F\l1--n
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"' DAY OF AUGUST. 2010
BEFORE
THE HoN'13LE MR.JUSTICE SUBHASH 'As.' "'
CRIMINAL PETITION No;'192;_.§_/é2;:;1o." j" it
BETWEEN:
1. K.R.Jetty
S/o Krishna Jettappa
Aged 70 years, No.1'290g-- _ 1 V
I Cross, Girinagar, Baf1g:_:dore..
2. V.Shankar _
S / 0 Venkat_ara;%r;'aV Settyj aged 'abo'ut A --
52 years; '975, 1«*4.-"§:--_Mair1..__ V" H »
Raj ajinagar,~ii.Bangalore¢{_'1 O." ' ....PETITIONERS
Chandra, Adv.)
AND:
C.o.D. P.s.LBai{gaio:Ae.v'- ...RESPONDENT
, ‘ PETITION IS FILED UNDER SECTION 482
CR~.P.C_ 1>RAyjiNo 1fHLA’1′ TI-IIS HON’BLE COURT MAY BE PLEASED TO
QUASH’-ALL PROCEEDINGS IN c.c.No.s174/96 ON THE FILE
2 op’ THE__I A_(:~1v,r1_\v/1¢j:.i. BANGALORE AND SEE’ FRACE TI-IE ACCUSED.
THIS AE’?E’I’I’l’ION COMING ON FOR ORDERS THIS DAY, THE
1′ ” * THE FOLLOWING:
0 R D E R
Petitioners have called in question the proceedings in
C.C.No.8174/1996 on the file of I Addl. Chief Metropolitan
Magistrate, Bangalore City. »%)(”\A?
v’f””;””
-2-
2. The P.S.I. Hebbal tiled FIR before Court for the offence
punishable under Section 408 of {PC on 24.2.1992 and it
appears from the order sheet that, the accused No.1 had also
filed a written argument and the petition under section ‘~.Qf
Cr.P.C. At that stage, this petiton has been fiied.
3. Considering the pendency of_the_4ma:tter;” if
urged by the petitioner is that, there is”:a in~filing
The complainant Company was eios~-ed about 7 r C’
offence alleged being pertains to p_the»viperiod.betv:veeni§ 1986 to
1992 i.e. 25 years back.
4. TT:tieh’ii1at.t}?.r be”at”‘the stage of trial and this
matter pertains to this petition is filed for
quashing. In these’ circumstances, I find no ground to interfere
tli’e’3′;3ro_cee,dings’loiithe file of the trial Court.
V Petitionidvfie-ii1i–ssed.
Sd/-
JUDGE
EAR!