High Court Karnataka High Court

Mr Victor Bruzzo vs Mr Prajesh P V on 20 August, 2008

Karnataka High Court
Mr Victor Bruzzo vs Mr Prajesh P V on 20 August, 2008
Author: Mohan Shantanagoudar
m THE HIGH coup? OF KARNATAKA AT   

DATED THIS THE 20*" mw%oEAususT%E2oa  %  A

BEFORE :   =

THE HON'BLE MRJUSTICE  SF§ANTAtxI§;(§5UbAR k

CRIMINAL   

Between :

Victcar Bmmca E

Aged 66 years  b V
8/0 Amadia  5 V
Dirercter of """  . 

M/a.Giite&3 lnteriiaiii£)na§1v _ '

No.:2--33: /:2, Deralakaitie; E

Manga10re.(,§r'5?4    

Reaiding at  *' " V 3
Rue De  Blanbheril. 
1950 Sicri E.  .

   ..... 

 (By-an i?,_P;H§gEie,.Advooate3

" E  , ,  "X: Prajesh "EV.

Aged Qiiyears
~ S]c>«-Ysfijaya Kumar
'  Security Guard,
Steelnox International Pvt. Ltd.
fiibbakkarani Circle

3

1'   {Ilia},

C./0 Sagii Factory,
Desralakattea

.. Petitioner



Mangalore, D.K.

Permanently resiciing at
Cherupuya

Post: Yedavaramb, Kammr Dist.
Keraia 'State.

2. The State ~--

Thmugh the S.H.0.,
Ulla} Police Station,
Represented by the
State Public PI'OS6(}E_1tOF,
High Court Building,

Bangalcre. 1. §2¢:sf;i_§ii§ieH{\   ,   [A

{ By Sri A,V.Ra;nai-ariahna, HCGP f§r~.R-1 

'--'n'--

This Criminal Pfififififl iS«'A?fi1t":d-ifiliidfii' Secfioii 482 of
C.r.P.C. praying to quash _1iE"_1e   055136/F.§.R. in
C.C.No.1?88/()7 on the ma ofVi:?.1c_.._J';Ni.F.'{3., (HI Court)
Mangaiorc, for the .'0fi'f:I1QI3'S"§3fliJ1iS~hElI}iC "§1;t'1'd-sir Scctinns 44?,
506 rfw. /SectiQn'3'3.{} of IPC  all ftirflclervjplnceedings in the

This Rfiiiuing can for aé1nis:~:;i011 this day,
the  made: the: .fpE1ow_ing ':

ORDER

X ._ is being tried in C.C.N0.1’788/200′? before:

tha’: iéiamegd’ .;¥Av«:’i\»4A.P’.(3., (111 Court) Mangalem, for the ofiencas
Lander Semjons 447, 506 rfw. Section 34 of IPC.

is filed praying for q g the pI’£)(I!€:€di11gS.

2. It is brought to the notice of thc Court that

the: petitioner is rt:c0:x’l§:d.. The matter is postad ‘

In spite of several adjournments, the _<:vid;::1ce_' J K V'

pmsecution is not adduced. Aocrordizag ~

proceeciings are, liable to be quafisilgd béiiaaiisfi v.:3i'V:§'}.e§i§,yg:§1 2 V L'

It is alleged by the pt:ti1:im:1c:r fire being
threatened by the :$r'«.=:.._)L;"3?A{'):t~z;abb11c."J-ixratii to dcposc
in the case. Be that as Vpfiay, not Wish to
enter into that the plea of thfi
accused is has to be decided as

early as fh.¢–fc;110wing order is made :

The Cp1ii*t_ to decide C.C.N0.1?'88/ 200'?

_ £113 exptfiifiously él$~..};J:§SSib1C, but not alter than the outer limit

the date of receipt sf campy of this order. The

an appiication for exempfion fmm 3:1i$

VV _appeai*an<:7%€§ Wiiénever his presence is abseltltely not z1.e<::e:ssa1y.

W ' LPt:Atitin. is dzsnuw with the afenasaid obscIva.t:£(:>ns.

Sd/-

Judge