Karnataka High Court
Sri Rizwan Farhad vs State Of Karnataka on 25 September, 2008
IN THE HIGH COURT or KARNATAKA AT BAua«4§é§£O%:'L
omen was THE 251" mm or O' M'
serene % L % V é
THE 3-ION'BLE MR. JUSTICE Asuox 'B..fi1u¢HzG'Eg;'OOOO MO
cm. psrmou no.417;§%_O eF;ooa%O
BETWEEN _
SR1 RIZWAN FARHAD - .
s/0 Y FARHAD
Aer-:1) ABOUT as I
STUDENT H
no 5/1, 13* 1-"Loon:-' _
sons BANK ROAD, gempu wwn%ms'r
BANGALORE»-4%; '; _
L M _ _ ....PETITIONER
Vtajk SR1 ADVOCATE)
AND _ O O
STF)KT?3.0F«-&IR»?§;';\TAKA 4% ' %%%%% ~ A
avkmrxmm Poms srmou
cH1KKA1AxAO% O u 1 O
BANGfieLOR§'-3 uaw msmcr
._av spp H163 coua O fiulwznca commx
BANaALom3-01; « O
A Z O R£S?0flDENT
% O * (av sin ti. HmuMmTHAnAvm>A. HCGP)
mxscm IS mes u/5.432 ca.:>.c av me wvocxrrs FOR
OPETIHONER PRAYING TO QUASH THE ENTIRE PROCEEDINGS IN
CR._NOv.-34/2008 OF CHIKKAJALA P.S., CHIKKAIALA, NOW PENOING
=_O{%ko:vL*me FILE or Ti-IE (2.3. (mm) & JMFC.. DEVAMHALU. IN
gssvecr or THE PETITIONER.
THIS PETITION COMING ON FOR ADMISSION THIS DAY. THE
COURT MADE THE FOLLOWING:
9_R.R_E_B
The petitioner is one of the seven accused persons ageinst
whom Crime No.34 of 2808 is registered for the
punishabie under Sections 468, 471 and 420 of the.--i':ndiVo.n'.'i§enei
Code. It is registered based on the compieint, ..*.iu,:yri,_, it
2008 by one Smt. Lakshmidevamma, vino has
accused persons have grabbed theiand orop_erty'>vbei:o'n§iru§ to " it
her. ..
2. Sri C.M. Kei11pegoiiiicié:,.,th.e{_'iee'rn1eii'counsei for the
petitioner snbmits is of civil nature. He also
relies on certain"et$ocun§en'tié_ of the ownership of the
petitioner. Vof=theH__iei1d in question. He submits that the
of the reiief of anticipatory bail. The poiice
are ui'nnei:ess"'ai':i'i'y_f._deteining him from morning till late in the
'.-gvveninq, homing in way of his prosecuting the studies.
Sri it-'i'... i-ianumanthareyappa, the learned High Court
Pleader for the respondent submits that the case is
ot’..the–*investioation stage. The proceedings in Crime No.34 of
£34.