CELP No.3799/2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 81'" DAY or OCTOBER 2009 ~_' »
BEFORE
THE HON'BLE MR. JUSTICE HULIIVADI
CRIMENAL PETITION No.3:*299,Z_'2oo9'tt*._
BETWEEN T V'
B N Shivanna,
S/0 Nanjundaiah,
Age: 38 years,
R/at No.8, 3rd Cross,
Muneshwaranagar, --
Next to Petrol Bunk,
Kadirenahally, _ , 5:" ~
Banga1ore--56O OBI.
Office Address"
No.5, 1/ 1, _
1st Main Road, ' _
Sujatha Complex, .
Above Andhra»Bank, ..
Ga,ndh1naga5--r, " " _ _
Bangé1iore"--'560?--. 009*. ., """ " Petitioner
{By :8;,.Associates, Advs., for petitioner)
, Ken tcharngna,
'~W/.o_R:1*me Gowda,
..
–_T”e,./.at No.30,
. _ 1{}t?_%”C’1*oss, 7″‘ Main,
\W/
Crl.P No.3799!2009
Yd
Agrahara Dasarahally,
Bangalore–560 079. Responrient
[Respondent is served, but un–represented]
..-.-
This Criminal Petition is filed under Section thelCod.e of it ‘ j
Criminal Procedure, praying to quash: themgf1§rther_’proceegc1ings
against the petitioner in C C No.28815/ 200*’? on the fi’le_of. A_’t”3l_\.&”1′.–/I.
Court at Bangalore. _’ V *
This Petition coming on for Acimissiori this the Court made
the following: —
The petitioner qnashlthielproceedings pending
before the XX Additional MetrilopolitaniiMagistrate at Bangalore.
in c c No.288i’5/20ClV7Vl’–“.V~A»._r« g
2. Heard. it
3. The casexiii,taI’isingA’0t1t~.–of Section 138 of the Negotiable
II1S:t1i;.3″[v1f3I1lif3:’i:k£C'{:..,_gV. ‘ A _____ .. .
the learned Counsel for the petitioner is
l’that’there Ais«..onon’«co’n*1pliance of Section 204 of Cr. P C., apart from