High Court Karnataka High Court

Sri Renukaradhya vs State Of Karnataka on 29 July, 2008

Karnataka High Court
Sri Renukaradhya vs State Of Karnataka on 29 July, 2008
Author: Mohan Shantanagoudar


‘curious: ‘I: a\r”1|\v’rwva~nvar’- uuuuruu var-air-In ‘qr-I s-a-us-var-wuarwuuvw 1:: vw wuwriwuuu wry -wt–tutu I

IN TI-m rm c:oUm’c1FKAmIA’rA1m A’raAm3A1.oI2B{

mwmnwwm 29%: ms! or JULY 2oos ‘

mm HGNBIE l£R.JU8’I’l3E mam

1 mmmmnmm
AGED Anal? 81 ‘(EARS . V
mm :~za.4s;2, 35;: quaiermas ”
{~13-%I*1l.”;’£B3?i r ‘

2 atxnocz-mz4;=;V.V 11;__ _ –
DIG –

1′-:..-’12. ”

:»x:n.mn1:4;__L2xYou’r_ ‘ ”
nAms.m.onz_V .

. . . I’I’£’1’l’IOIIII

GCHDA, ADV. ,:

(‘III I

s*m*m’ ox?

HRNBINE LAYOHT POLIM STATION
= .. REP. SR. P’UBI.aIC PRQSECUTOR
mum wzmms
gr.’-mznxamvmax
nmaznwnn CITY

. . . IIIFOEI’

‘ (BY 331:3. HNA ECG? 3

guy” gr “Anny-\uk\|\M rllun uvunu vu l\rIl\l1rIuI-nu-1 .-

-n-un—-

. nmn \-mmvmnnu an mnnn nan-c wv.1vuMw an mnoa I-IQIH VXVLVNIIVN -.-Io 18:10:} H-9!!-I V)!V1.VN8V)l :10 3.8903 I-I91!-I V)lVJ.VN}i\’Dl :10 .l.!lfi

\J\Jl\.l VJ! I1-l”I.I\l1l’III-Ix’!-I Ill\Itl mutton: 1.1: nsxn-vn-nu-uu-u rugs: \.-up-uni was I\r11nl’rIll’ll\I’I ll

-c

mun \-\I\.Il\I vu Iv-lsI\!1lHu”‘|l’\l’-I nrun uvuiu Ur KAKNAIMHA mu

mm cm”? :5 Imam U.-‘s.43a CR.P.C 9na.v1nc;.*”—-.,

Tn izzuaass ‘ms wrzwroxm on 839.11. IN THE mmrr Q1?”-._
‘3’!-!EIR mus? IN ca.m.1o3/as or xmmmx
P.3., Barasamnz, H!-1’I¢I-I Ia nzwsmusn ron__:
OPFENCE 21335. 49:92:», 307 or 19:: Ann smc.3 &:_& veg ”

ILP MET.

ms cnxnxuan PB’J’I’S’ION cmnis os 1;-ma,»

THIS DAY, THE C0r’JR’i” MADE THE ”

mas pemm’ ‘ “us mad A Cr.P.C.

Peuuormsf to withdraw
second petitioner is
aimaaae?’ 1 , f ;

pm is accused no.2 in Crime»

Layout police mm. mom

pmténhnhle urfler Sections 4984:, am

3 as 4 ornowrypz-ohaomnnot.

A Petitionaa’!lI:s.1 in ngadahout 31 yuan He in the
of m The oomplflnt

dinclnsm aartn’u1’uaguoamg§’nz:agaixnta1ltl:nfn1nily

V’

I-!9¥H VXV.l.VN8V)I :lO M003 H9fI-I V)iV.l.VN3V)I 30 .l.8flO3 HSIH VXVLVNHVX 50 1211102) HQIH V)l’VJ.VN3V)I :10 {EH03 HSIH V)IV.LVN8VX :10 .l.2lfl€

(‘(3. (1 31243.17; 3.53 (CS2 CT zhzzabxb 139″

(‘-7- S -E:-‘n-T-5 …- -F1-..r.. fCr\lmI..n.f- «E -.qfi-l-‘:-:-5 – II’: I ‘(gt {I -52 5-3-5 Ind-G:

Sd/-…

Judge

with ma auretiea for the Elm sum to the
safinfacfim vi’ the fiIfi Omen-..
Pbtifizim No.1 shall attend the
1’9E”1°-13.? and shall not

iii) Petitiotanr no.1 shall mmfk hie

every Sunday betwnm

3′-31$
iv’? Pbtitiormr Na

0:… 5.<»<zz.S_ mo 5.300 192+ 5.<»<2§§ ".0 ._.~m…0U :2: <¥<h<ZM§ ".0 .–.~_3CU 29.3 <u_¢H¢Z».(v_ .~_..3_.+xD3J £32.. ¢fl1.E7_K.:J. L.) .533.