High Court Karnataka High Court

A G Ashok vs State on 12 January, 2009

Karnataka High Court
A G Ashok vs State on 12 January, 2009
Author: N.Ananda
IN THE HIGH COURT ore' KARNATAKA AT  e N

DATED THIS THE 12TH DAY 012' JA2\I1_¥.V}_;\}'ij:f'.2j$1'Vi3"§.§"  *

BEFORE 

THE HON'BLE MR. JusT:<i'r;:_11Si';.;§NAN':},,« '* ». 2 " 

QRIMINAL PETITION Njg5f39g5% %e1af:2%o9;2_;  

BETWEEN:

1.

.'""' 3'
U
{z

A G ASHOK V  H H'  v
MANAGENG §3IREC'FCiR V' ' » 1 
SCO§QPiO?$I"SE{fJJF3i'f'{ P"._fI7=LTl'3 "  
PALACE .C0M§5fO£_§N~D, 'VASANTH: NAG-:.AR
BENGALOQRU  0553;"-._  "   ' .. PETITEONER

{By 'are.  v.1'x€.ii*::;zx. xE.fi;§2?r;§'Y;- ADVOCATE)

STATE ~ " .

3?' HIGH Grzouzéns 901.105:
   ..... .. V

" " --.sR3,,,Y;N;z:UN_nuRAo
- E'HFORCEP:§B;~N'T OFFICER

-  '---REGi(}'_NAL; Paovzuam' FUND
 COBENHSSIONER omca
'=¥3H;msHYAN1DH1 BHAVAN,

 ..  BA'1*iGALORE--25.

I~¥CL1';..'3, RAJARAMMOHANROY ROAD
.. RESPONDENTS

” -. fay Sri.B.BALAi{RiSHNA, I-ICGP FOR R1:

SMTNANDITA HALDWUR FOR R-‘2)

CRL.P FILED U/S482 CR.P.C PRAYING TO QUASH THE

F3}? IN CR.NO.122/08 OF HIGH GROUNDS P.S., FOR THE
ALLEGED OFFENCES U I S. 406 G5 409 OF’ !PC.

This petition, coming on for admission, this day,

thc: Court, made the following:

circumstances, payment of contribution by -i:.__’

petitioner on 4.7.2008 cannot be a gonad

proceedings.

Accordingly, petition is 2
Smt.Nandita Haldipur vokalath

for respondent No.2. V ‘V

. Judge