High Court Karnataka High Court

Anantraj vs The State Of Karnataka on 31 March, 2008

Karnataka High Court
Anantraj vs The State Of Karnataka on 31 March, 2008
Author: Dr.K.Bhakthavatsala
 

CRL;P--w--Ng..§f2$(i§/290?

IN THE HIGH: COURT OF 2<ARr~§-A*rA;«;:A'_Af1;  'V
DATED THIS THE 31"  "
THE HON'BLE mj_._ #JusT;ic:1¥if 'B151.AKT§£A1£Afr?f~3.Am
cmM;NA1;"§E'rr:*1Q2sé&'.N';5;;','2%$3'; 2007

ANANTRM'  _ _ p    V

S/C) Gl.§'RANNA"-$EiiAWLf.._V  _  

AGED A;*30LIT:145 Y.?$Ai§Sv,_' H  

CV€1:%.TEA::;_HEI%:::j:A\ ~ V 

WCERKINGQINV :_ .4  «

KARNATA am H'r<::;_;~i SC:H'(i--3I;, '

R/0.HI:2APUR t:F§£>Sr"3.,__  4 ..

(}UL1E3£§.RGA~58--f5 1:05 .   PE:TmOHER

(By s;~s,.A--2\¢EE'r Ku MAVR' méi'3Hi>ANDE, ADV.)

 T *'E'EIE:'v«S'§'£-_;TE§ my KAi'<'NA'I'AKA
"'._THRvOUGIé~i'.P3l 05'
. LINGASU__C¥JR POLICE smmcam,
=.._mucH:;1::* msrrmc-*r. . .. RESPONDENT

– _ {fly S1-1.n§1..@EAN..JANAMLJRTHY, HCGP)

” was 5321…? IS FILED (1/8. 432 CR.P.C BY THE Ai?2V{)CATEJ FOR

_ “FETITIONER PRAYING THAT TEES E-IONBLE COURT MAY BE
“»__ “i’LE.£1SEE> TO QUASH THE ENTIRE INI’I’IA’TIC)N OF PROCEEDINGS
*AG3’iINSI’ ‘THIS PETi’i’1C}NER {N FXI’R.N().398/200? IN CRIME
” NO.148;’i2007 OF LINGASUGUR 13.8., RAICHUR DIS’I’., WPHCH ES
” .. « PENDING ON ‘THE FILE OF THE J.M.F.C, LINGASUGUR’ FILED FOR

OFFENCES P/U/S. 153?, 468, 420 R/W SEC 34 OF’ IPC.

THIS CRIMWAL PETITIQN COMING QN FOR ADMISSION, THIS
DAY, THE COURT MADE THE FULLOWINGI-«

?\Q

cammgss,z2ce7%

The pciitjorlerl acctmed iI”1: (:~i’§,}..C»’£iii: Nb». _c>f .Lmga$ugix1′ poiréte
station for the of?ft:11ce tlngicr Sccfti{$i;s5_1f,§_f?, mad with
Scctiml 34 of 1130., is ‘_thé_s £f§x;1ift, :;)i1*sayi11g for quashskzg the
F’.I.R. ‘ H V . ‘

2. Heaxéd ._

_ thc pcttitioxlcr szxbmj-:5 that that
petiti01i1cr futxasé 2 ééi1§éi;)£1k)1y bail in Crimixlal Fmzition

No.374012Q(}7″‘ 03.10.2007. Hf: furtlmr submits

” “$1i1at’-tiitrrgt-L..is’v~.:1o 1J1’irti;:i” facic case made: out. for thtt Invssfigating

the matter and therefore, prays for quasl1:i11g

thé ‘7’. i’; R- _& . ”

_ “E-‘lit: brief facts of the case lnacling to the filing of the

_p::Vtiiiis:x3:i may be stated as Imdm’:

The Assistant Commissioner, Lingasugur, an the basis 0f the
inf1ma.tio12 appeared in the pm-ss. lodged a cormplaint with
Lingasugur p0li<:€:, allctgng that Vcerahliadmshwara Education

Sc-c:i€:1:y had obiwlncd sazlctioxz from the Government for m11ni;ng

L

cm. Q39?

01:3-age house: at Lixxgasugllr, but the said 01¢:’if:s:gt:.’_:};2z”;iv1’$f:: wjz»a:=’3._:i3.:”:e.tb

functixmnjng.

5. T116 cast: of the é”~#”.fi4¥:.€”‘3.%£-‘V i$”.a
teaclmr working in tim ‘a;:f,_AAGV%;7:iEIbax’ga as a
Head of E/5/s.Vc¢mi}haci1wés1.;é;zarzj§ L. and he has
czmmd Czovenxmcni. ::§!Iiffi’€}£$_. the
money. It u :Ifi§Jc$tigati:1g Officer to
invc$t:i.gatc this iv we no good glnund to

tmtertaili the F’.I.R.

6, in t;ii<:_ it:$1:i1,,_ §:1::¢" p}:Li:ition faiis and the same is hf:I'C?b}F'

;

_ dismjsséjai.

b’11_v”‘~” _ ” ‘

scgl/–

Edga