High Court Karnataka High Court

V Mohan vs R Ravi on 9 July, 2009

Karnataka High Court
V Mohan vs R Ravi on 9 July, 2009
Author: Subhash B.Adi
...uuxI ur nmmmnnn mun LUUKIA !.-r|_- nmmnmnn HIUI1 LUUKI Ur KA!i'f'«'..£\!AK.A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

IN THE HIGHCOURTCF KARNATAKA AT 

mm THE THE gm my 01:' .JULY2oo9[ %

B§.E'.QB.E.2

T!-IE1-Dli'BI.EMR.    & "

 

vmonan; 
S/OVARADAPR     *
AGEDABOU'f33YFAR3,    

110.111, 14'"*.CRCJSS,~»~v._}» _   L

   
ASH0KHi>.G£;R__V_ % . A  s 
 A   pgmmnn
Rfgfivl'  ., 

5432:; Aacxrr 35  '
NG._V6.'5,,' cmss, 
BT  "C»fiWAPPA LAYOUT,

 %  BEHIND eREEfiwA;sA comm,
  B;-HIRE»  051

RESPDN DENT

iii-ii

  CRIMINAL Pmmon IS FILED UNDER
% Tij£.°-E'C'I'I€.)N 432 OF THE CRIMINAL PENAL CODE

 THAT THIS HON'BLE COURT MAY BE

'*PL4E-ASED '10 SET ASIDE TI-IE AFORESAID mnrcnnn
'ORDER DATED: 07.03.2009 PASSED nv C.C.HO.
2146112003 BY THE LEARNED ADDL. XVI. C.M.M.,

BANGALORE, AND REMAND THE CASE TO THE SAID
COURT WITH A DIRECTION 'IO GIVE AH OPBOR'I'UNIT'Y



CQJMW" Q?  MGM COLE???" KARNATAKA HIGH COWRT OF KARNATAKA HIGH COURT OF K&flNATN(A HIGH COUWE'  WM%NA'WiKfi MGR C0115!'

TO Tim PETIPIONER/RESPONDENT T0 (;'.O1\m.Y WITH

11:23 ORDER’ REGARDING ISSUANCE 01? To
‘rm Accumn AND nmxsmma m fi’§SFO$E~OF
THE cm 153-»ACCORDAHCE wrm LAW. % % Y

ms CRIMINAL PET’ITIOH c<::n?mc;k%%[[%€31wT:=%12%%
mama TI-{IS my, 1’1-Ir:*.j%%jk%G<IX3I'-"I?%

m:.Lowum; – 2

Leaaxm (:01.1$9i3J:'f°f'~"ii§!' V p:;a¥£ViW:i.?11.¥I;Am3"Vfi}.& a mama
to mmart the! Cr'nm'1m1 Appml.
Mm 3 dmaism with
hberty Petition izztn Criminal

Sd/~
Judge