High Court Karnataka High Court

Sri S Sudharshan Singh vs The State Of Karnataka on 12 August, 2009

Karnataka High Court
Sri S Sudharshan Singh vs The State Of Karnataka on 12 August, 2009
Author: Subhash B.Adi


IN THE HIGH mum’ <31? KARNATAKA AT BANGALORE
DATED THES THE 12TH DAY 01:' AUGLEST 2099
BEFORE ' 'V

'THE HONBLE MR..JUS'I'§(3E sUrs;~iz;_3-}~z..A':j;;s;1:$.::: ._

cmmnm. mrrrrox gofiggggggi' " 'V , J T

BETWEEN:

S::i.S.Su::iharsha1:1 Singh,

8013, of late P.Sham Sizlgh

35 late Viglayakumari,

aged abaut 43 years, –. . _
pmpriétor, «
M} s.M:aha1akshmi ken Om Min€::=:, _ V
No.22, IV Mcxiel I~iou$:e4’S_t1ivaet, ‘
Basavanagndi. _. . ”

Bangalore –~ 560 004. ‘

._ …PET’I’I”I()NE1R
(By Sfi.D.ManmohaI’g Adi-§,}V_

AND:

1 The State (2§f.K.’a;.fna’£aka. thfrsugh
Rangefomst éificer, ”

_ Tiptmif Réfligc I+’ore..s.t:, V
. Cilikkanayakganahaflij’ ‘

. L 2 M_,J I5aS;7a:é?a”_ rav jtf; ‘

Aged ‘major; “£*’_0i’e-at Guard,
_ Gmfékert-‘: Brrajnch,
Ragga.

_ TI1;¢lk11I’V{)ifitI’iC1:. . . RESPQNDENTS

E” Ij .’@135.$:a;R;s}’Bhat, HCGP fear R 13

u Crimina} Petition is filed under Section 482 C1213′, C.

.Afi)i’a_§s”ing to quash the comylaint in C’..C;.No. ‘?1/ 2008 on the fiie {sf
ffouxt of PRL. Civil Judge: {e.!R.{)N.} 8:. JMFQ,

Chikkanayakanahalli, Tnmkur IZ}:’z$t., and further pmgeedings
thereof including taking cognizance of the charge sheet filmed.

This Petifion coming on for ad.miss:i0n this
made the following? W .

Petitioner has sought for thti: pi’i3;:;;:s;_’in

C.C..N0.’?}.l2(}08.

2. The Range Faxes: Oific¢r..r${gisffir§é z~2L C0m}fl)1aj§:1t in Crime
H9303. 1912005-{)6 for under Sanctions
24(5). (F). (G). (i~n of am:%i<;a;x;;;rai;a;'-.§'o§?cs:"«",é.;st read with Rules

40. 41 st1b«se.c§§:a*}I1 Rulss. 1969.

3. “:for the pcfitioner submits
that, ail ithe’ “against the petiticmer being 21011-

cognizabltz 0ufi’-..=:1!3A.<:e: 4'fe_r' purpose of investigation. the Poiice

_ has us;eL:<:u1~edV.'ths:vpc1f;nission of the jufisdicfional Magistrate

3%: under Section 155 sub~s£:<:ti{m (2) of Cr.P.(Z. in

on tbs order passed by ihis Couxt in

V VV _Cr1.PI'No.2_'?()8}'2009 and conncctsd matters d:£s§03ed of on 3"

" " -7 1 ' — 20z'}9,.– 1'

b' Consifierifig the centzntion of the icamed Courage} and also

"" £1;V<V)'}.€'1SiCifftI"ifig the ilifdifi' passtxi by this Court, since the

H investjgafien made is Without the permissicn of the iearned

_ 3 .

Magsuate, this petition is aflowed. The impugned proceedings
are quashed with liiszerty’ reserved as sfigétsd in

(3rl.P.N0.2708/ 200$ and connected matters.

Misc,Cr1.3339/2039 stands disposed 01:. A %

={ IUD$E E%