IN THE HIGH COURT OF KARNATAKA_..___
CI}?-ICUET BENCH AT DHARWAI} 4 Ia
BATED THIS THE 12TH DAY OF AUcf;{:sf1€ATF2£:{;:3i'i'%%--T* '
BEFORE . .. A
THE HONBLE MR.J:;;sT1cE fQ_.>B' .N;$1'}{.f ' T T
CRIMINAL PET?1fION 1'J(§';2310[fi2!;}£i§L 3
Between 2 ' V
Marufi Associates, .
Proprietor sri.AI1iIkuma1" 'M _j
Venka1:€shJanadI'i, '
Aged aboui 37 y(:a1's_, A '
Occupation-Blisizijess . A
12/a N.C.M
. . Petitioner
(By
M.M.Nippani, =
..--vV.Age--V_Iv1}ajQ;;f, " _____
" ;_ Occupa.tic:1«BL1$iness,
VResidi11g'a$§ 's_haj1é1 Compound,
H';N0.;'50, "I{C.D cirtfle,
Opp«--Ail I13diz'5.i?adio Stafion,
. Re spondent.
(vEyiS1?'i';~«P.H.Gotkhindi. HCGP)
,Q2w\a.§;u._
This Criminal petition is filed under Section 482 Cr.P.C.
prayixig to quash the order dated 24--~3-200_8.__ passed in
C.C.No. 1149/2006 by the Court of the JMFC---fi Cot1:ft;,§~I'ub}i.
This petition coming on for orders this day"the.'._Co;7:n't%_e1ade
the foilowirlg: " -
oR1:>£:i3 f:
The Magistrate has _t.-alfen offence
(ii/ptinishable under Section the 1-8-2007. On
the veiy day he has ofiietted 3-10-2007' and
28-42-2007
fresh’ The complaint is
dismissed {Of It is noticed from
the ordersheet 2842-2007 NEW was
Issued. unexecuted. As such fresh
NEW :_4o1s:’23-12-2007 for which no steps were
T 2,5. .t-“‘”
taken fsjgx the peI:itioner.: Despite the same being adjourned 91′!
Qfflhe Avzieeords peveai that twice the petitioner
steps. The triai Court should have
_ one’ opp{)rtunit§£’ for taking steps. As such I hoid
–. ttlezattier dated 24~3«–2{)08 requires interference. Hence,
& felleeingz 9 QwKCL\LLA____
” H passed
by the JMFC :2 Court, Hubii 1’n__CJ.:,No..’i.i4’9f§Qf5′?.’,i.s 383?; aside.
The matter restored to the fife’ offlie ébffoxfe Coiirt.
The petitioner shall take: {for issge of of before
30-8-2008 and the prééead the case in
accordance with law. V V. V V .