19%» war was W rm xx 'enuv ct mu»--mw.» wur-"mm-ax--mu-mr-9. n we -mun "Vnn¢'%'aAWUMK¢s="-rawIomm wwc nwnwwswuswxomwvw-w. an IN THE HIGH CGURT OF K£RNfiTAKA ET BANGALGRE. nawma: vuxs was 24"" any as FEBRUARY, 2ee9.g"; : BEQGRE 2 $33 EON'ELE DR.JUSTICE K.BHAKTHAvhia5;§ * h CRIRHHAL PETITION HO.§§€§"QF.3Qfi$ , fi BETHEEN: SRI.B.KR1SHNAMUfiTHY, sfe LATE ansavnxax, AGE 43 vaaas, a,'_l_ ;» occ: SU§ERINTENflENT, sun,' «-*: BENGALORE. .wm.=.' . °*~;..ss?I?IouEH. k§y &#:&§fi;§£$£fi; §@?$¢ATE.I . ' ' ' ' . . V. . 1. THE s?éTS G? x3fi§g?A$$; » By THE swnwa Quanta gggsacuwea, HrGH_couaT; f % EhRG$LGRE. ;?2; TH$1A§§iTi$§AL nzaacwoa ssnsaan, a cat CELL; EALACE RQRB, "3AHGAh@REx~I+V '. *% := ¥ ...RES9GHDENB. Eey"saiLsAT1sH R.GIRJI, HCG? far a.1.3 xxx vga anus: ".=Th.'i;3 criminal Eatition is filed unchr -sjacit;-;'.:2ri 4&2 cat' the Cddé af Criminal Eracadasm, r%=§:aying ta quash the proceadinga in Cr. Nc.9h@3 "..:>rt""f:.ha file at' Halavalli Tawn malice Staticn, um: "'A»._;:'er1ding -an the file ef the District and Sesaimm Cmxrt, Mandyg, in the intamst af justice and equity . " "Wm '"W*"-'W*'W'%»WM!w'"« mnmwwan vmswwmn mm 9N1!'%WkW!"'Ml$"K3\.#"fi U'\li'l#'$"'3 'Q-¢$J§u3"~§ 'JP :23 This Criminal Eetitian, coming an for admissian, this day, the Caurt made fine fnllnwing: .'F ORDER
Fetitionar~aceused in C£i&Q=HG}9?f2@Qfi’§fH
Malavalli Town: ?0lice is Eéffiffix £Ei$*.Gctftfl
under Secticn 482 of ‘s:–V::§::’;~~2.c..; .p::§§;i§a§”””r’§r
qnaahing the FIR.
2. The brief fa¢t% mf §hé ¢§£§ leading to
the fi1ing_f§r}*fihé .fiQEifii§$ °a£a’ stated as
undar:
fifi 2Q,¢3}3Qfi3Ath§;Balica Suh~Inspe¢tar at
Malavallix Po1icé Sfiafiifin, Handya Diatrict,
_ lodgafi ‘ua $a§ V’mfitu against the presenm
AV fiétifiiofiéx alleging that he has obtained falae
r.%s.s1:-‘e__ ::§§’;:z§.:w7§;a’ate dated 29.11.1935 from the
_a££i;;»’:–e .5′:-~”‘the Tahsildax, Malavalli. an the
§§ai§ af th$ said camlaint, a mafia came to be
: xégi3ferad againfit thm yetitiener under
— . :’5’$¢tic>ns 3.92, 195, 193, 417 ef the Indian
LW
«M w ea v: Wm wccrw W M. ><' \mu«"'n:mWs.r~ w.§"'~oe mM""vM:Iw.m"'1A
-ummwrwpmve ‘mar-‘m :MMIi”‘3csIn’¥2s.AaV:a:It’vnca’wy1\rw-arm mnnvmwwa «mum-w;uumu aw-u u’I»u’uIssIumwoI\n>z2m-vnwwww an new ‘¢4uv~¢m«’«w9-usmw -«wan um
Penal Cicada and Sectian 3(1) (ix) of SCTST
{Prevention Qf Atrzzscitieafi Act.
3. Learned Cmznael £0: the
submita that patiticsner wa.*3»AA»~a;gpai£Li’;Vé<fi.'jV»e§3. ga
Typist: in the csffice of
Henmraxidum dated aa.01';..1 §aaa 51:4 is
working as 8u;2&rint;.4eg:1dez;At——-33?. fusrther
submits that there ta hziald
that the caate
certificatg' ' acmrplaint
initiated. of Police cf
Halavail_i" is not auatainable in
law. He i'2:_.#t31aj;t._4Vs;1}:;=:r}}3;ts that the yetitiurner
.–v..;ea1V_3;fi; :2:§ATeIt.V§;sn»g'a7"ta;:____'Schadu.la Clfifita and obtained
–C&3t’@:’aL?.fextifiC&t€ accordingly fram tha
‘ra:;§§;1d§.:%1%V%”%%e£T:%%Vkrialavmii ami the Tahaildaz: of
‘TT,__”£§!a.l-av’§a3.1i;:;_ 5.13:3 written 8. letter: datsd
»Cv’_§AA,(3:v£«-,1996 to the Pcslice Inspector, GEE Cell,
“~-___”1 5t£;ting that the Cazste Cartifieate issued in
“ufavcsuz of the petitioner is genuine .
I
“V.
un.A.\~«\w’:esm
WWW” W *W~W’mm*\M W’-“mt n-VMKI vi” mmflwmmwm WWW Lwwm” U? r.mWm”‘$a%m §»%Ei$§”M
24–:
Therefara, he submits that §IR i3 liable ta be
quashed.
Q. Home agpears for aecand re3p¢n£ént}* =;*=
5. Leaxned Governmenta Pié&fiex* sfibmiEfi_§
that as par the ganera;_fiiré¢fiion iéafiafi h§=V
the Gavernmant af Earnaffigfi in fiufififiafigé of
the Grdar made by fiha H§#3fi§gi$uprefi§V§ourt,
the P¢lice has ;ight;y fi§§i%fier§$2%he case and
there is an ii;§ggfiitg afifi fhéfig is an gaad
around £5: gu%§§ifi§’§fi% §IR.7§°
6.KThare i&_hgfig§n’i¢ta wf material an
recarfl téW§ha# fifigti@etitianer has abtained
s.£ala3§c§fit§ céttifiuate. Withaut affcrding an
Vigppbrtunity “ta the petitienez, it is nat
yetfii3aibi%;§¢ allege that the getitioner ham
7,4’¢ammi£t§a in offiae under Sactians 192, 196,
–. ui§8{“€1? cf the Indian Penal Soda and 5&cti$n
F_”§(13{ix) cf SCIST (Prevantian Qf Rtrmfiitissfi
“»_ VA¢t. The ccmplaint xegisterad by the Paliaa ia
premature.
L
uwwgvyxwamn ‘UV: yIwu1nInmwU”‘w.u:m’\.\mwnm m-snmwwuw vwarwarwmwmxa was e.».nvmmnnv:zm~wau-uamzwm nezumwaa; “Q«;y’twaf»m«g£!’\};,§2 mgr: :zg’Q,’:(‘*v,,;9,-(3vgqVag3V”‘\;,_§«j,’_g4 gpmqhglwg mmmfluwflg «gym nwmmnwflmflyfimmpfi 5-fig’;-g-figs
II
LII
‘It
‘7. In View f the above, thia petition_.___is
allcmad and the FIR. in Cxime Nc.97f2GCgE. “«9Tf-VV’
Malavalli Town Police Staticn fax the éff§fi£éfi a
under Sections 192, 195, ,1%8._.¢ si*?’v””‘-égza
Indian Penal Coée and St.-ac::”‘i=«i::$ ‘;:1?A 3t;3;-}_ (‘
sczsw (P1:mzentin or ‘ :§711;.,g,=c,a:i.’:;i_ea3 ia
quashed frm: the preayent. 5
7*_£<sh'fia..$t3:§.2oo9.