BEFORE' L . _ V
THE I-ION'BLE MR».J-USTICEVN. AN.a§§%mV% 1
Sri Baaanagouda PatilY;,ati1al 1'
Sic. Sri Ftamanagqudag' ' ' 1 '
Aged 41ycars ' =:
Member ofParliainentv _ .. V .
R10. No.17; B¢;la:my:1.t1:;a;.re;yi'.!a!ehw:
New D¢1hi~1"1O"03@..l. * V.
.. . Petitioner
(By Siiv' >Sz»1iitvPual1palatha. Advocates)
Sfi 'fiiay. A L. _ " %
S/..0;"«:.Ba9av§tImcppafiankcahwar
' Ric.' 'Gi1imj«-Afinexe', Circuit House Road
H:;12li--58Q.V{}2$%,~~ Respondent
c.»H..3a&hav, Advocate}
“E7′.h__A§’a Criminal petition is filed under section 482 Cr.P.C..
praying to quash the entire pmoaedingc in C.C.No.1081,f20Cl4
‘ _fP._C.HD.260/2004), on the file of JMFC-ll Court, Hubli, including
‘theurder dated 19.07.2004 85 etc.
This petition coming on for final hearing this r.!e.yi the C1…’-an
V mmade the following:
I0
5
E
E
53
E
E
C«’r.P.t’.’;.. for offences punishabie ‘ ‘ 4’
E:
2:» 4 h
A
L.
I PC. against petitioner.
2 ! lr-…-e ..«.-43.111. ham-.- Counsel __r–.-_-tL.l_11..Ar 9…-
3. On order and
prooeedinggs of considered opinion.
statement of complainant, one of
v CW2–Prakash was examined by way of
‘ by Sri SML. learned Counsel appeann’ g
H The statement of this witness would
reading defhmatory statement against
” he felt reputation of complainant was lowered.
= there is reference in the impugned order;
TU.
tn
rm._ .._ _ ……….
4. 1″ us .1 :3. 5 4.
II
III
I…….
III
I:
.. “.4 .i«
Luau. an 1 alrfipw ‘z-Vi» _
statements of witnesses if any ~ ‘V
Magistrate, without assistance of A’
:5′
3′
3
53
E3
5
In
J:
E5
IF
1
E.
G
E’
:3.
E
5-
E
3
L
r
..V .r…..”‘. _’ A ‘
gy my 6?; ma’u’ai:2at”-:1 m–eb.-.ef
C
1
to
2′
E
1:
E
E
by the learn’ ed ‘ eviifieapondent in new’
of this remand.
cnm; ‘ a”:_e’petiti6n:’1s.aooe’ pteci. The impugned order
is set aside; is remanded to learned Magiatmte
” ‘ __ ‘fiom the stage of recording sworn
the light of observations made herein emd in
sai-
mafia