High Court Karnataka High Court

J R Anantharaman vs Sri T Kanniyan on 3 June, 2009

Karnataka High Court
J R Anantharaman vs Sri T Kanniyan on 3 June, 2009
Author: Subhash B.Adi
2
O R D E R

This court by order dated 5.3.2009 ‘i3ad issued
emergent notice to the respondent for
records. The respondent is C’

counsel Sri. L SriI1i,vasa Baht}.

2. Heard Zearned cotinsei

3. Petitioner section 200 of
the Criminal oflence punishabie
under instruments Act.

4. M %%%% Em 5.9.2003. On the said

deite, team __was not present. An application for

exemption of’. was filed. The learned

“‘” “‘\””‘ ff-slslfns Ur IKAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH <

Magistxate consideriiagy tI1f3 reasons assigned in the

exeiI:ptio12..Vap_p'fi,Caltio1: rejected the same and dismissed

* the com'p§g"»s'n' t f0:?'Cjno.n~prosecution.

' C' :"'I.eamed.– eounsei for the petitioner submits that on
said "ti-ate there were two other cases in which the
petitiener was a party and he was in another court hail

evidence and as such he had sought for exemption.

~%:;i: