CRL.P. N05-5.13/2008
IN THE HIGH COURT OF KARNATAKA A1' "
DATED THIS THE 14th DAY 09' VA E ' E
BEFORE;
Llr'ml*Dl,I3' '10- ,]II§"I'lf'w
ll.Il.l I1\.A-11 Lwuu um: IJLILII 1:3.»-1.:
l"II"III.IIIlI I' f\fflfI\III\if\iE
_I.I.lSV'I\I.Ill_I'_'hIAI§-,l'L3J"'
I, E"1 ~
ID D kn...' "?'l9.:2.£§J._«fl£i'_€!.
EETWEEN:
Smt. Mariyamma.
Aged about 44 'V
W/o.N.Yohan, _
Vidhyaranyapura;_««._ V V. »
Bangaiorc-566 V
(By tam. Em' :g,..:Ady,;.
AND:' V' V
1. Vijay. ~
l§"\l".hI'I' an-an
tI5§,I_;§ uuuuz UT ffgllu, V
V' _ Si"a.C.i€ava1amnmm'
. Sri.i€anj11n£leewa1'a C-'retiit
_ coyoperagtive Ltd.,
" N6;_1«13?«,V"_4'_'¥'
K.1§l;Ext¢nsi¢;~31, Yeshwanthapur,
Bar:.ga1.§rc+.'22.
" ' ' C¢Navar*Dthanmal Jain.
.. ~ A....''.;.; ....I..........; |!'.'£. -._.......
«_ Ill-Jlllull. GU yfiflltl,
VS}-cdatc Chandanamalji,
'f£ja.I\io. '1 i537, 4* Main,
u K.N.Extension, Yeshwanthapur,
Bangalorc--560 022.
CRl.P.No.-33/2008
3. State of Karnataka. A V _ _
By Yeshwanthapur Police, _
This Criminal Petition is':_i'i3:-51 sheer-P-Che'.
paying to set asitie the o1tie:r_('i'E.a'5_'.'1.1'*i'sf.i'z'r' in FCR
No.23997[06 (Crime No.47[07) by tiae_4"' iflddl. CMM,
This Crnnmal' ' Pefiflonieomiizéon fmilnsission. this day, the
$119} tuna an {he fnI ; '
The before this Court under
%*..ion 40-1' .9. qnsshing the order dated
31.12.2w7'i:nao'he "-5 °"°°?,'°"% on the file of N
'V20. counsel for the petitioner submits that the
9;' psi-.r..t... --.m.p...I_n.t gfist the Respondents 1 and
registering the complaint, it was referred’ to Weshwanthapur
0 0 Police Station for investigation under Section 155(3) of Cr. RC… and
the case was adjourned to 02.05.2007. Thereafter. the case was
\,\,_
CRL.P.No.5*13l2008
:.a.d.jo1_1____w to 06.08.4107 on which date, the
date was given for the oompiaifiafit V
But without notice to the .V
31.12.2007 and accepted
complainant prays for qu.i$tshing;’t gmdcpfing ‘3:
report.
3. In _ gut has accepted the ‘B’
report notice to Respondents 1
and 2/ . _’
….._.I.
4. Respomient-__Ni.1.3i.State is by learned uuv”‘ I.-
V ais’ exystal clear that without notice to the complaman’ t.
K listed on 31.12.2007 and the Trial Court has
the ‘B’ report. Therefore, petitioner is entitled to succeed
J petition.
\V¥/
Ci’¢L.P.I%o,:’i–i__3ifit’)’03
7. In the result, the petition is allowed and
9.-.: :.I…:.- ._ 1,1:_z.noo7 made in PCR No.23997[V2Qfl§ :31;
“us——–~
EV Addi%::.-al …e….p..n1.1.r..z-. Mauiahaie at’ «ia_qi1asi1edT
The _-_r’gI,1y is to ;iae1″1e_’*oj1e1ative portion of the
order m the wun….l_fe. ‘ V \I
b:nv* ” ‘., Q’