High Court Karnataka High Court

Sri Manak Chand S/O Bhawarlal vs State Of Karnataka By The Station … on 28 July, 2009

Karnataka High Court
Sri Manak Chand S/O Bhawarlal vs State Of Karnataka By The Station … on 28 July, 2009
Author: Subhash B.Adi
-1,

IN THE HIGH COURT OF KAR1IA'I'A.KA AT BANGALORE
DATED THIS THE 28"' DAY OF JULY, 2909
BEFORE

THE HONTSLE MR.JUS'I'ICE SUBHASH B.ADI

 

BETWEEN :

1 SR1 MANAK CHAND S/O i:3HAWARL1?gL%

AGED ABOUT 54 YEARS   «
NO. 12, 11TH 'A' CROSS, 4'1':-1 MAIN,
END S'I'ACrE, BEML SOUDHA '
SAMPANGIRAMANAGAR, V
BANGALORE~56O 027.

(By Sm' : G JAI,RAq 8; Aséoéigifes, ADVSJ' 

aa-
[2
F3

1 sTATE.--o1§"KéLRiii::gTA1{é;THE.sTAT1oN HOUSE
OFFICER USLOOR 3.43:1"-E POLHJE STATION
BAz~z.§:.A:.oRE;'cf-._ =   ' -

2 WAN NEGLI NO;75; .131 FE-.;--.(3OR,
B.D.A. suopsnmcs, comzmx,
IPEUIRANAGER, BfiNGALORE~-360 038.
~  ~  .  RESPONDENTS

(83; Sri HONNAPPA, I-ICGP}

Ci”«\’L.I?& U/3.432 CR.P.C. BY THE ADVOCATE FOR THE

–:>ETIT1E3NER ‘ I5I§AYING THAT THIS HONBLE COURT MAY BE
I’ ‘r?1;EA$EI} mi QUASH THE ENTIRE PROCEEDINGS EN cR.N0.93;09
_ ah: ‘}’f{i*3~«¢P’ILE OF THE VI ADDL. CMM, BANGALORE AGA§N3’£’ THE

. ,1=%E”r:fr:’oNs::2.

THIS PETITION COMING ON F0}? ORIDERS THIS DAY, THE

W X3039? MADE THE FOLLOWING:

i5ETfTEONER V

-3-
Qfifili

Respondent No.2 is the compiainant. He has filed a
compiaint before the Ulsoorgatc police, interalia alleging that, he
and the relafives have pulchased the site fmxn the accused
petifioner herein and they have paid the entire amount by~’–f2 OO2.
However, no sale deed and khata was transferred in of

the complainant and others.

2. In the year 2007 the

cheques and not belonging to In L»

6

cnmrtd into befozm the Assistfii11;:: “{‘,omm}3. 315:5; “rgf fiofieg,

Ulsoorgate, he delivered 8 <':§i:¢qu<§s ."'1.§.1Aose, Iééhéqucs were

honour:-Ed' {§:Eix§qu€s'V"'-wer9é"'"iiiéhonomved. Neither the
petitioner ihas» nor has pad the amount

back to the is under investigation. Not a

~ .Dm::o:a_% tiiéiziissed.

Sd/-

Judge