High Court Karnataka High Court

Sri Narayana Shetty vs State Of Karnataka on 13 August, 2009

Karnataka High Court
Sri Narayana Shetty vs State Of Karnataka on 13 August, 2009
Author: Subhash B.Adi


-1./’/I-:’v{V ” .:f£: mamas’-WA, H08? 3

‘T;CSL’.’i% FELES uxsaaz c:R.P.c; av “f’HE ABVOCATE FOR THE
2 =,PE_’}’i_’F£€}!\£’E’R PRAYING THAT ms 1-1C:’:N’BLE comm MAY BE

!N THE E-EEGH COL} RT OF KARNATAKA AT

mmn was me 33″‘ mm :3? AUGUST, 2959’ Q f

BEFORE

THE HON’B£_E MR. 3usT;cEMsu%a1éAsT§+T WT ‘T 7

cRL.F*.1~;q,;_;_;_3_t)9:2′(:a9v§T’–

BETWEEN

uuuuuuuuuuuuu mu

4 SRINARAYANA Si-£ET’T”f”‘–.

310 KR§Si~iNAiA1-E saerrv T
we HADEBETTU Hmsa ,K.~:%F%_J’E A
HOSGOR ViLi.AG4*E,.’n1_DUiF’ITALUK4V T

% % PETETEONER
(531 Sri ; GA§€G;}3.QHARAL§H’:_T&.T5§£f.§§iv§.l§\2E9 ADV)

T ‘MATE as KAQNATARAT

av ‘iTS :!§iSPEC’FQF7; 0? POUCE

TmAa&HvAvA§4AiT~?r>L:cE sTA’:”:o:~:,
Lt;–zi3um TAL-!jj§(‘A’TI=

RESPGN§ENT

T. =F”%-flE3?’&SE%D TC QUASH ANTI} SET ASTDE TFEE ORBER SF TAKSNG

CQ{5i’4£ZANCE AGMNST TEE PETE. DT: 30.05.2089 BY TEE LEARNES

“AMA{.§¥STRATE OF THE COURT OF ADDL. CWIL JUDGE {JF-‘I.DN.) ANTI)
‘«.JM’%”‘:G UQUPE EN C}.C.NG: 2’?89!2009 SO FAR AS PETE. T8

.;CC¥£’éCERNEBK

This pefiitien coming on far crders this day, the com:

fczfiewing; ._

Petitioner §s questioning the proceeé§’§ng§._Ti”fiT

pending on the fiie of JMFG. Udupi.

2, A eomgziaini is flied befor:->__zhe Erém§ié§1r§ia.?oéicé6n 43.2909 for
the offence punishable under Se’i:tEo_§1s”1-4:33;’ 566. 3539 rfw
:49 of we. The po!ice.E§a}$–. _a*r~.ag3:sj;t§’:_fé ‘céfimptéim in 0124852689. The
compiainant aiiegeg’tir’$at_§i§:c;:isécE{f§~._féi3_r§¢a_téd’ the revenue records during
the pendenc§1…¢? me kri%;:.i’:fe.f “E;~s’f€:r§””:i1e fiuthofity in respect of tenancy
issue. Accused;-2′– :jnarf_e éi _ci’i:§§::fi:’i”‘.;re4jspas3 in the Sand, abusafi her and
threatened kiiiher. Th§_2 a§§egé;tiens made in the compiairzt $how pr§ma~
fia’cEVe’¢fasejVV:ia§%e§’§§7a7 gains: the accused. Even if there are any grievances,

the .§ibény is seek discharge at appropriate time,

T’ ._ Ci}.”¥S§éeE’if§’Q the__visas§::é; this is 21¢’: a case for interference. Accermngéy, the

” ~ –§e:::%ca nisaisgezzssfea.

Sd/-

Iudge

%.%.g:«::g2