.3.
IN THE mm COURT OF KARNATAKA AT BAN6ALC )_fI_}é~.._
5415:: THIS THE 23*" my OF JULY, 1:
Ber-'cm
me HON'BL{-3 MR.JUST.ICE MOH£:N
BETWEEN:
Clheranda Rajappa@ _ A .< V
S/o.Poonacha * - 1 V'
Agcd 64 ycaxs '- _ J
R/atmulsoge, - 1 .V
Kodagu Dist. '*
(By S1'i'vvF--.A'.i<IanV mg
AND: _
V' ---------- ~ "
'B3,: Police
%$Mmmpn1
.. RESPONDENT
P;N§., l’§’fi§zaz, Addl.SPPj
—.—–.—-_..
% * crx. P. is filed under Section 432 of Cr. 19.0. by the
‘ aaivocatc for the petitioner praying that this Honfblc Court
be pleased to quash the FIR and charge sheet filed by
u “the respondent police in CR.No.52/2802 in so far it relates
to petitioner (accused No.3).
.2.
This CILP. ceming on for admission, this day the
Court made the foI}nwing:é RD E R
Petitioner is accused No.3 in Cxime . 0.f
Madiksri Police Staxion, registered for
punishable under Sections 8, 25m and 25 _ e;§f i?é4Di§S–i’Aét x
and Sections 3 and 25 onndian <' . 1 A
2. The case at’ the Vprfisacufibnt is; 1 jb1’i”t§f”is ktnax’V
aocusé-:’d gown 5,000 ganja trees in
the jgf Accused 1 and 2 were
anti by the jurisdictional com; in
»’ No.6/2002. Accused 1 and 2 W621′:
judment dated 15.12.2004. Based an
bi’ acquittal, this petition is filed under Section
A V’ V. 48i1.g)fvCr1.P.C. by accused Na.3, praying for quashing cf
tpeprmd,-figs.
\»/’
-3..,
3. Learned counsel appearing an V.
petitioner submits that no useful purpossef K
in continuing the prosecution
the other accused, againstV,w_lf1om”-3 a me
made, am already tried to
him. if the ma’ 1 takes it Wili
be a waste of _iudicia1..t§1_ne proceedings
against the %hai*_é ”
«'”%defn1it;eiy quashed the
proceéklirigs if the petiticner had
not . date of the offence tili this day
. ifiamttcnding. Thé petitioner C8I]1″l(}t tnké
own ilault Petitioner has to surrender
% seek for leniency. He can even argue for
his before the Trial Court. Withcut
Vsu.t:§3::itting himself to the judicial process by
.f;}JII’6Ildl3l’iI]g, he cannczzt seek for positive orders in his
V’
,4,
favcur. in View cat’ the: conduct of the –
Court declines to quash the proceedings.
Petition is accordingly “It
the petitioner to s11r’mnder VV
appropriate relief. If the surieiidefi-S
his application for bail «_ the ‘ma!
Court expeditiously. H A 1» I x n