Karnataka High Court
T M Srinivas vs The State Of Karnataka on 2 February, 2009
a (By 8:; Associates, Advocates) M:»,paw-mmar . }(By Sri B.Ba1-akrishfia, new for Ri; Sri M.N.Neh1'u ea Asstmiates, Arivocates for R2) IN THE HIGH comm' OF : I§§:§:i' A' DATED THIS THE 02100 DAY Q-.v*j'14*EB1§Lig§.i§§ V' BEFORE W_ V' 'n u kup THE HON'BLE MR.JU$?.;cE ;?;N.-%.}$¥»I':3fi':.,;v"" CRIMINAL PETYFIQN---N'o.5»497/2006v... BETWEEN: _ , I. 'I'.M.SriniVas ' 'a_ Z S] 0. Late Muda]agi1'ig0w_*da" 1 Aged about 38 yeaté V' " . ~ Residing Einprémisas inNo.'938--,.'"6?§__Cmss BSKI Stage,fH_ _I_f31c,fié:, Bgngalijm. , 2. Dr. 'F.M:~Dé*.=éraj 3 V 7 " s/c5.%"La¢¢"iMud§;1agi:~zgowaa'"""' ' aboi1t"34:_ __ I Reéiding in premises 1:50.938, 6* Crass BSK 1. stage,'-11 'E3Io<:lrT1=Gaie Police Station =.__Rep.- hyihe State Public Prosecutor. A' ' Advocate * #' 46, 1*'? Flam', above Dhanalakshmi Entcrpfiscs Chan.n<21Road, I main Road, Cholurupalya Magadi Road, Manjunathnagar Bangalore-23. . . . Respondents