High Court Karnataka High Court

E M Warunny vs The State Of Karnataka on 16 July, 2009

Karnataka High Court
E M Warunny vs The State Of Karnataka on 16 July, 2009
Author: Subhash B.Adi
m THE} HIGH mum or: KARNATAKA AT BANGALQRE
DATED 'FEES THE mm my ca? JSLY 2009 

BEFQRE

THE} HQNBLE MRJUSTICE SUiE%H3S§§ }E:.,;AEi.I."~  % T '

cammax. pmwrzorr :;s:é;'9's«11:>.Lci4N:\I¥,;; _   ~  I
15s(}E3DABGU'E';3*2YEA'1?S;;. _  ' 

R fA'I' YE;::5.;:*':*.r:A§v:A; PAR£%ME3fVL"*E1S9T_'F.TE,

MALDARE §--'.QS;'_33, s1'z:s:3AP,'U §Av,~* pv

VERMRET T_A:,t:,:K,V.:<zg:3:; 1'}§S'fE'Fi1Cf'F,  PETITIONERS

(By sum §§':sU:3BA:A_;§*&;~._'J'  .~
Sri,A s POi'$?*Es35NN.é,,A1:3VS,;»* _ 

AND:

 y . A V ?é':~%EE":"%%3*;:Ie'«,1":"§_ :sv:'m#c*::

V :2  W i§$'T'i'é WARRUNY

 Eff} E3.';,\fE.Wt%RUNN'{,
V .. ;Ai:§EE3?1BQUT4'§YE§5;RS,
" V FNNA?PA,HC@:> mg £24;



'THEE CR3?' FELE13 UfS148'2 CR.P.C BY THE ADVOCATE FGR
THE PE'FiTE(}NB1'~2S PTQAYENG THAT TEES HC3N'BLF2 SOUR'? MAY BE
PLEASED TC! QUASH THE FER E33} GENO' E3!/G8 REGISTERED BY 'E'HE
RESPONDENT MADIKERI TOWN POLICE QGAENST THE PETRS.

TEES PETETEON CQMENG ON FOR ADMISSIGN ‘f’H{S B.§C!r’, ‘THE
C’.{I}E}F?’I’ MADE THE. FOLLQWINCE: H

Qwflfifi

Petitioner has cailad in question the

No.13/2008. Madikéri Town P0}ice_;r£g:i$te§’ci:iWé;”

N013/i2G()8 021 30% Janizary 2308 “,f0r;’_”a1”; p’:;i::;g§::2_p1e .

under Sections 419, 420, 4&5, 446a._;~ea& 235:1; Se€f:i{3§.§’3~$IP3C. %

2. Complainant is :’0:;e B¢e;1;i:’:-3* ‘He ‘é3 H£:g€(i that,

{:0mpIa.in.a1:tt “j:he« *:;:;on fize ‘é1t:<:'~a3{$<3d No.1 « patitionctr 316.1
hfirfiifi aigd "£3133; {ta-getilnar priar to 39% January

2008. share certificates in his name.

…..AccuVs3:«iag;}.’v forg:§figV§,ig;t1atur’e of the camgxlahxant, they had

A jff:11€é3i*«E3f€£},Vti§€’§§%i€3_if€S by operafigxizg a bank 30001111? §\¥c>.3.’3:.’?33.

‘ ‘ Pfirfifigfcgcie the ailegatien shows the afiegcd affanca. ‘T216

matter isvvsfifli unéer invesfigatian. E find no grauifzé 1:0 iflifirfere

§::%if£§1_fii?c procéadizlgg at this Stags.

Accordingly, the geiitiozg fafls and fiama is dismissed.’

Sdfws
Fudge

gym],