High Court Karnataka High Court

Sri. M G Farukh, vs Smt. Tahira Jan, on 7 September, 2010

Karnataka High Court
Sri. M G Farukh, vs Smt. Tahira Jan, on 7 September, 2010
Author: Subhash B.Adi


ORDER

Petitioner has sought for quashing of the proceedings in

Crime No.163/2009 registered by K31′ .J ambannanagarV.’:f’eIioe,..p

Davangere on 24.8.2009 for an offence punis’1-‘1_abIe=._p 0’

Section 420 of IPC.

2. Complainant alleges she has the ” 0

construction work of thep_bui1ding_t:to:_the_Vppetitioner a 30′ x
40′ site and in this _ had collected
Rs.4,50,000/- and.thereafter:.he Arabia and
he neither the house. On
these allegationsgia for an offence

punishatile nndierseetion _C«f IFC.

3._ _Frorno1ite.””e

‘said observation, the petition stands disposed of.

Slélé

an

I-‘afdqe