High Court Karnataka High Court

Asif @ Asif Ahamed vs The Station House Officer on 14 December, 2010

Karnataka High Court
Asif @ Asif Ahamed vs The Station House Officer on 14 December, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
OATEO THIS THE 14" DAY OF DECEMBER 2010

BEFORE

THE I--1ON'ELE MR. JUSTICE c.R. KUMARASWAM'If  *' 

BETWEEN:

ASIF @ ASIF AHAMED

AGED ABOUT 29 YEARS

S/O K IBRAHIM

R/O KUKKATE HOUSE

MANCHI VILLAGE

BANTWAL TALUK  .. .  _   
DAKSHINA KANNADA.   '--  . ...P.ETITI~ONER

(BY SRI: R K MAI-IADEVA, ADVOCATE FOR I I

IVE/S: LAKSHNII LA\)_\'. AS'~fOCIAT'E, -AOvOr;ATE§3I

AND:

THE STATION IZIOUSETTOFEICER _ 

BUNTWAL RURAL P0LICE"S.TA_VT'ION' 

BUNTWALTALUKA _ .   

DAKSHINA KANNAOA.,     WRESPONDENT

(BY SE1; 5 RAj’ASUBRAHMANYA Bl-IAT, HIGH COURT
GOVERNMENT PLEADEFI)

CRIMINAL PETITION NO.S7O6»~O.F420.1’Q’»»–‘..

.V THIS CRIE\f1INAf.._ PETITION IS FILED UNDER SECTION 482 OF
CODE OF CvRIIVIv.I_NAL§”PR’OCEDURE PRAYING TO SET ASIDE THE N.B.W.
ORDER DIATED, AND ONWARDS ISSUED AGAINST THE
PETITIONAER/ACCUSE.D’;:NO.5 IN S.C.NO.84/2009 (CR.NO.-4/2004 OF

x”I’Es.ANTWAL»._RURAi. POLICE STATION, D.K.) (SPLIT UP CASE

s.c.NO.90/12005.’) LATER SPLIT AS SC.NO.16/2010 BEFORE THE 11 AOOL.

.II_f§OI4sTR[IcT & sEss;IONs JUDGE, O.K, MANGALORE.

, . ‘ TH’IIs..LcRININAL PETITION COMING ON FOR ORDERS BEFORE THE
_ =cOURT_ Tl-.i,_IS§DAY, THE COURT MADE THE FOLLOWING:~

gjx’

2
RDER

Office objection is over~–ruled.

2. Learned High Court Government Pleader is directe”d–.a

to take notice on hehalf of the respondent~State.

3. With the consent of the learned counsel”=for:,l’itheb

petitioner as well as the learned High”: Coijitv ‘G_aove~rrirnent’V”V__

Pleader, this matter is heard on merits. The’~materi,a_i.’piated

before the Court is sufficient to dispo’sef”ef thisniatter, at this
stage. V l S
4, The only grievance of._the–.VpeVtitiVaon’e~rh’i’s:..that in case if

the petitioner s-ui’ren’de’r.sS’befoireu.the Court of Sessions, he
may be taken “in_t0 further submits that the
petitioner«.§y{iillif.make’anvvaptilication under Section 70(2) of

Coti_eoi’«..crirhinaiz*Pr_ocedure for recaliing the nonwbaiiable

warra”rit:i’lissueda”_a–ga~i,ns.t him after appearing before the trial

VV?__Couart.

V_S._aI’.n’A.’case, if the petitioner–accused appears before the

h below and makes an application under Section 370(2) of

Q,/’

Code of Criminai Procedure, learned Sessions Judge shail

pass appropriate orders on the same day. with thisjse

observation, this Criminai Petition is disposed of.