High Court Karnataka High Court

Sri Pillappa vs State By R M Nagar Police on 6 January, 2009

Karnataka High Court
Sri Pillappa vs State By R M Nagar Police on 6 January, 2009
Author: N.Ananda
IN THE'. HIGH COURT OF KARNATAKA AT BANGALGRE

DATED THIS THE 06TH DAY OF JANUAR§>I..i2. '§)':C§v'4«'§'V«~.V:I" 

BEFORE

THE I~§N'1:-3LE MR. J{IST§;C§§ 3'\z'.A:~:,§x«:~:"13«.<s T " 

CRIMINAL PETITION' No.3591. 101:' 2603 2 %  

BETWEEN:

1 SR} PILLAPPA ,   = 
S/O LATE DODDAILAIQXPRA  V. "
AGED ABOU'F34YEARS'  i  
R/O NO 3, 5TH moss,' salami mc3A;<2._'; .. 
RMNAGAR_;':31_aNGAL012:2;g36' I 

 PETETIONER

{By Sri: Moiiiij  AfL}V"o;cA*FE }
AND:  1111 _ '  V ' ' I

1 STATE BY RM-»1~;AGAi2.POLiCE
_REPRESENT.ED._I;3Y SENEOR PUBLiC
PROSECUTOR, AT'I'AC'HED To THIS HONBLE
CCEURT; BANQALGVRE  '
5 " _  ._  RESPONDENT

“{B_y s:?’; éa’iL:3ALA;;RIsH’i§£§, HCGP)

“t:ré:;;~2-2% ‘:5i:;2:ti>.~ U/S.48’2 CR.P.C PRAYING TO QUASH THE

ENTERS PiQ{‘sC’.E§iDINGS m S.C.NO.’?’74/{)7 PENDING BEFORE
MAYOEALL, BANGALORE.

This: petition, coming on for admission, this day,

W ” K made the foilowing: