IN THE HIGH COURT OF' KARNATAKA AT BANGAL{)RE3'II I._V
DATED THIS THE mm DAY 0? NOVEMBER, 29%' A'
BEFORE
THE; HQIVBLI: MR. .JUS'1'ICE ASHGII B..::H§jN'C_HiGEj}?i«.. _
CRIMINAL PETITION r§e.4o17"0§*:20o8IV "
BETWEEN: ' V V'
SRIBTHOMAS
S20 LATE 'F,BAL.AP¥"A
AGED ABOUTEEYEARS, ;
R/AT' NO.8,'?'1'fiCROSS RAOD, V
SIDDARTHA ScHO0LR<;":AD_, _' _
LINGARAJAPURAM,
BANGALQRE 34. = ~ «
PETITEONER
" {B"f- S§};i}VAf?RASAD;' ADVOCATE)
STATE 01:' KARNATA'KA '
BY HOSAKOTE POLICE .ST3?xTK£;'*N; .
REPRESENTED BY SFP, =
HIGH COUR'_i£" BUILDING3, V
B£I'N{'3ALOII%Ei' ----------
\ RESPONDENT
. _ é ‘,i.EI:~~sR1HONNA?PA,1IcGP)
‘1’III::.,cRI,.~I~> FILED U/3.482 cam; BY THE ADVOCATE FOR
*i’_I’HE« PE*1’I’I*1′<:2I~JIa*.Ie PRAYENG THAT THIS HOMBLE comm' MAY BE
"'-Pi;-EAS-Ev 'I'i§_ 7~SE"F ASIDE/QUASH THE PROCEEDINGS IN
_{:§£;r€Q,5<3a,{07 'PENDING OF' THE FILE OF' THE ADDL. C.J.M,
'.;B;;1szC;ALoRE«._. .
THIS CRLP. COMING on FOR ADMISSION THIS BAY, THE
V CO EL?fF,MADE ms FQLLOWING:
0RDER
The pefifinner has impugned the. proceedinggi” V’
No.5(}8/ 200?. The mspondent registts-r;r=:d~ ‘
against the petitioner for the ofiénces p{iaiS}_§5ai5Ie :ii11_iiaf
406, 468 and 420 IPC.
2. The cemplainant Mafi,yappa” Vfheivjarothcrs
of the pefitioncr. They have that they
have fiven the Generfal am} also
a signed blank ” arrangcmezlts for
representing flxem ‘thaw’: in O.S.No.346/ 2001.
Bcswcver the petiticner sold the
pmpcrty based S appmpriatfld thfii mrztire sale
pmccgés I
‘3 the learned ciznlmsel appearing for the
“pa’:£;iticr11c–r giibmitfi a false case. is foisteé upon the petitionm’.
dispute is of civil nature, no complaint could haw: bcen
complains of the: harassment at the ends of the
16314.