IN THE H163-'I COURT OF KARNATAKA AT ~.
BATE!) was me 233° may or JULY, " '
me HON"BLE MR.JU5TICEV»!A§_3HAv{N sHAmA:~s.§;scéut:g§a k%
cn_:g_mNA;, Pamo3~:[No,22o1i2bo?
Lakshman y
S/o.Venka1:es1:.1. '_'. 1:
Aged 2? yea1fs?__ . U 2
R[at.No.*243, b
5*hACross " "
B.Chat1(ii;éippe{v5?iag;{z4V'
» T .. PETITIONER
(By Sri JAdv.,)
ANi); "
f~'..ep.hy '{)$~:;erAVIix3:::ha1'ge of
L'Po1icfiBi*7it'.9n % V A
Adugadi Pofizx.
Bax1galo;*e'Ci:y .. RESPONDENT
* ~ . ‘~{ByJ Szi..P,_i§1.Nawaz, ‘AddI.SPP)
_. uuuu It’—–
‘)
8″.-I
This Crl.P. is fileti under Section 482 of Cr.P._C,V_Tbj;:?T~ihe
advocate for the pctitiensr praying that this i~i;;_’i:1c”*-‘3eI,:’*;*t
may be pleased to quash the cum’: pibcccdings .
petitioner in CC.No. 15128] 2002, pending on the fiie,$ ‘of *”-fit
AddI.CMM, Bangaiorc City for the offences unciegf ” 2
Sections 143, 145, 14?, 143, 333, v573i2A3E,’*44~8’x 429;
Section 149 of IPC.
This CILF. (reaming on*f£1:r
Court made the following»
%aRyEk f.
_-.n—-………..
Petitioner has of the
pmceedings on the file
of the VI He is being
tried under Sectians 143,
143,14?;14S;3fi3;é24;448,429,5aqsrjwasmmuon
i49££E?Ct n9 ”
are already framed against the
the order of framing of charge has
Thfi evidence of the Witnesses is aiso
V’ ‘Cf in part. The version of eye witnesses 1 to 5 if?»
//>
.3.
already recorded. In View of the same, thezre is
t0 quash the proceedings.
Accordingly, petition is >
Trial Court: is directed to dispos飒9f
as expeditiously as possibifiy’-Abut V. t.b.6
outer limit of six moaétlgs of ‘receipt of this
order, if both the pan;’es%%¢¢¢.g§e;rat¢;%
…. t
k Judge