High Court Karnataka High Court

Gajendra Murthy vs State Of Karnataka on 2 July, 2009

Karnataka High Court
Gajendra Murthy vs State Of Karnataka on 2 July, 2009
Author: Subhash B.Adi


-3-

AGED ABOUT 26 YEARS,
R/AT 30.96, ASWATHANAGAR,
BANGALQRE.

8 DJAYASI-{ANKAR, S/O VDAMODAR
AGED ABOUT 27 YEARS,
R]AT 110.195, ASHWATHANAGAR,

ii-SANGALORE – 560 094. _. PE<;*z1no§§Eé's: — ~

(By Sri.i«IASHMATH PASHA, ADV)

ANI):

STATE 05′ KARNATAKA
BY SAN-JAYANAGAR macs, V 2 V
BANGALORE cm’. . .–.._Rfa:sPQN33’ENT

(By Sri. HONNAFPA, HCGP}

“*§u.’_um 5 ~ V ‘

THIS CRL.P man U/M82 c:R.3.c*’B¥ ‘THE ADVOCATE FOR
THE PETITIONER P§€AYING;’THA’i’§ THL3-.HON’?3LE COURT MAY BE
pzxsasma ‘PO Qu;s;srz:;wTrrH1;’:oR§3;;*R I)ATEB:….2().6.2009 Issvme 09
RON BA:L,ABL_%3:~ “w;«;:R,,,R;Are’r_’ _A:_:;A1r>€s’I; PEHTIQNERS nu CRIME
$0.135/2003 101? “sANJAYAis&aGaRA.i– POLICE, BANGALORE cm’,
wuzcu IS on T£–i.E”i3*i:L.E c:f”c1u’sM–, ‘BANQALORE cm AS AN ABUSE
or 2=~RocE3s”o:=*.L:+.w.

THIS PE’1f1*1″1oN”‘c;§jmz~z§*3’_.»LON FOR ADMISS§0N THIS mass, THE
comm was was 1:~o;;.,ow1N«:~,;

V sought for quashing of the 011161″ dated

Crime No.136/2W3.

.. VT L ed Counsel for the petitioners submitted that, in

ef the case tregstered in Criznc M0136/2003 dated

“j v2§,:§.2o03 for an ofiiance punishable under Sections 341, 3:23,

324, 427 react} with Section 34 :93, the Police invcsfigated the

matter and flied ‘B’ report Dcsyitc ‘B’ mport, the matter was

Accc-Itiingly, the petition is allowed. The order datagi 20*

June 2009 :11 came No.136/ 2003 is quashed

remitted to the learned Magsnate with a &i;ectio:{‘to:;§.rocec: ‘

terms of the order passed in Cr}.P.No?3033]¢20§)4._ .”

KNM/-