"L
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS '"I'}*IE', 15?" DAY OF OCTOBER 1
BEFORE
THE I-IONBL-E MR.JUS"{'ICL§1 A.S.PAC}i'HAPfij}§E
CRLAPPEAL NQ-;299,x20_: 1 " f V'
BETWEEN: A 'L V
SR1 NANJUNDA
S/O THIMMEGOWDA
AGED ABOUT 3% YEARS
R/AT DODDKA1W\N.§iE»'{AAL.5x " 1' V
Hi}. KOTB3 TALUK _ _.';%.ApPELLAN'r
(BY SR; '1',Y.K.%\irWA_»vv--At>Vo'eA§§§:j"V_ 1 "
AND:
STATE Bi?'ci:2c;i; 1N$13~;§;cfrQR -
OF POL.EC§:'2,~ BEELCHANAHALLI. RESPONDENT;
{ BY sRr¢Q;M. ‘$Ri’3§{1v;§’s:A’ 12193131)? HCGP)
jrmé s:§PP:a2x1,.”:s”§*£LED UNDER SE’3C.S?’4{2} C:.P.C.
mim A pRA”r*z:R____f§Q Sm.’ ASEDEZ THE ORDER mrrm
_ A §VE\7 S.C, NO.,12/2009 CG1\§’\r’1CTEi\fG THE APPELLANT
‘ _ FQE{–.TE’IE’..Q’¥’Eé+ENCE PEENISHABLE EJFQBEZR SECAQSR 30′?
‘ ..§Tz>«::T; ”
*§;%”_:sA§%PE;-xi, CORIIENG mg GR§)Ei?’..R-S mi: Ti-EES mix:
?§*.z;__~:E §:~’s;-i?H\EG:
. ®§-‘i§}E§§€
“E316 ieaznad ceunsai F03′ iéze :3:p;3s:§§a:’:%; 1S abssm.
” Ofiice objectiens are not corrzpiied wit,h. though ihe niatter
has beam a<§jm.12?'r:€£% 50;: office Gbjsctiarga an 4 C*€?CaSSi0I'3S..
ix.)
Hence. the appeal is disrnigsed for non e::on'1p}iaI:{%e of {)ffiC,E;'*:
Gbjeciions.
(“kg