IN THE HIGH COURT OF KARNAT§§;3 % 'k i DATED THIS THE 6TH ~DAY 0;-§ .@.UG1:sT,%(2dos:'j % _ THE HOINPBLE _MAI%iM¥\TH wan' parrrxon 2i3(:)vi5VA'Va':Vf".";§-l\'£i"»POLICE) 1.
Jagadiép
Agc,:–. I:_/ 0- Aditi .Apari:tnent,
Ground Flacr,
BeIgaa::m~’ 16.’ Q -A _ .
2. sham; -y%»;.;:o1¢nmar,
Age: _68 years,’ C/0′ Aditi Apartment,
_*(:”i=ero1;’nr1%.Flcor,’ Mahanteshnagar,
. B-e1g9;ux_I1a16.
“S/o Gurushantappa Chiniwar,
3 Age: 52fymé1’s, C/0 Aditi Apartment,
Gro1.31’1ui Floor, Mahanteshnagar,
Be1gaun1- 16.
, . . . . PETITIONERS
Lgfm SRI.R.M.KULKARNI & M.K.MURTHY, ADVOCATES.)
1. Pofice Sub-inspector,
Malmaruthi Police Station,
Be1gau1n- 16.
2. Basavaraj,
S/o Bhagawant Anchi,
Age: Major, Occ: Business,
R/o C/o S1nt.A.A.Shaikh,
Plot No.7 156, Sector No. 10,
Anjaneyanagar, Be1gaum- 16.
(BYSRI.K.B.ADHYAP1§;K,:’*AC%A.)”V’..l ‘~. 1 r
-I: * * *
This writ petition is filed semis 2255316 227 ofthe
Constitution of India praying-to” quash F:IgR,A1\/Ia1ma111ti Police
Station, Crime No.11?/2008 dated and etc.
Trxis “” for orders this day, the
Court made the foflowing; ‘
QRDER
seek for a writ of certiorari to
lodged against them for the offences
_ puIiisha?::)ie’v’r’inder Sections 409, 420 read with Section
‘_’3’} in Maiamaruti Police Station Crime
1’7/2003 dated 27.5.2008 vide Annexure–A.
2. No ground whatsoever has been made out by
the petitioxwrs as to why this Court should interfere
under Article 226 of the Constitutio;V1_”v:”‘§f\ V .,
notwithstanding an existence of ..
eflicacious remedy available
Cr.P. C. Unless special Qvhy
the remedy under C.
K is MY efficacious , a
petition under 226 doié
Pct;ition_ :1:-v¢::¢;k%or fiiéxitéz is rejected.
Office ‘ is the papers to the
sa/–»
Judge