High Court Karnataka High Court

State Of Karnataka vs Srinivasa S/O Mudalagiriyappa on 5 August, 2009

Karnataka High Court
State Of Karnataka vs Srinivasa S/O Mudalagiriyappa on 5 August, 2009
Author: Subhash B.Adi


wt”: mwwww um” mmmwmgmmm Maw-W mwum ur mwmmmmmamm flaw” uwum V!” iwaatmimflna Milan twvum us” amavmmmm nmw mmm 0% Mmmmmm HIGH CC

IN THE HIGH com? or mmwm, amsamas V
nh-ran ‘!’!»£IS was 5 ‘1’}! war or mans? 2909
BEFORE V
TH: 1–roN’3:.1: rm. auswxcs am ”

CRh.P No 49;9 cs 2éo7;fL7′ 1 M %
Bmwsm V’ M

swam or mmrm
av seam roman. —

*    A . ISETITIONER

{By 5:1 2 mwmxsgmn,   

END

sR::»s:fi'i;sa  

sfo..r>iunxZ;8£sI’R1?Ap93″””

355:9 ‘ _ «
_ ‘Rm ‘Cm: mamuf?I,G2NmmL L1 ,
Gusaz Thfiiifir. _ ‘
wmmn n:t.s=aia1z:’*1*.

» *” % … nsspoxnsn?

2 ‘V A ‘?fiE§<_CRk.P rxnsn Uf8.639(2} cn.y.c BY' vax
_ 7j'_-aim '11:: rawzrxouxa raavxxs mm? was
'r;6N'nLfn4:f–,%.a'ounT may as pnmszn 1'6 331* A8193 THE
V o"a:;x'7'a.1 Vanna 12.01.2907 P353313 3? 1'1-m I
x;fiDBB;SES8IONS aunsz, TUHKHR In
"*.C§L.!!ISC.NO.14/200? Am CAHCEL THE am. saazsrrsn
TC 7'HE RE3!'GNBENT"'ACCUSXD BY A§.:Ln0W'ING TKIS
T wrxwzox AND BIEEC? mm? THE RE3?{3¥iDEH'I'-ACCUSED
33 CQQIVTEB 'T0 JUDICIAL CUSTOQY, WHICH I 5
RWISTBREB 3'03 Wm QF?§CE P/UiS.499**fi, 392, 291
AND ao4»a or 12¢ R/W sac. 3, 4 a 3 or n.9.acT.

Wm wmwum WK’ mmmmmamnm smwn Mtfiwflififi we” flmfiwmfimfim fifitéfifi QUMKT Oi” KfiflN&”E”fla%e% W63″? CIGURT 6? KARNA?fiKk HYGH COURY OF Kflfiwfiifififi H13?-6 Cf

This petition is coming on far o::da_.x:~_s this
day, the Court made the .t’ollowing:-~ T t

The state has :i1ec:i__ t:r:::i:.§; ggt-.’ij’:i:¢ss..’vv..:§£egk§’.ng’~–.

cancallatian at hail _:::~n’_ thé=t §round.’v–“~tt§t’, fin;
offences alleged are “”‘;:.1g;Tf1i:sh:ah]:$3′.aV_ Vtfictiats
498–A, 304-~a andiqoz”t.j:4:§;A-._«tn§'”:La§.§nea Judge
has failed to t’ statements <31'
witnassegg that the matter
is set .:£*£:¢:f<%§§:4:i;$.vi$Vg::._:;:e::12sad statement u/S.

313

the circumstancms and

c9:ts_;3ida§§in g vthaf. tiin trial has ad-as ta an em,

:_a, cage 135:” “”” ‘ivntarferonca.

 ._    dismissed.

Sd/-3
JUDGE

143%.!