High Court Karnataka High Court

Sri S K Ramesh S/O Late Krishnappa … vs Sri K S Prasad S/O K K Subraya on 16 September, 2009

Karnataka High Court
Sri S K Ramesh S/O Late Krishnappa … vs Sri K S Prasad S/O K K Subraya on 16 September, 2009
Author: Subhash B.Adi
IN THE HXGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16TH DAY OF SEPTEMBER 2009

BEFORE

THE HONBLE MRJUSTICE SUBHASH B.Al3I' ;.._f    _

CRIMINAL PETITION No,;;3s5/2ees.:'1:j~.,  
BETWEEN: ' i " " V

Sri. S.K. Ramesh,

S/o late Krishnappa Poojari,
Aged about 36 years,
Advocate by Profession,
1\§o.124, 6th Cross, 6th Main, «
Malleshwaram, " 'A

Bangalore. 1 "    .. PETITIONER

{By Sri. Mahesh  A.d'vs.} "
AND: ' i  ' 4" '

Sri. KS. ':Prasad;»l.'*V.V 

S/0 K.K. Subraya.'  A _ 
Aged about«39_Vears."  " __1
Advocate by 'Profession; ; ~

Residing at No."l'?f'8,» 2%" F1051-';

 ..Rama.lé3;ish*r3a Building,

    . . . . . .. N

V': Saraswathipuram,

'M_ysgre.a.  ~   ...RESPONDENT

Crritninal Petition is filed under Section 482 Cr.P.C.

praying” _ to quash the proceedings in C.C.No.56/2007

– “»{Ree1;mbered as C.C.No.8913/1998) on the file of the I Addl. Civil
‘J_u<ige""{»}r.D371} 8: JMFC, Mysore against the petitioner.

This Petition coming on for admission this day, the Court

T " made the following:

v
To
:

0 R D E R
Though the petitioner has sought for quashing of the proceedings in

C.C.No.56/2007, learned Counsel for the petitioner submits that,».._is a

case. and counter case, if a direction is issued for expediti_ng._ the”

would suffice his purpose. ._

Considering the Ci}’CLlTI}StaI}C€S;&3.I}d also considering that ‘the’1-.rIiattet=..

has been pending from 2007, 1 direct itheaxlearnedi’triad’Judgetitoiiiexpeditei

the trial as early as possible Vnot’p«~1atetf; tourvviiizlonths the date of
receipt of copy of this order.

Sd/-

Iudge