High Court Karnataka High Court

Krishna Reddy S/O Muniswamy Reddy vs State Of Karnataka on 19 June, 2008

Karnataka High Court
Krishna Reddy S/O Muniswamy Reddy vs State Of Karnataka on 19 June, 2008
Author: H N Das
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE 

DATED THIS THE 19'"! DAY OF JUNE 2008

BEFORE

THE HOWBLE Mr. JUSTICE H N NA(;»Avz:qQH;ra'ri"i_jA;'~'§l.    

CRL.P.NO.34-4 oFgo0;3  A 

1 KRISHNA REQDY 
s/0 MUNISWAMY REDIJY §
AGED ABOUT 45 YEARS '  %
M.1~'.N swam m<:1*o;-ng " 
ADMINISTRATiVE,_MANAGER _ A  
910.232 PAPER"'I'Q.-'zVN,"--. %  , 
BHABRAVATHI  A *     A

2 H BoRA1_=fPA'*~,_  v:.,__ _  "  '
S/O HANUMAN'I'i«I}gPPA"»...é' .
AGEDIABOUT'5':?:-'YEAR3 ., ' -
SUGEK".%*'AC'I'URY"£§'i:}PUf;'Y».MANAGER
NO. 1.223;. 131' BLOCK, .-- V  
BHADR1&VA"'IfHI' _  = "

-  B t£F':A.,IAS{iEKAI?  11111 
._ "ago B S VNAGAPPA
 AGEI) ABOUT' 44 YEARS
---.M.~;».   353- %='ACI'0RY
SENIOR Ti:~:r;:;HN1cAL ASSISTANT
* NO;~'I_'~1;f.s'!U1 PAFER TOWN
; BHABRAVATHI

... P1f}TI'l'f0NEKS

   .MfsHARAss CHANDRA, ADV.)

  STATE OF' KARNATAKA

BY Bi*IADRAVA'I'I-H TOWN P. S.



  6:G311piai11f--."io ti}; 1'" fé§§dndent -- police and the same came

 '~.-e._ r,f,w 34  Fixst respondent -- Police afier investigation

charge sheet before the Trial Court in.

–. {:.3.C§No.1123/2003 against 2′? accused including the

jpetitionerss herein. These three petitiozxers filed an

2 ESWARAIAH
MANAGER SECURITY VIGELANCE
M.P.M FACTORY, BHADRAVATHI

RESPONDENTS A’

(By Sri: A.V.RAMAKRISHNA, H(_3GP)

CRL.P FILED U/S-.482 CR.P.C,BY._THE ADE-‘TJCATEV
FOR THE PETITIONER PRAYING mar ‘-mis *’HQ_N’.B1_,E’ ~
com-:1′ MAY 51:: PLELASEED TO QUASfi ‘i’l~E_}:} ~&>t<<):.}:;;<;:£s;L)a;v<-3:5. '
AGAINST THEM IN C.C.N0.1123[2003–.QF. BHA£3'.'£?AVATH.I
TOWN POLICE STATION I"'ENDIN_Ci~._C)N 'I"i~iE f:'IL}"_1. O{?"C1.V!'L
JUDGE (JRDN) as J.!v!.F'.C. COURT, 313HA!I)RA_VATHI.

This Criminal Pcaaofi' <:Qi11i1:g_gvi§5n_'{§§*~admission this
day, the court made the following:-*' =

1
fexj the pmceedings
in C.C.No’;i’13éf;éd(33; =o1:i. . th¢ Civil Judge (JD) 85

JMFC,

:;¢

-V _ Gfi 2″ respondent gave a

‘$0.. 11¢. 2 Crime No.18/1999 for the oficnces

pufiis_§ab1¢. Section 419, 420, 464, 468, 471, 408

application before the Triai Court under Section 239 CRPC

d_,_,\,.,

fer discharge on the ground that there is no material to

constitute an offence charged against them. The

Court vticie order dated 26.17.2007 dismissed the’..:ii1$:5iie’aii{in. .

filed by the petitioners. Now the petitioners-ex1e–:ijet:'<5:'*e i:1_1is.e, i ii" 2

court under Section 482 CJRRC ,f<)§;fiv

proceedings against them. 121* ibis petiiicn,

have not sought for quashing Verde: of dated
26.7.2007 dismissing :h§app1ib'a;i§;:g..:;y the gaésiuoners
for discharge. I find no for

interference =

For sifated a2§¢§e;' the petition is hereby
rejected iwifliout opinion on the merits of the
case. i

Sd/-.5