OURT Oi' KARNATAKA HIGH COURT A_.OFv-LKARNATAKA HIGH COURT OF KARNATAKA HJGH COURT OF KARNNMKA HJGH COURT 0'' KAHNIATAKA HIGH COURY
IN THE HIGH COURT OF KAR'1ifA'I'AI{A AT BAIJ
mama ms 'TIE 11% my :31? JULY O O u
BE-FORE
TIE HCJN'BI..E MR.JIIS'H€3E MGEEAH;
g .3. % * O
§
SR1. Y.s.%Emw~.!UR1'HY
a;€.~?.c.nAI~mmA1AH,
A£}EEAEOU'I'45YE'AE3: ;
No.76. 1833'" _
2019 mAm,uc,._m*a:'Uim, '' ,; " A
pmmozsmn
(Bram.
£1
1. start: O
-' '. .....
macs,
4 .5229 no 1.
_ nmmw smmzmmr,
V KARKAEAEA Lmmmmm ASSEHBLY,
A % % BANQALQRE. msmmsms
am. ;m.NswAz, A139}... app ma RESPOKDENT N0. 1)
Criminal new is filed under season 432 of
p<ra3.r?1:Ig to quash the FIR damd 30.1.2008
" rfitmad by the 11"-' respondent pralic-as and the charge
COURT or KARNATAKA HIGH aoum” or KARNATAKA HIGH COURT or KAINATAKA HIGH comer
cum ur asAxNAIA1u\ HIGH COURT QFKARNATAKA HIGH
sheet data-.d 1.3.2808 pendim on the fi1¢ of the ‘IE Atldl.
Cmfi. Bfialore in (3.C.!%-.7399/{)8 anti drnp and_a]1′-flm
fizrther
Tm C:.£*imJ.na1′ Petitizn c:om.u:ng’ an far adm..as””:
day, the Cuurt made the fo11ow;5ng:~
Lm-ma Additional State %
nntice an belrmlf of Iesponfixayzt 3&1′;
2.. Hard and
3. Based ladged by the mpomemt
no.2, :2.c.mg.?399;:gg3L:A%%[%;g” regs’ terai mm’ 1: the
peawmggg mmnfgauon have laid the
953.-mags This petitionis filed fir
: Sims: the charges areyet to be
has gota chance tn arguefor hi
_ It is aubmama bym: learnxxi mums; for the
% _ am the peuzusam has already find an
fiapfiuatian graying rm dimhmynghim. If it am, he has;
V’
DURT OF KARNATAKA HIGH COURTb_0’F’§{ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
toarguebafeafiflmamntbebwfarhiadisdmmg.
tI1ene’nus1:aeedt::eni:a=rtan:1′ :1. I I
peuzamn is acmcrmg1ym.m…4.O I 1;
petifionm” 3213 argue fzr his V
below. Ifmmb; am
oomidemi by the courtbezqw aa,