ORDER
The patiticanar is accused _.i’~::::’~«._4l_l’!:.’;rima
N€2.’3’3/2009 registered by Habbagadi
offenca punishable under Sgfgtirm 3”:”6~ ‘4
2. complainant is t:afs@_’ .,,}’;~aVhé.iu
that, what: she had .gragig;Ag”:~.;V’t’i:a cattle
near Raj apura gztgve, ‘A1;-1*a<VI_V§."'L'vs.'.1<:'~:-»..x,1.ae§:'1";f:ar<:,iJi::1e pulled
her and comittedl'apé,_V3':-S;a€"'l?:'§%f§al¢d thia fact to
hm? hu5hal'i§i'fi__nd ya complaint. in
her alleged that the
a¢:c:usa:i–»..,r$a§é*a;;1 halt'-.
£359?!’ CQUFW 0? KARNJHAKA 5-“§i6%~I CAQURT 0? l{ARNATAK& MRGM COURT OF KAfiN£3%’m.KA Hlfivfl COURT OF KARNATAKA HSGH CQURI OF KARNFHAKA HIGH E
3. alleged against
the accusazi7._ iandVVV’ ._;fi§’§§;&aling the facts and
v:i.4;cum3j»’:§j:§§:ue3VVof’ ____ fiase, not a case for grant
_ _
., Biamissed.
‘Judge
14;-31,1