High Court Karnataka High Court

Sri B S Ningaiah vs The State By Chanaraya Patna Town on 7 August, 2009

Karnataka High Court
Sri B S Ningaiah vs The State By Chanaraya Patna Town on 7 August, 2009
Author: Subhash B.Adi


.”‘€.3 Q? KARMATAKA lflfifl CQEJR1

9.) W

.’ *2*k§7%.%KN%M’%.%.§% MEWW ?.,iE..Ns.¥iWJA§:.»’i¥T”‘ Rfl%NM§A!§aR Mimi”! QUUK! U? IKAKNMIRMJQ. HMSN MQMK! LN’ !(.fla!KNAIR.K& §”f$%:i2%°’?

2. The case cf the petitioner is that a apime is
registered against him .for the afi£angg§x pfiniahabla

under section 279, 337 and 304£A) of fi.s}¢§”– it is

submitted that the accident fésultéd ifi dagta ég sii»

per3¢ns.

3. Tha laarnad ccunsei*§br théuhétitignar submits

that, tha accide3§zawa§ fl#é§fl:dag té A£he rash and

negligent driving of the -§§fi£i§ne§*f§§§; it was on

account af the ,ra§h. aha €§£gli§éfit ériving of the

affanding vehitiéfcfiming”£:§m_§§§§sita direction. xt

is also suhmitt§é fiEét,”fiha petitioner had alga filad

a c¢mplain€jbef¢r§”Eh§ P§1£§eg.

4. Laaxaad G§V3§nméntVPi§ader submits that, case is

rj§§i’ate£=éEs :,,.aga’:1;xst 1’b’§t’h the drivers and it is also

suhmitt§d–§h§t ¢$ investigation the charge sheet ha

Rbvf*

1 ‘;been f1§§d. .

‘”;$§u:”5ens1&ering the same. I find that it is 39: a case
?_ wf§:r1nt3rf$r1ng with the preceedings at the ?ria1 Court.

*afl ficsrdingly, the petition is fiismissed.

Sd/#
JUDGE