Karnataka High Court
Sri M Siddappa vs State Of Karnataka on 22 October, 2009
IN THE HIGH COURT OF KARNATAKA AT %
BANGALORE gj
DATED THIS THE 22"" DAY OF OCTOBER I
BEFORE
THE HON'BLE MR. JUSTICE HIJLI:}'V};I5I,¢..RAMESH;VA
_(_:_R7II1\m/_I,IWNA__W; PETITION .N0.%12éS O§#200SRT
BETWEEN: %M &
1 SRIMSIDDARPA" X
S/O LATE MUNIY~A?.P~A<.A
AGED ABOUT 53 YE.A=RS., ~ ~ I
k
SMV . I
R.AM_AKRISiiNA:R.O'AD,_
;IIOSAI<OTETOwNf,
DANGA LORE'TD1S~TRICT.
2 SRIC=.,SRINI-VA.S'A¥AH
" _:[ S/O CHIKKAMUNIYAPPA
AGED ABOLT? 52 YEARS,
S. , % AGRICIJTURIST,
" - R;<ATIaIO.999, KANAKANAOARA,
A S'APTHAGIRI NILAYA,
KONNORAHALLI ROAD,
HOSKOTE TOWN,
" BANGALORE DISTRICT. PETITIONERS
--A.V'S(--R_x}'Sri AMARESH A ANOAD1& Sri DHANANJAYA,
' ADVS)
IR}
STATE OP KARNATAKA
TOWN POLICE STATION,
KOLAR.
COD POLICE
SPECIAL ENQUIRY T
COD HEAD QUARTERS1,
NO. I ,PALACE ROAD,
BANGALORE.
BY DEPUTY POLICE
JOSE K_UTTV[ANIMATT--AHIL-_ I I.
S/O NOTKNOWN TO T}iEV'P.%Z_Tl'i"I()1'§IER,
AGED ABOI;JTV_5.I 'YEARS_,_ I' I
R/AT DON'~BOE%CO'~FROYINC'IAi,. HOUSE,
RB NO'; 551 A/__I1LTON' STREET,
E~ANGALORE., (D_ELETED)'"
JOSEPH ELAJVNANLAISI
S/O OEOROE E.L'A}J"ANAL
j ' AGED ABOUT 49 YEARS,
" R/AT DON' EOSCO PROVINCIAL HOUSE,
$ A ALORE.
(BI?
P.B.N0._.551, MILTON STREET ,
Sri-G'I':iH?:KVANI SINGH, SPP FOR R1 & 2,
Sm MALAYIL, ADV FOR R3)
& '~._VA'.I}'s'/
THIS HON'BLE COURT MAY BE
' THE CRIMINAL PROCEEDINGS I
THIS CRL.P IS PILED U/S482 CR.P.C BY THE
OCATE POR THE PETITIONER PRAYINO THAT
PLEASED TO QUASH
NITIATED IN CRIME
WM
CARLTON HOV:lJ SE}§:..v.V.V £ N
RESPONDENTS
No.30/07 ON THE FILE OF THE PRL.C.J(SR.DN.) AND
cnM,K0LAR. .x
THE cRnnNAL EEnTK»JcxmnNG bN Eds _
ADMISSION THIS DAY, THE
FOLLOWING’: E
0RnER;7*
The }earned Counsel for t_he:-,pe€jti0ne1″s._V:hfis seught for
permission to withdraw tfie~”pe,titiLon»’svincejtnes petitioners’ names
have been de1et;ed::Whi1e fffling::f:he_’C1)ta.r_geV
is (.:1″is’r’n’1ssed as withdrawn.
Sd/–
JUDGE
1.
COURTmMADE;THE;’_