High Court Karnataka High Court

Sri Rasool vs The Police Sub Inspector Rural … on 11 February, 2009

Karnataka High Court
Sri Rasool vs The Police Sub Inspector Rural … on 11 February, 2009
Author: Ravi Malimath

¥€.7:’rE*i COURT OF KARNATAKA HEGH OF KARNATMKA H36″ Cflifilif OF KARNKVAKA I*iiGl-B COURT OF XARNATAKA I-HG!-I COURT OF XARNATAKA HIGH CO

.w1m

:3 Tag H353 Cflfifif $? KAR§A?A§A E? aA§§A;$aa]}{*,

mgwss THEE THE 33*” aav $3 Eaaagaav 23é$ “5T=x’

THE KQN’ELE aa,:§s¢z§a §3v:.%§L:%g%3′-‘

wax? ?ET£TI@fi §@.3é§E’§F 2§a9’zLa~3i3;

BE§”§’%fE§EZ1’=f
1 SEE Eéfifififih f
égséiéfifi %a%§”E’ 32 “?§§{§’i3§ . ‘
Gil’? CQQLIE ‘-

En)

Efii §EER§–“a,f 2 iuf
$333 Aawr 33%;: ._*fé?;..%g§a3
gag c$9g§§«V””t vwa”

§%aa”*-_ _ g=. V x
ggsg A§@§%;2:*?a£§§_
$flfia;$§L:§_x=. » *.

fiA:fi§”.u”_ _
Réfifi Agfig? »V>

.m£$ $fi§LEEWH

{hi
K.

W .

V513

‘,$HQ$$§,§fiAfi

‘fi%mfifiKm?Eé¥mm2

‘*§:§¢§;_Ra§REg£§?$§ g?

‘V R13 NaxT.?a:s§§~$§£a§:§x

“3a:;aa5$a¢ Em’§§?E?§®§E§

§t§.§§.:”~§’%:R§ EQRTE Q? i..@3f?’E Bfiafi

»n &,3HT.$Hfifi§
V’ -,.R;=”i§ iZ§§”§§~§§;Sfi?§§%% “%”EE..z§;§’i§§

3&5 §

éikfifififia }’;’%I}§§s§
€235-IE2%f*E’.§i3*i.%.!%§§’. ‘§’.3s.§.§.§E{
€3HE§§§€;§.BAL§.&.E§.I$, BEE”E’?;I£’§’i’* . §?5£’E”E*§E:fi=§é7E§,E

£33′ SR1 EiA3′>§§£%%”§’}i§a??§. R
5: EEETQA §.S5{%C.”{%’§’§§§§

ow

EGH COURT OF KARNATAKA I-HGH OF WRNATKKA HIGR COURT OF KARNATAKA HEGH COURT OF KARNATAKA FRGH COURT OF KARNATAKA HIGH C0

..3-

xegister 5 Crimiaai. fiafifi agaimat :§a”V

raspmnaant ané far iaaua :3? 3 gzit m§_fifin§§$u$V,’

diféfitiflg tha Efifi Easgagfiéat ma: :5 §§:%itf%hé.u

respendent :9 ya: 3? any cfifiatruééiafi-.in” §5erT

prsperty and fa: $t§$$ :@£§e§ueati§§’§$1iéfefi_ j

2. ?ha rgliaf s§g§&§:£§§fb§ui§é’gaiiiganérs
hag aéxce beam 5§i%%%$§ _h§ fi§%§2 by Eiliag
$.S.§a.é3f2§$% :s_ :E&””£c%ri”,§i: §h§ 7fiivi1. Juége
§£r»§n.,§, $§§§t%§§fii g§§ fig gfié fiéifi Bait fifitifié
haa §é%§ “”” ‘§%£§$é§$V%@ =§§% ~§%fs§§§§ts 33 well as
aotica éa :;§L%&3;: v °.

3. ?5& £@liaf7§¢u§&t far by aha paiifiicaara

_béing{ai$eafiy a§i:a:ad by ham befarg tag triai

=Caur:, ituwsfilé fifit afifiitie tham tg maintain tfiia

pé:i%;;s;7§, 5*”

§m’$G far aa the first prayer ig csaserned,

‘”: fihéré is as maierial ea reassfi ta %§6w a5 ta tfis
V, vfiafléal mf the E” xsfiganéent ts iaitiate a
“afifiminal case. ?ha Criminal saga ssmgfit ta ha

‘wfiléd against tbs 3″‘ raagcnéaxi far tfia allagaé

affénca wnubd ha canaifiarad §y tag :3’ rg5§anéant

in accorance with law.

ow:

” *3 $5..

fitfl ‘

” ” ‘”” ‘””‘”””,.”-“”‘?,””” ‘””” W “‘”””””‘””””””””””””‘ “‘”””” “WWW” WW WWW-Wmtmwm wwwn wwwmw mm” yuqmm.mm’M.a~.M WHWW iuwwm MW” mwmwamfimfim flmrfl %.G

.4.

with the azorssaid observations, the

petition being devoid at merit is disposed

Na arcs ts .

Sd/~
Tud<Je_

BSC