High Court Karnataka High Court

C Raju vs The State Of Karnataka on 10 November, 2009

Karnataka High Court
C Raju vs The State Of Karnataka on 10 November, 2009
Author: Huluvadi G.Ramesh


nan

-m-m.-…w. nxurf guuixr or KARNATAKA HIGH COURT or KARNATAKA a-man COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c

IN in-rs HIGH cam? 03* I&RKATAK& AT

DATED TRIS was 16″ may 0? NcvExSSfi[ é0fi§ 7,

BEFOBE~-_

THE HQN’BLE Ha.aUsr1cfi awavanz S afifisfifift

CRMINEL 9ETi§IQR’Nb¢2G8§K$fi§$~~”
Bsmwnmm V’ z

C Rfigg _, A, 3 V , _V,
S/O.CHINNAKAfiNA g35nxV iV=* ‘
AGEB AEDUT 5§ YEARS, % ‘f_ -~,
R;o.R.P.gILgrA,3EHINb GANE§Hw=
saw MzLL;aA2AvaN3H§LLI;-Q M
CHICKMEGA$UR TG%N”ANQ”?ALUK

ARE EISTEICTfi3l;_ . xww-» … PETITIDNER
gay 5:: { 3;§AIF£§£§$H 2333?, AB? 3

fiYV$HECKMRGA$fiR,ffi§R
uV»_?LIEE swarxex,
‘-Jfi;$;Raan,
cfilcxmaeaaun.

_~$1_frH3 éfama Q? KARRATAEE

Vsxw vzaaza
‘»WiQ.L£TE.fiA§IKY&B,
AGED 3? xaaxsg
RfQ.?AxIL sazswy,
cxxcxxaekaua TGWN
cazcxfiaaaaua 3:5? … agsysxmaaws

4%.?

{By 33:}. : G Bfifivfififi EIRQE, $1313 EEK B1 A%
R2 SERVEI} AZ€°fi’£}’§f’R.E§’RE$EI’%”I”$fi

W’

CRi.P FILED UfS.482 cR.P.¢w-§§§7t ?HE

Anvucarg 903 THE PETITIONER PRAYIE§ $Hfii°Tfi1§_
HON’BLE CQURT MAY BE PLEASEDATQ SE? Aézfig EHE.
oanma nw.21.4.aa IN 9cR.Ep.;¢§s’ag.THE*?:LapcF”

ram PRL.JMFC., cHIKaA§AL3x_$§n gygéfi T33 rig
ET.28.é.G8 xx cR.nc{:a2/as szLs$f hi mag
CHISKMRGALUR p5,, xx T30′ :53 “As ,%ETR. IS
camcmayan. V x” 5 ‘ u””

THI$-*§E§:T¢og’Lce3ifi&, §fi’ FGR ADHIS8IGN
THIS max; xkz saga? 359$ TEE EOLLQWIHG:

R

Tha peti::onér ‘gagf,gaught far setting
aafide t«§a:g;eu ‘~0rée:’rv-.. §._§.’3;ed 23.–4″-26G8 iii Pcfi

N¢;g;2§9a gm tfia file at tha Qrincipal JHFC,

‘cc: quash the FIR. dated

7g8«§~2edézig fiéima Rb.1Q2l2@$& fiied against

c 33?;-11% V. x T

.§_+1_:_=§axd the leazzied saunas}. fax tha

“*, {§eaitianer and the learned 39?. Aithaugh,

aw: 1 wvuna V: nnnn:-nu-uu-1 nlun uysfni Ur l\.P\Ii!’l-\Il-\!\l’\ fllufl LUUKI U!’ IUKKNAIAKA HIGH COURT OF KARNATAKA HIGH COUR7 OF KARNAIAKA HIUH I

5%

netice is served an the aaaand rea§and@$t; she

is not represented.

3. Rlleging conspixa¢y3 ai@fi§”wi$§ ié§¢fi3§d
Naa.1 and 2 against fi§&_§§fii%ia§é%;flfih5£firs§
respcndent-Palic§e a. é:xa.~np:z;iint, and
FIR was also fii§§; ,ifi3%$ %§3¢ alleged that
the accu5e§ ant§£é§B§#§$W§_%ai§ agzaement with

the compI§ifia&t; £brVéhfi¢h; the petiticner i3

-.,….’. ..,. …..’……-W. ruurt ggxuga Gr KARNATAKA HIGH count or xAmAm<A HIGH COURT as KARNATAKA HIGH COURT or zcnnm-mm mun L.

4-_

a partv[} .'

4. The &i1§ga£i¢$3°£&d¢ in the complaint is

»*tfiat§§h§L$a;eVagrgament is enterad during i§93
A £;z:r::t:éfi:2:a:<:-3:22./_,4:fi§. §s:2:3.3; the site H345 in Sy..§I<:=.1§:'L
: kV e§'¢§i¢%§%§§i§# fiat a gum of R3.2fi,OO8f- and
._ Egg u@a;§£nant has yaifi an amaunt af
" .fiS{$;Q$§g~. The balance amcunt af E5.i§,6fiQ!*

*. fia$fpaid aftex registratiang

W

T1 l\?l 'I V:

§.. It is alleged that the petitianar._ ‘i,§’~» the

atteating witnesa. finder theae ci;:i:;::2r;a:3a3:*:§Lfé1n§éa~:~.;a3z;.»

what has been allraged. in _4:l’:.9__c:@’i££$.£$.?: “‘iV$A thaifi.1

the petitiener having co::;;;5 p:£_fr:e§i
accused mvmzzuted a
an the day an ;__§ehic};…. fi;’§1;e’-..§:aJ;he$i1:fia;A ggmhaant at
Rs.15;00G/”* hava mat:

executam .Vt’;”:1:é till taday.

6. ;’a.rc£i–z1:;f’VA”‘i;:$ ::i’:;§j1e »;’Jj§.’§*;a:Va’;A*.*:§?r.§a-:.:.’*A’1;….<Z::Va11:1ss3. far thus
yetiticneéi- i';? Qf agreement,
the zrmttm: éiizfiit, gt}._ '&.§#$:_".."b4een mmrad hexane this
..__1;hat “t;.2é:3;i1s§a’sc§;ij.3’_.»§.§i:§.V is cf the yea}: 19% whereas

_ ‘T[…?;Ic1éV_42r§iq«.3.a;é:;i:n.£ i$ filed belatedly aim: 18

f_”y§a:1_~.%»5i,’Razhich is nething hut abuse af gracma

V” .’ H

Hun I..Uuzu Ur nnluinlnnn rllurl \..A\,«_!\.g’I§I Ur nnnmnlnnn rllvn \…uU!lr Ur IV-KEN!-\lAI\A Hlurl MUUKI ur IEAKNAIAIKA flluri L.lJl.HU Ur i’\I-|l|IVF|!f’|l\l”|