IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 26"' day of November, 2009
Before
THE HON'BLE MR JUSTICE HULUVADI G
Criminal Petition 6OQ1_/ 2039"'
Between:
Sri Sathish Hailiyalker, 40 yrs
S/o G N Halliyaiker _
R/o House # 1675:47, Garden Gate
Hotei Road, Ranganatha Extension
Davangere ~
Pet'tti'oner
(By Sri Atman Law Partners,
And:
State of s<arn2ata..ka-- so _
Vidyanagar Police S'-*;;ét.i_o'n», D'aVvan_gere Respondent
(By Sri A v F{a_rnaokri'snna:,.A'G$5)'-1:"'
This Criminal "P--et,i1__:_i__Qn is filed under 3.482 of the Cr.PC praying
to Aq"uasn:,,,'Wé-qssuance of NEW dated 22.5.2009 by the Jwc,
*£}ava'n«3_ere,.V __
._ 4"t.'t.'_;§oE,isvV'Cttizninahl"""Petition coming on for Admission this day, the
Court ,r__nade_ the---__%oHowing:
ORDER
‘ ‘Government Pleader to take notice.
are
2 EUDGE
ta
Petitioner has sought for quashing the order of issuance of
Nonbailabie warrant issued on 22.63.2009 by the JMFC, [)a..van_:ge_re in
CC 1 17/2009.
Petitioner eariier was granted be-ii andthe’reaft’e«r,”hetjuimpigd ‘
bail as such warrant came to be issued. A’-However,,aLc.c.ording. to the
petitioner, oniy a false complaint””h:a’e. been”.fi_ied.”‘.against him to
pressurise him and further a~’:xc:ording”‘ toiihirn-,.._althouVgh he appeared,
bond was not obtained by the’conoerned’~Mpo.i,irieV__and, accordingiy,
sought for quashing the _war;’_rant§
Sutzfect to”5.appea,ranoe’~.._of the petitioner on or before 18″‘
December,» 2009 ‘beeforjeith-e,:2Atria~i court, warrant issued is quashed.
Petition is_va|iow4e~d.VV’ .
Pleader to fiie memo of appearance within four
we’83<&.;', 22
Sd/-'