High Court Karnataka High Court

Sri Somalingappa Angadi vs The State Of Karnataka on 5 June, 2009

Karnataka High Court
Sri Somalingappa Angadi vs The State Of Karnataka on 5 June, 2009
Author: N.Ananda
IN THE men mum on 1mRnATAr--..i§   '    

cmcurr kE!§CH AT myLRw._;an" V' 1- 'I p  .

DATED mm mm sth DA'i?'0Ff-Lit?-tléit.  ff-  7

329035 V %
THE HOIPBLE naR.Ji§?s1frcg 
cmmzmn E'; E:'*i?I'1'I«iAI)!!§V. .'f£ t3..?'f3A34I_ 2009

BETWEEN:

SR1. SOMA¥;.{N;GA§'PA ANGAD:  _  
AGES ABGLW35 Y§:AR3_;   "  .
R/AT GADEi'AN§{E,RI     '
TQ. BAGALKOTE , _ , 'V

 T'   % ....PETITIOKER
{By Sri "z§4R:JTYU*;w.aY V'I_'A2£_'A' BANG1, Adv.)

AND:

THE :3T'P.TE OF'-»: 'I§;:=.§<§z'1§s<.:HI;~:BI, HCGP)

NAVANA{§AR,"BAGALKOTE.
' .  ~ *  ' ...R.E8PONDEH'f'

'¥;1~£TIS CRIMINAL PE'I'i'I'I{)l'<f IS FILED EJNDER SEGFION

'  CR.P.C.PRAYING T0 QUASH 'THE ENTIRE
 "f?RQ_C§EDINGS ON TEE Fill? OF' THE PRL. CIVIL
 JUDGE{J¥€.I)N} AND 131' ADDL. JMFC, BAGALKOTE IN
  CRLMISC. N026/09 AND CHARGE SHEET FILED BY THE

'I'eEsm1\m1.=;N'r UNDER 333.3(1) R/W SECHON 12(1)(aJ 09

'4 THE KARNATAKA MOTOR VEHICLES '{'AXA'I'f{)N ACT, 1957.



 V'   gmtlnd xfiiquash the prumedings.

: 2 : 
THIS PE'I'¥TlC!N COMING ON FOR ADMISSION7,_Ti<IIS
DAY, THE COURT MADE THE FOLLOWING:  »  

ORDER

Petitioner has sought for quéshifig

filed against him for non–pay;11e_nt of

vehicle bearing Rfigisfiatien No.’/ 2999:.

2. I have heard ‘pctiiiorflfcf;

3. It is th4t: ‘cg)1:xtc:3:i§::i’6:. ;of Ellat vtthicltz had

been _ .fi :§1aV;ficcr. “Ii5crefoz’e, he 5.3 not in
possessiéxn ‘osfv£:i;i;v:1¢§»..i§.sV.–~1zt Iiablc to page the road tax.

The cicfcncé V’pi::fiti0zm* bcafcme tbs Triai Court,

‘&

‘V cnimina} petition is dismissed”.
sdl-4:

Iuclqe