-1-
IN TRE HIGH COURT GE KRRNRTRKA RT BRNGALDRE
DATEU THIS THE 29% DAY GP AUGUST 2%?
SEFORE
THE HON’BLE MR.JUsT:c§wsUBH$sfi §{Ab: ;’
CRIMENAL REVZSEON PgTfT1§§”N0}9§;f2§é§ }fl
BET%EEN
STATE BY BA$§§EsfiAR§fiA5Aéa%
POLICE STATION “‘
{BY SR1 ANJANA MuR?aE,:H¢§E3[f. ,
RND
1 :R§AN’MANsQQR,’;
S/0?g;a3DU;,xy§QUs
.. AGED AEauT”4?»y5AR3,
vf<N0.11,13RDVMA:§;
*_KURUBARAHALL:;'BANGa19R£.
1 Q.K*éaaUL_KuDmus
'. kSfQ*K;RB§UL guggus,
Nfi%U%flE86%fi&
%N@,::; 333 MAIN,
';.uKUR0BARayALLI
", EfiN@ALGRE.
:b’*,;Q PETITEONER
-4-
erees~exeminafiion is net sefi§ieient”teueenViet”
the accueed,
continuing the trial. _
4. If the materiel
prosecution is ineuffifiienfi fie conetifute an
offence under Seetio§:3{l}Kx§ efi,£he said Act,
the trial Qeutt was gel: within its limit in
disehargin@_the eeeueedLe°I*find no xeason to
interfere with the”3eme. RV
Ax Criminai revision petition is dismissed.
%Sd/-
Judge
then there} is,9ne.-Qeifiig $5
prcdeeéd kfi§” the’