482 of
{ = “the fr.F.C. praying to quash the entire
=pra:eading3 in C.C.No.7419fG9 {PCB Nc.4521JOB} on
the 3:13 Df the V11 Addl. CHM, Bangalore.
' I-|"hll| Ln-- "- :5-
3. Petition is accardingly dismissed, ‘Théf
amaeyvetians made during the gcursafaf this brfleb§
shall not influence the trial ¢éuft ifiWde:idin§*
Tn? matte: an merits.
IH VDIVIVNHVJI :10 Luna-1 Hnlu um –