-3-
11»: was HIGH COURT or KARHATAKA AT BANGALORE
DATED THIS THE 3. 1m mar op' AUGi_IS'}',
BEFORE % M V
THE I~i(Z}N'BLE MRJUSTICE sUBHAsH%--3;}3D:'%-T.Ijj
CRIMINAL PETITIGE " ' _V [ T
BETWEEN: * ». = %
s:vr:r.vEENA s
we VASANTH RAJ
AGED33YEARS,
RXIET #534, 53313 CROSS,
329 BLOCK, BHASHYAM CEIRCLFZ," "
BANGALORE -- 560010 ' V V
. V' ~ " .PE'i'ITIQN ER
n
fV1R.MOI~iAN'_3'.AL, _ v_
S/O. NOT KNGWEQ 'I'O'TIr~EV 3 P-EjT"I*TIONE;R,
AGED ABOUT' 4:» YEAARS, "
R/AT #681, am :1». mm ROAD,
4- " €32?" ._M{aNJUNATE:£A..NAGAR,
;3AM.<3A'L.<::§.?:* -- 95:39 0 10,
RESPONDENT
1″ = “r§§S”z,EAsE3~~*1fC>;. QUASH THE 020312 m’.23.12,200s passm 3? ‘THE
gm: “A:21r3L.C’;p.L, A’? BANGALGRE IN C.C.NO,f§8f)8/2008 DISMiSSiNG
“‘!:*§;:2:”–smI3 ?RiVA’I’E compmxm F0}? NON-PRCtSECL§’I’IGN AND
…_ ‘§:R:;cT THE LEARNED Mfi€3ES*”§’RATE TO TAKE up
‘-4,cf:;t::;’r~z<::.es8;208 cm BGARB Am BESPOSE E’? 05: MERETS BY
A “‘ ~A:,1,::>1.v:NG THE PE'”i’§’PiO£~5.
‘FEES P’E’f’I’I’EON COMENG 0?? §'(3R GRDERS TEES BAY, THE’
SQUQT’ EVERBE ‘THE FCELLQWING:
considering that the camplaint is dismissed for nonwpreszééjtition,
I find that, the petitioner could be gvcn ODE: more ~ V.
5. Accaréingly. this petiiion is §;§10wed..’Ti1é.::jQréié.r =
23.12.2008 is set: aside. Matter
Magistrate with a dimction to prccged the ,
stage Wham it was disulissed.