IN THE HIGH COURT OF KARNATAKA AT BANGALORE OATEO THIS THE 14" DAY OF DECEMBER 2010 BEFORE THE I--1ON'ELE MR. JUSTICE c.R. KUMARASWAM'If *' BETWEEN: ASIF @ ASIF AHAMED AGED ABOUT 29 YEARS S/O K IBRAHIM R/O KUKKATE HOUSE MANCHI VILLAGE BANTWAL TALUK .. . _ DAKSHINA KANNADA. '-- . ...P.ETITI~ONER (BY SRI: R K MAI-IADEVA, ADVOCATE FOR I I IVE/S: LAKSHNII LA\)_\'. AS'~fOCIAT'E, -AOvOr;ATE§3I AND: THE STATION IZIOUSETTOFEICER _ BUNTWAL RURAL P0LICE"S.TA_VT'ION' BUNTWALTALUKA _ . DAKSHINA KANNAOA., WRESPONDENT
(BY SE1; 5 RAj’ASUBRAHMANYA Bl-IAT, HIGH COURT
GOVERNMENT PLEADEFI)
CRIMINAL PETITION NO.S7O6»~O.F420.1’Q’»»–‘..
.V THIS CRIE\f1INAf.._ PETITION IS FILED UNDER SECTION 482 OF
CODE OF CvRIIVIv.I_NAL§”PR’OCEDURE PRAYING TO SET ASIDE THE N.B.W.
ORDER DIATED, AND ONWARDS ISSUED AGAINST THE
PETITIONAER/ACCUSE.D’;:NO.5 IN S.C.NO.84/2009 (CR.NO.-4/2004 OF
x”I’Es.ANTWAL»._RURAi. POLICE STATION, D.K.) (SPLIT UP CASE
s.c.NO.90/12005.’) LATER SPLIT AS SC.NO.16/2010 BEFORE THE 11 AOOL.
.II_f§OI4sTR[IcT & sEss;IONs JUDGE, O.K, MANGALORE.
, . ‘ TH’IIs..LcRININAL PETITION COMING ON FOR ORDERS BEFORE THE
_ =cOURT_ Tl-.i,_IS§DAY, THE COURT MADE THE FOLLOWING:~
gjx’
2
RDER
Office objection is over~–ruled.
2. Learned High Court Government Pleader is directe”d–.a
to take notice on hehalf of the respondent~State.
3. With the consent of the learned counsel”=for:,l’itheb
petitioner as well as the learned High”: Coijitv ‘G_aove~rrirnent’V”V__
Pleader, this matter is heard on merits. The’~materi,a_i.’piated
before the Court is sufficient to dispo’sef”ef thisniatter, at this
stage. V l S
4, The only grievance of._the–.VpeVtitiVaon’e~rh’i’s:..that in case if
the petitioner s-ui’ren’de’r.sS’befoireu.the Court of Sessions, he
may be taken “in_t0 further submits that the
petitioner«.§y{iillif.make’anvvaptilication under Section 70(2) of
Coti_eoi’«..crirhinaiz*Pr_ocedure for recaliing the nonwbaiiable
warra”rit:i’lissueda”_a–ga~i,ns.t him after appearing before the trial
VV?__Couart.
V_S._aI’.n’A.’case, if the petitioner–accused appears before the
h below and makes an application under Section 370(2) of
Q,/’
Code of Criminai Procedure, learned Sessions Judge shail
pass appropriate orders on the same day. with thisjse
observation, this Criminai Petition is disposed of.