IN 'I'}"Ei%3 §H{"I}H COURT 0}'? I{AR§\TA'I'AKA AT IESANGAL-O__I'E{EZ
13aIefi:'Fhisi}u3Ib'da5I0f}?ebruaIy 2Ol3 m' 38 Y1'::A';_-:3, _ _ .,
KI)O1\/IEX/§z\&E3A1\%1f}I"{!\ \r'11;1.Ac;§?;-,_ 2. ;
BIDARAIIALLI1»10131.1, _ '
VERGONAGAR I%*'(_)S"£'. «
BN\?G2\I,{ii)E'{i§;-- *=_';;.¢_1'
... PETITIONER
{By Sri
AND:
1.. S'irim.'1=; Lm" ITS; s"1?A'1f;C3-N'110UsE OFFICER,
_ 1{;i£:_;01.31 I-?Ol:--._IC'E§ S"I'ATEON,
4;: 'LEAN'<:;;\.1.;Q_R};:.
fit: 5;.-'w_x\YA:<:sMAR.
~ (By..4S1~i is 1-2 ('.}IR...J[. 1--1.)
. -*x--MANNA, PA'1'1,LAMMA1,AY0UT.
' 'J.f(:).--I'CX----C3C)UNCI§,E.OR,
__ M1 1AN1\I-{AY1\§\?..a'\ REDDY.
I%f.>.\§--~l-Ni." 2 1oL_;:~',s1«:. KAI.)U('j}-OIDI.
..£;é;=gN<'.;;\1Mala:-550 067.
RESPONDENTS
T1118 (‘I{§.,.1′ I*’IE.I.’1I.) U/S482 C3′.P.C PRAYING TO
“QUASH “m:=:. (:(..)%1§’)I.J/\§NF}-‘ P.CR.NO.371/201.0 LODGED
BY TI~l’1″. iZf”‘-‘ I21-iE?3I”‘(,)NI’)EN’I” ON ‘I’HI§ FILE OF ADDL. CJM1
BAN(}A.L(.)]'{I1L RE3%-{A1, DIS’E.’RIC”.I.’ AND CONSEUQEN:’1″LY
QUASH “I’§[[‘C I’-‘IR IN CI}Q.NO.172/20’IO RZZGD. }??>V§v.’Ve._’f’}I.].EE
KADLJ{j}()I…)E :Ir>.s:s.. IN FUR’FI-‘i§33RAi\ECE j~
RE3I?’E3RE;EE\J€_,T.}’¥1 M/X1313 BY ‘1’r~-{E ADDL. CJM, : ” 4_
U/S §56[iii] .c FOR _:Nf{1«:sT:GAf§iiQN”‘fMere.V” 2
REPO 1–<1' _m«’1_::N<::'tI~': FOR 5»; U /5 42,0 QI5 " 'V , T 1:'
TI we P§:1'1'§'1'I('.)N eo:vm\zx::_V ON" FOR' OR;}'3E+}f?..,S_" 'f1'.i~11S%
DAY. 'z'I—– '; <':<)me'1" MAD E 7';1EV"EO%i,L0WiNG':"'e
H<-~:2m'.1 "heari.t".é.§:r1"1ei'75" ivfasrzd learned
Govem1'ne;.'1é.. I?'_'1:?3-3' Q_ §?E.er £034 ;~:fesp€;11de11t'."N0. 1 .
2., ~Sf?}»f._.1lrmrjé;s:i’t§11″(>f” petir.i011er’s counsel is that,
the (.’,(‘,’}T2Ti1′)1’2l”£1″1§_’Vi-$13″-.’ fEiEf§’€ one and therefore the
pr0Ca*(iA(ii1’e:gs.., §:)«:== 7;e€.a;1″j,Iec..’1 which are pending before the
EEj”Li:t.”.):,.1R1″=i’.’_I’11 172/ 10.
‘” V’E.,%y.1:i’);111ssio11 of the ieamed Government
Piee1de’r §}]e.1.1.. the petiéiiorler has executed 3,
..pr0n1’1s«;.?«>:’-},-‘ i1{‘}§{‘:’ in ‘1’}:-iveur of the complainant in
V1*e-sspem mi” the-3 ;u’11m.1m” 1’€’.(‘2€’)iV(‘3d by the petitioner in a
“Surn of “Rs.§.},(‘j){Tl.{‘I)()(}/~ (Rupees Nine lakhsj.
% e -‘ gr
W V
L»;
:1… }””i.z”1.\’E.1″1_£g’ 11111.2: l’1ea1_1*d both and e1:{‘€:e1’ gping
thrc):.1_g§}1 {lav (‘.(.3I’1’1§.)§&.”:iI1{ z;:verInent.s, I do not
Case H12-1(h* (ml by the p€ti{‘i()l’1€1′ for co_L:1’1″t’ ”
intc1’fm”<* at 1l'1is &;t.21ge and if~'Ei£'—all i.h¢ '}j:et§'iiO.1fiE1'~..
COIIELCTIEGS sséill £11211 2-: false case is fi-1_eAd agédnst hii;}",'~.iiV"
is for him %'_. 1′:’1kc=> 1′:c2<':c-?Ssa2fy"=(,:onte_niiC1r1S', béfd1*é the
'trial (.:1.11’1 a.’u”1«:’§. scam”-;~.}«; t}i.3(:§’1atf§e’;
‘E’i’1(? }:)c1~%itiAr:->1′) is {.§’I’€1’bfOr€’ 1j€.j_eCt:eC1..’
DV1′: