nan
-m-m.-…w. nxurf guuixr or KARNATAKA HIGH COURT or KARNATAKA a-man COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c
IN in-rs HIGH cam? 03* I&RKATAK& AT
DATED TRIS was 16″ may 0? NcvExSSfi[ é0fi§ 7,
BEFOBE~-_
THE HQN’BLE Ha.aUsr1cfi awavanz S afifisfifift
CRMINEL 9ETi§IQR’Nb¢2G8§K$fi§$~~”
Bsmwnmm V’ z
C Rfigg _, A, 3 V , _V,
S/O.CHINNAKAfiNA g35nxV iV=* ‘
AGEB AEDUT 5§ YEARS, % ‘f_ -~,
R;o.R.P.gILgrA,3EHINb GANE§Hw=
saw MzLL;aA2AvaN3H§LLI;-Q M
CHICKMEGA$UR TG%N”ANQ”?ALUK
ARE EISTEICTfi3l;_ . xww-» … PETITIDNER
gay 5:: { 3;§AIF£§£§$H 2333?, AB? 3
fiYV$HECKMRGA$fiR,ffi§R
uV»_?LIEE swarxex,
‘-Jfi;$;Raan,
cfilcxmaeaaun.
_~$1_frH3 éfama Q? KARRATAEE
Vsxw vzaaza
‘»WiQ.L£TE.fiA§IKY&B,
AGED 3? xaaxsg
RfQ.?AxIL sazswy,
cxxcxxaekaua TGWN
cazcxfiaaaaua 3:5? … agsysxmaaws
4%.?
{By 33:}. : G Bfifivfififi EIRQE, $1313 EEK B1 A%
R2 SERVEI} AZ€°fi’£}’§f’R.E§’RE$EI’%”I”$fi
W’
CRi.P FILED UfS.482 cR.P.¢w-§§§7t ?HE
Anvucarg 903 THE PETITIONER PRAYIE§ $Hfii°Tfi1§_
HON’BLE CQURT MAY BE PLEASEDATQ SE? Aézfig EHE.
oanma nw.21.4.aa IN 9cR.Ep.;¢§s’ag.THE*?:LapcF”
ram PRL.JMFC., cHIKaA§AL3x_$§n gygéfi T33 rig
ET.28.é.G8 xx cR.nc{:a2/as szLs$f hi mag
CHISKMRGALUR p5,, xx T30′ :53 “As ,%ETR. IS
camcmayan. V x” 5 ‘ u””
THI$-*§E§:T¢og’Lce3ifi&, §fi’ FGR ADHIS8IGN
THIS max; xkz saga? 359$ TEE EOLLQWIHG:
R
Tha peti::onér ‘gagf,gaught far setting
aafide t«§a:g;eu ‘~0rée:’rv-.. §._§.’3;ed 23.–4″-26G8 iii Pcfi
N¢;g;2§9a gm tfia file at tha Qrincipal JHFC,
‘cc: quash the FIR. dated
7g8«§~2edézig fiéima Rb.1Q2l2@$& fiied against
c 33?;-11% V. x T
.§_+1_:_=§axd the leazzied saunas}. fax tha
“*, {§eaitianer and the learned 39?. Aithaugh,
aw: 1 wvuna V: nnnn:-nu-uu-1 nlun uysfni Ur l\.P\Ii!’l-\Il-\!\l’\ fllufl LUUKI U!’ IUKKNAIAKA HIGH COURT OF KARNATAKA HIGH COUR7 OF KARNAIAKA HIUH I
5%
netice is served an the aaaand rea§and@$t; she
is not represented.
3. Rlleging conspixa¢y3 ai@fi§”wi$§ ié§¢fi3§d
Naa.1 and 2 against fi§&_§§fii%ia§é%;flfih5£firs§
respcndent-Palic§e a. é:xa.~np:z;iint, and
FIR was also fii§§; ,ifi3%$ %§3¢ alleged that
the accu5e§ ant§£é§B§#§$W§_%ai§ agzaement with
the compI§ifia&t; £brVéhfi¢h; the petiticner i3
-.,….’. ..,. …..’……-W. ruurt ggxuga Gr KARNATAKA HIGH count or xAmAm<A HIGH COURT as KARNATAKA HIGH COURT or zcnnm-mm mun L.
4-_
a partv[} .'
4. The &i1§ga£i¢$3°£&d¢ in the complaint is
»*tfiat§§h§L$a;eVagrgament is enterad during i§93
A £;z:r::t:éfi:2:a:<:-3:22./_,4:fi§. §s:2:3.3; the site H345 in Sy..§I<:=.1§:'L
: kV e§'¢§i¢%§%§§i§# fiat a gum of R3.2fi,OO8f- and
._ Egg u@a;§£nant has yaifi an amaunt af
" .fiS{$;Q$§g~. The balance amcunt af E5.i§,6fiQ!*
*. fia$fpaid aftex registratiang
W
T1 l\?l 'I V:
§.. It is alleged that the petitianar._ ‘i,§’~» the
atteating witnesa. finder theae ci;:i:;::2r;a:3a3:*:§Lfé1n§éa~:~.;a3z;.»
what has been allraged. in _4:l’:.9__c:@’i££$.£$.?: “‘iV$A thaifi.1
the petitiener having co::;;;5 p:£_fr:e§i
accused mvmzzuted a
an the day an ;__§ehic};…. fi;’§1;e’-..§:aJ;he$i1:fia;A ggmhaant at
Rs.15;00G/”* hava mat:
executam .Vt’;”:1:é till taday.
6. ;’a.rc£i–z1:;f’VA”‘i;:$ ::i’:;§j1e »;’Jj§.’§*;a:Va’;A*.*:§?r.§a-:.:.’*A’1;….<Z::Va11:1ss3. far thus
yetiticneéi- i';? Qf agreement,
the zrmttm: éiizfiit, gt}._ '&.§#$:_".."b4een mmrad hexane this
..__1;hat “t;.2é:3;i1s§a’sc§;ij.3’_.»§.§i:§.V is cf the yea}: 19% whereas
_ ‘T[…?;Ic1éV_42r§iq«.3.a;é:;i:n.£ i$ filed belatedly aim: 18
f_”y§a:1_~.%»5i,’Razhich is nething hut abuse af gracma
V” .’ H
Hun I..Uuzu Ur nnluinlnnn rllurl \..A\,«_!\.g’I§I Ur nnnmnlnnn rllvn \…uU!lr Ur IV-KEN!-\lAI\A Hlurl MUUKI ur IEAKNAIAIKA flluri L.lJl.HU Ur i’\I-|l|IVF|!f’|l\l”|