High Court Karnataka High Court

Mohammed Amiruddin Ajmal vs Krishnappa on 4 February, 2010

Karnataka High Court
Mohammed Amiruddin Ajmal vs Krishnappa on 4 February, 2010
Author: A.S.Pachhapure
E Cr]. P (5338/{)9
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 41"" may OF FEBRUARY 2o1o':""»o.

BEFORE

'I'HE31'"ION'BLI~3 MR.JU'STICE A.s.i>ACHh1~;_1,%'x1?,w¢:1§:.  % T '

CRIMINAL PETi'I'iO%\l 2069 «  "
BETWEEN V ' .
Mohammad Amiruddin Ajmal,

S/o. Haji Ajmal Ali,
No.54. KS. Garden.

Banga1ore--27.

Also at   '

#35. imperial Courf: Aptsg, _  _ ._ _
Cunningham  .   _  " 

Bangalore --  V   _    '  PETFITIONER/S

AND
1. ;K1v*ish1"1a.ppaA.  V' 
" /Io. Late: CEiik1.~:a. Byrappa.

. V  Aged about 65 years.
 ..NagondariaI:1aIIi,
 K.R;:2u':afm_hIob1:.

"~VBan'ga[1oré1= East Taluk.

'V 2.  ';31;aitt:  White field Poiice Station.

» Kadugodi Circle.
 A' 'Bangalore East Taluk.
* _ _ fiangalore.  RESPONDENT/S

(S§’i.V1’jayakumar Majage. HCGP.)

=i<=i=5E=**

7 Cri. P 6338/09

This Cririiinai Pe31:it1i0n is filed under Section 482;Cr.P.C.

praying to (A) sci aside {he order dated 2i.11.2O09'.«pas'sed_Ain

Crime No.15'?/2006 by the 1~ion'b1e Addl. c_i;i_ie'i*1~'..;:-:.si;1'ii:,:_;1i_

Magisi'1*a1te, B'<'iI"1gEi1()1't". {B} To quash the Cri1'.ia__¢.'A"i-\}.();iA_C5?'/20055'

pending before the i'-Io11'l:)1e Add]. C%'i§€'i'xiudipiai.CNI'§:gisV1,i'2;iEest

Bangalore. (C) To pass such other ;}.i'1d;'fLii'ihéii_ i'ei_i"ei's

Humble Cour: deems inst ai1dg3rQpei*. in the i11t.c'i"3:s1V oi'Ji;,1siice"',

and equiiy.

This Criminal Petivtidri’ Cfliiflilfig f0ir.’0rdcrs. this day. the

Court. made the followingi H ”

;’)ermiss:i0n i.dCwi’€_:hd1’7a.w §’)::’_t’i{-.1′():’1 on the ground 1.i’1aE, the ‘H

surnn1a1’y’r(:*p{)I”t has b’e.eri”..{‘ii€d”beE’0i*<: the Court below. In View

of i'he_M,ei11o 'p.e[1*missib11 is accorded. Petiiion is dismissed

wiihti'1*awn withVV"'i'i'berLy to initiate fresh proceedings. if

p_éi'jrr_1issiV}i)<i.:~;9 law.

,1 Sd/*
JUDGE