High Court Karnataka High Court

S Shridhar S/O Late Shamanna vs H Lakshman S/O Late Hanumanthappa on 27 July, 2009

Karnataka High Court
S Shridhar S/O Late Shamanna vs H Lakshman S/O Late Hanumanthappa on 27 July, 2009
Author: Subhash B.Adi
IN THE HIGH comm' cm KARNATAKA AT BANGALORE

mama THIS THE 2?'rH mar an' JULY 2999 V 
BEFORE _ 1'  V

THE HOWBLE MRJUSTICEV §{}>B§~I15§S:'En*'-"§Q;r'~".-.iC:)"f~:::  T

cnmmm. PETITIOH  4'   é  s T 3
BETWEEN:   '  -_ . " "

S.ShI1"cihar,

S/o late Shamanna,

Ages} 49 years, 
Resicziizng at No.2EC/935, __ ..
9% A Main I Block,  ~ .   .
HRBR Lay Out, Kalyana Nagafr,_  A
Bangalore ---- 560    * 

'   "  PETITIONER

{By   ~    

M593 .... ..

810 late H'a.numanfl:1'a_ppa,~.._  
Aged 33 years, ~   .. 
Village Panchaiyafl; .M';:mL1_er,'= "
N07-345i. Vi€1Y81138€!13

 'palya,      % ~
 Arabic' f',ofi1¢;'§gt: Pgst,
'sangaiaaxeg :"s:s<:-_c;-45. .. RESPONDENT

{Bji’.$fi§B.V’.§§§gr:§§§#J:oorthy, Adv.)

‘!’11is ‘{3n’mina1 Petition is filed under Section 432 Cr.P.C.

tdsct aside the order datcd.22.9.07 in C.C.N<).250-40/{)7
" 1;h.e".{_i}c ofthc XIV Addl. C.M.M., Mayo Hall, Bangalore.

This Petition coming on for admission this day, the Court

"mafia the following:

compla:-ffit en the that. the petitioner is not interested in

.l%e«._.matter. It is tins’ order, which is callcd in

” ‘:},3:za£v0idnab}V£:s circumstances, the compiajnant and his counsel
I» iiitii present before the trial court. If an opportunity is

j ‘=.§§ii%éij., the complainant will pmcecci with the matter without

a ::~.a1a’ng any default. (gag:

Qfii V »
?e1:itioner is seeking setting aside of the order
September 2007 an the file of X§V AddLC.M.§g§.:;

Bangalore in C.C.No.26040/200?.

2. Petifioner is the comp}a§na1:;f.w._ ,.’.:fi{ea *a” _
complaint under Section 200 of f0;

under Section 138 of t,t1a=.:_ l’3r24§t1’t1ft&1§:V1’i1ts”‘V:z’%.ct. The
iearncd Magistrate had i$§S1#1’v_.j,*_:’~::i pmsuance of
which, the mspgnzifint —- xvlgrefoivc the learned
Magistrate. j.Tizié: ::k;i«:’n*;=§’fi:’1″‘VVfor evidence of the

‘C)11-~…t,1:_1¢§V said date, accused was

complaix1ant_.TvQi1w .

present the “his counsel were not pxveseixt.

as a nzsuii Magistrate dismissed the

Counsel for the pctitiener submits that, due to

r”-:’

Considcxing the circumstances, petition is al}<1ve*é§.=;-'C1,. The

order dated 22.9.2007' in C,C,,Na.Q.6049/200'? on:.th%_A"3%'JV

Aédl.C'..M.M*, Mayo Hall, Bangalozt, is set asigi§. '~.::TIi:%g"~:v1};ai:€e1;

remitted to the is-zarned Magsuate

fiom the stage where it was stopped {die
ctarly as possible not later than n;io1:1.t.}:1;~3.u. sdatc {if
nzceipt of a copy of this orjtier. V'i'i;£?'L':1éé1;é¢;§nde£it'¥«A aééused shall

co–operate with the trial. 'M