IN 'THE HIGH COURT OF KARNATAKA AT BANGALORE"
DATED THIS THE 19TH DAY 01:' JANUARY. 42-:)<:.s <,i " 5 ~' %
BEFORE
THE HOIWBLE MR.JUSTICE' bfV;"~ANA}%¢B'!%; .
CRIMINAL PE'rI'I'Io:§I Ne.1$i5f6}2o~:r2_f .
B EN: V é
S/<3. Nflazur
Aged about 68 ., Q '
2. Zia Abaz Rizvi «.
S I o. Sycd' Ablifiis
Aged about 47 yeam,
Both r] a: Shop Nf;._1'08,
37$' Road, Kar Wes1'--...V » ._
M11mba1'--4()O iii-Ei.'2_. _ V " " ' ...Pe€:it:ioners
(By-'Sfi"B.v;'Pifat¢z";. Advocate)' " """ " 'V
AND:
The Same" ka
V By Shankarapqaam Paiicc
--BangaIor€'~.- A' ' '
:Muk¢sh Bhandari
' ':3/_o.,Ka3_nfi1al
Bhamiari Coilsctions
88/51, R.H.Plaza, Mamuipet
» Ba'nga1ore~56{} 053. Respondents
sfi Bflalalzxishna, HCGP for R1; R’2–Served)
infozmant that he is from Bombay and he has _
with the underworld.
3. I have heard the learned fmf
the learned State Public P1t;x5a;utoi”fpf =I–Icsp<in{té1it. L»
respondent is served and
4. On the basis’ E.-ttspondent police
registered tl:1§:_A’– for offences
506 !PC.
I!~pet:itione:r that he
had —24.”Q2.2007 and he had met: first
informztatxit to him, even then the police
havfii i’e:gisteréd– cafx: against ii–pct:itionc:r.
.,’vt”]:§.C’4.,a.§V’-fl’1″.1*f_§12i1Z1i.{)I1t31:’ had purchased clothes from first
H basis and haci not settied entire amount
dlté In the circumstances. the invcsfigatiflg C¥i§.CC§’ is
V “mat: juvfitificd in rcgistcxing the case against b{Exp£2tifi0I1E’s.
. 4
N _ 5, ‘k./’E’$\”’V% 5″‘
The Investigating Oficcr should have held
ascertain the nature of£:1*ansacti0?T’§;’~ A 4’ ‘
6.111 Vifiw of the above,Ipas’;§’;€sVt1:1 =§_fc§1lo–1Li\?:§,1Vi’g?J’–.,v
oefiag A ‘ T
The petition is, -Th; of cast:
against petifioncrs is set aside,
However, the 4§i1*J¢sfigé€ii1g;V:: “liberty to hold a
pxelinxixlaxfy the investigation in
A
. S d lg”
Iudge