Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

Shiva S/O Boreshattaiah vs State Of Karnataka on 14 July, 2010

Author: N.Ananda

Bench: N.Ananda

._ 1 _ N THE HIGH CQJRT OF xamwamxm AT mmn '1'!-IIS 'rm 1413 my on' JULY 201:3 % % ' BEFORE A W 8/0 abcut 19 yam ' @ Santhaeh Kumnr E}fa%5\ia k% Aged about 17mm 3} :3 Iiumam Aged about 12 years

8. Chamim S] 0 Marijogaiah Aged about 42 years . Davarqja Sm Cha1uvaiah@ Samar Aged sham: 26 years

10. Bars: @ Chikiwnu S! or Andanaiah Aged about 32

11. Parammha T ' Sic: Marflcc@:'ah '- _ 2 * Aged about --

Rlat ...PB«"ITI'I0'I"o'ER8 9§§% '§£~xai%? m min by Rep. by Pubfic Proaecutcer Court Buflding ...RESI-'DNDENT %% vim Kama: Muse. HGGP) 'I'l'5m Cr}. P is filed txfler Suction 438 Cr.P.C ' p:'aymgtoca11m'get1mpetit:ia%onbai1inthesemm,cf their art": in Cr.No.:365l21() of Sui:-angapattana R8, Mandya Dist, wfich in rqd", {hr the ofiae PIUIS I43, 147, 3.43, 443, 427, 33? rlw 1443 af rm. an 3 .-

Thim petitfion comim on £91' ordears thfin day, the Court madethcfelhwim:

QRQER Pbfitiotmn are atrayd as Crime Ha.265I2010 mgmm-mi under Secfiom 143, 147, fj'r2*3f,". 1;' 3fi{'f*v«.V1:;'§5v % Sectian149ofIP"C. 4' Caramel for
3. erf Naguvanahalli, Hobji, Taluk. The mat " naval """ " that on 31.5.2010 at abcut was mm in an village: to H V' impu-apn canduct of accused 119.2, authority of mnchayathdara.

pwevioua pnmfmyath. It is aver:-m in the T iriformafion that aim: the members of panchayath gatlfi, pt-.atiIicr% itofiax-med withdeadly wapomamultedsaaicnmawmxrbstnttwee N, .

Inn 4 an pamhayathdars, $13' , Mabadesraawaxrgr, Lakeshaswamy. It is allqed that _. - Kumara, pctétzbner No.3 Maru and pefitiencaé _ s_ and . _ h' ., witha chogper. V _ V . '

4. 'l'.hc mm coumenég A available the copy at' and 12% had lodged at 4.00 p.m., amum by and the fix-at informtinn, Aityfi had mt suffmed any injurm. 4' weapom had assaulted the Th¢ petitison aa relatas to 1 to 5 mam:-t be:

om: acts apart from the fact that they had also attewed the pancmyath. gm \~~V\A.«*--~C£a-- « no 5 an jm-hdictricnal Court. In such an am-ma Judge af the consider bail applimfiorx... m;%%i[ % k 1n&Ae' need by abserva!:nm' m" 'Edna:
ETEEDGE