IR THE HIGH comm OF KARNATAKA AT BANQA%Lio 'éE.»V{. 2
% DATED THIS THE 22nd DAY OF JANUAR? 2609 *
BEFORE <
THE HONBLE MR. Jusricg i=: .TAfiAiis3AA-~ . 2 ' A T
QRMINAL PET1T1oN$@.45§§ %0§V2%ot_2_@g
BETWEEN :
1. FAROOQ AHMED __
S/0. ABDUL JABBAR...
AGED ABOUT 45 YEARS ' - V
R;A'rzvo.;'o/li;.,.L.-'
131* CROSS, I1s'rIe§c'::*.
5-0 V
K'Fr§AMAiAE ,@ RA:-AANNA
. -$10. ':{2kRT£AP?A
' AGED. mom 4 5 YERS
'£21125? wmaameonu VILLAGE
KENGERE HOE-zu,
.. VTL_BArm.a.LoRE SGUTH TALUK. ..RESPONI}ElN'PS
A ; '(3y-sr{;3.BALAI«;RzsH1~zA, HCGP}
c:RL.1=> FILED U/S3482 CR.P.C PRAYING TO Q'::'jé.'s;i~§_' _
CHARGE 'SHEET FILED us: c.c:.I~£c>.1421/200*; e.¥-_-r1»:2e__*
RESPONDENTS PENDING BEFORE THE cH:L'.F.1'j»Ju'Q;e1ALVL' '
MAGISTRATE, BANGALORE AT mnsxufiec,
This petition, coming on foi*.aéin1i(s’si()’n,” this
the Ceurt, made the followéfi *’
The petitioner rgemm as’ Laccesed in
C.C.No. 142 1/ 20()7 ; fr,»r ofiences
Plmishable IPC and 146
and 196 of ‘
” for petitioner would
submit gold the vehicle involved in
the aeeideni 12; As on the date of accident
‘V0ne’L’Tar}{:ee:*A~.was the owner of the vehicle. Therefore,
driving the vehicle and he had not
V ‘V _ coraaxitteci-aeeident, in the circumstances, change sheet
H him is liable to be quashed.
3
3. The petition is filed under Scctricn 482 Crj;P,C.
This court will have to accept documents ”
Secfion 173(5) CrI.P.C on their face It a ‘V
pemlissible for this court to holdfétn ‘ V’ V
/._
the truth of factual contxnvgzrsies by: ‘V *’
Therefore, there are no the
Accordingly, petitipfi is ;_ .,
judfié