High Court Karnataka High Court

Mr Badruddeen H T S/O Hajabba vs Mr Abdul Rahiman S/O Iddin Kunhi @ … on 25 March, 2008

Karnataka High Court
Mr Badruddeen H T S/O Hajabba vs Mr Abdul Rahiman S/O Iddin Kunhi @ … on 25 March, 2008
Author: Dr.K.Bhakthavatsala
F...)

    8  
IN THE HIGH comm OF KAR§$r;+5;*I%§i«;.e;  
DATED THIS THE 251? DA': A(»i:)'FA.MAI€Ci_H %'
EEERE  % V   _
THE HON'BLi3 1:1::...v_.,1I.,Isfr1'1:;2c1-aL
Af;3HOk;NAG:AI€ P0313  - 

MR BA.f3V§?§'aED§'§:§é1§3N'EiI:T_;'  3)

MAN:3ALoRE:..é;'~-.L¢.  " h  PETYFEONER
(By 8111.? :3 'r:;;c;:;m;;''A:5w.?,_;'' 
AND;_;' " '  A

 ' 2. V " I§M§RAB"DLiL RAHIMAN

 .. .s;*»r;> 1~D::s.:N' KUNHI @ BAVA
 A.4aV'Y§:ARs
- -..PAN;;:e1.3:::=1:>E,
'  K,Q..;?oA;.::>
""vI:;L.Ac;£: AND max'; E{OTE'KAR,
M.aN:<3AL0m+: TALUK

V' '..]_=;é  '"--f1'HE STATE

V' -- . _.UL£,AL POLICE STATION
BY PUBLIC PRQSECUTOR,
HEGH COURT OF' KARNATAKA,
BANGALORE  RESPONDENTS

” {By SrLA.V.F£’AMAKR£SHNA, HCGP FOR R-2,

Sr1′.S.V1SHWAJI’£’H SHETTY, ADV. FOR’ R-1)

THIS HCRLP IS FILED U/S/E812 CR.P.C. BY THE ADVOCATE FOR
THE PETITIONER PI~{AYING- THAT THIS HONELE COURT M1%.Y BE

€\)

091;: P.,r¢§; ‘1-253’: ‘:ffi2O{;5_

PLEASED TO SET ASIDE THE omaae :1:)’i*’.’:t3′,a,o’.5 1h:’c:§L.iR;?VgLN<:;a..Tg§'Aé /<1:$(__

ON THE FILE OF THE PRL. S.J., I).K., M»ANQA14ORE._ V' . .

THIS CRIMENAL PETIT§ONV.=T1QMING._O'N 1?*NV.% Tfi:.s

i)AY,’I’HE COURT MADE THE 12’oLL,§:w:NG:–” V V _ ” ‘

%

Thin’ p::t:it’io11cr/ this Cou1’t. wider
Section 482 cf. ~£11#§¥§§1ii¥1g the (mist dated
10.03.2005 Pttfition N0-.44/2005 on the
file cf Sc.*s:si:>13.§é,3:¥.1′(1:§§i§:_;.-at

2. H6316 Varg1:me:msf’ V’ ”

.. uLt:a1*11cdV”¢ux_1g§;g:;l for the petitioner submits that thszmgh a

f::n;.its..;:«a$t:. was mach: out by the petitiaoncr for the ozffcncc

and. 420 of {PC against the Respondent

V V’ _No,1[“é:cc1:1$4éCI,”‘V:!;h.t: police filcd ‘B’ mport mating ‘that the diS@11’f.C is

ci\’ri}..:1a111x”c and the accumd was (rally {,1 $131:-fty fear the

T1′.A1i13′;V3;ac’:”Zp-étl debtm” of the co1z2pIa:i11a;1t. The complainant filed p1’oic°:st

Vvpfitzfticn tbmlzgh power of attorney and got the power of attonlcy

” ~ « 1V1o1der and two other Witnesses Tfmflzm. The Ieazined

Magismatt rightly l'{‘:j€C’t£’:d the ‘B’ 1’a~:po;rf, and taken cognizancc: far

the 0:{I’enct:s against. the a<:c–usc:4::1 and issued p1'ocm:.s in

0125?; :s3¢ ..i_$ §;;;*§_:/$906

C.N0.4519/2063. .813. film order of the icarzncéi

mt aside in Criminal Rttvision Petitioigi NQ.4?–}~} 4' V '

4. Learned cm.m.sc::1 for t.ht: R’.(V’,”‘.~?~}j)OI1t:1Iff:}i’l;’?Au’..
submitzs that “theme is no i11ega}xi”1″§Q'(2r izlffifiify
oxricr. ‘ ‘V V

5. A-::con:.1i11g to ‘V was 221 loan

transaction. Mc_r-51.3; ‘€w«_:i:c.21f:i1,4:=.e} a;iioi_111t was not rczpaici, it cxammt

be said tlxatg acmfuscd has coI111nitt¢::(1 the
offence <a: ;§-&'4'.£'1{3….<5f IPC. The learmzd kasioiiis
Judgtz 125.5 ;1"¢':visi:e:.m pr,-'t'ititm and mjccttzd tht:

Cczmplaint. 'i infirmity in the iII1p1IgI3.€-d order.

Vii}: r€§u££:,….fi1c petiiicm fails and the same is hcznaby

A

sq/-

Edge