High Court Karnataka High Court

M M Suranagi vs The State Of Karnataka on 11 August, 2008

Karnataka High Court
M M Suranagi vs The State Of Karnataka on 11 August, 2008
Author: R.B.Naik
IN THE HIGH coum 01? 

CIRCUIT BENCH AT I)I~1A.I2w,_eg1:; 5%[I f  _

DATED THIS THE 1 33m D59; OF AU{§(j~ST':é0Q8 L H ' Wk 

BEFCZBRE;-- 3   " '

THE HON'BLE MR.JU'ST§€--{}E R.B--.NA1"£{.n  

CRIMINAL PEfI'Yfi0N N.f).'?O£33/'20'0§§VV  ¥

 

_uu...._,,.

Between

Dr.M.M.Suranagi, ._ V
Age: Major,   V
Medical Ofiicer, «  'j  .
General Hospital,  . '
Ranebennur,   
Havcri Distr'ict.."- ?:_,_ ., V

' ..Petitioner
(By S1-i.s"$a1I5es}:1'  Advocate)

And

 'V " The  .§)f
 By' its State  Prosecutor,
   Btiilding,

  1=£j§~£.<}otkmndi, HCGP)

Dhaiwszad; «  « __ 

"Respondent.

,0LQu»a3L”‘”‘

This Criminal petition is filed under Section 482 C1219. C.
praying to quash the enfire criininal proceedirxgs inifiated
against the petitioner in C.C.No.825/2006 whic_hvf1s«…pendi11g on
the fiie of the Addl. Civil Judge (JLDI1) and J…M.F.C.,
Ranebennur, Haveri District.

This petition comm’ g on for orders ‘_Covrt”made
the following: _” ~:’ , v . « p 3
ORDEE1i*

The petitioner herein “quashiiig of
the complaint and the 2006 pending
on the file of the Addl. tI1;:fi’s*LVg:Ve4.'(L;iizf§,}.jr1}_Va11d 11 Add]. J.M.F.C.,
Ranebennur, came to be regstered
against the offences punishable under
Section,rsi’?i1i_7i,” 471 of 1130 and under Section
12003) There were eight other persons

implieated. coixipisiraant is one M.G.Govindaraju, the Police

in his complaint has alleged that the

as 3. Medical Officer General Hospital,

i _ That the advocates practicing in Ranebennur in

W ‘A Vcomiievaiice with the petitioner and few police ofiicials and in

e.’cOIiI1i:iance with the drivers of the vehicles were involved in filing

it ” faise complaints for ofiences punishable under Sections 279

Q Q».u..eIe%~’-