IN THE HEGH {ZO%_§R'E" 6:221' KARNATRKA A'? i3ANGALr3,:Rj*'E: ~.'.
Dfx'I'ED THIS THE 04TH 'my' 09' MARCH, ;;{3$§{} ' jg: .
BEFORE
THE ;~§:::::~:'BLE M12...5I;S'rI:.:1_é; Ni,-~§AE.J€A§$fiA' 4' 7
Cf-RL.P. No.:2<;9_§/:205i:9""
BETWEEN:
1.
Krishnaiapa
S/0. Basappa __ ._
Aged about 63:3 yeazfé’ ‘
Srizzivas _ H V.’ –
$31}. Kflsfifiargéa, agezi 2;:!:§01i’t
Both if a:i’fiA13_ia;z1.apur§-1 Rifiiage .
Ex?
Littamixauy.-‘r£_g:«b1iw–. .
Escmgaibréz ._ ‘ ‘ …Pt:ttitie1:u;=:rs
{By Sr; S}–T\.3’i;:a:g* €’xe;:»ai=r:_i*’z::,_ ‘.+”a_rjv@cate fer Sré S.Sri11iva3arnuz’£E”1§.»Q,
Advacatej ”
AWE: ” _ V ,
_” 45’ef£:11; €:: Kazfiatgka.’
. V §:.?”H’aia$Q@r Gate Police
E:j;._S’tat¢ Public PIf’0Sfi(?.’1I?.0£”
EwI:ig,Ei’~€i€(3afl1j;”é,gx~§” Karnafaka Blliidilzg
*–£:anga::;;re{+56G £291′
u’E’s3§,$v.?éé§z¥ayana Murthy
. 3; £12, mtg fvi.Sðara.ma;lah
V, ” * fizivaacaie, aged abiaut 46 years
V. _ Flfat Na.:’?’?;A, Iii Biock, H Stage:
‘ E’~Iag3£ai”}h.avi
Bangalarawfiéfi {$32. Re$p03;’zd$.:1’$:3
33:3: G.8haVa11i Sirlgh, 3;}? far £61; M/s.L&xiCon,
fA.dve3cates far R2}
M?
This patitéorz is {fled under SfiCt§Ofi 4&2 {3r.P,Ci., praying to
tjguassh the FE}? N0.3«’:”:j2é3G§ sf Haiasooz” Gate Poiicre and Ehézreby
quasin the garoceedings in Chime N0.36f2{3{}§, on the fiie of V1
ACMM at Bangalsre (Annt’:xu.ra~F 1, _
This petition Gaming on for adznisssien this day, th5v.CCL%§§z€,_
made ihrs failawing: ‘ . * _ ‘2.
Q R D E R
The petitioners arrayed as a§:::i;i${:d«
N=:).36,?’2009, mgistared for ofi7e:1<:£::s,
sactions 429, 471, 468, 5366 zgfiig
pati1:im:1 ti.) quash thrs: CO]$1}3l£ii;{1t,(_.f}V}EfS77§'='j31i:0I"I]1..'!it'i{1I1'§A ifiisr aiia
contendi1:g"Tv':1:;@é£; v'riiS3§ufl: 'b'Ei'Ef;£YE:"£3I1 petitioners and II-»
rc3pon(ié;:11:j'i$ <3f' téi':€géiiL4VAI;{»1Vf€i.Lxf}€}f ibrespomient has filecl a
suit fa;-1" r€«::{i'sg::1*};.V0f' $316 Cé);f;j:§idaratien. Therefsm, he canzlot
, sat Czisgzliiiiai. law intm Vmoffgoxz-
,a._s
Cfiililfifii for petitioner has rfiiie-zi -an 3
giefitisfin in {.2?{}0Q) 2 3525:?' 635 (in 559 case qf tT~.Sagar
. ' ;.Su;ri gzzzéfivaiirather 'E/"3. State sf {ER imfi Qfhers}
–*f’§1€ leaznefi counsei far iiarespandent Watxifi submit,
.?;}3..:§£ the pgtitienazg, Ftpresenming themseives; as $313 awnars
Qf lzzzngi hearixzg gurus}; §*§e3.fi9, Anganayuxa Viilaga, Lfitarahalli
‘3\”ts, 7″‘ *
Hobfi, Bangaiom Sfllifh, zzppraachetti H-1’€$}§)OI1d§E}_.”.{if..
‘fra13.du.1e:1fly induced him to enter into an ag1’€ex::r§;_n€T’€>’f .
Eilld. rficcivad 21 311111 cf R$.4;?C%,0C!§}V/f as.”é1£I*§fa13;€é’V: $..a.1e_
econsicieration, later} on V€1ifiCafi6%§ ”
getitiozlers are not the av:-:t:1e1’sz»’0-f_’__
tha EE-»m$p91:;d&m; has flied a for
weaver}? of sale :?onsié’€;j.§ijt:i0:1.§_VA ‘f}~@” :£._I_fVz;€é$;3Qnd:%¥.it, $1135; nest
given a (‘leak of cxfimimal A it”‘;ii$ ‘:é$.:”§i3i’§’§£EB.i from tbs
f3’d}i}SaC§5.Ei§I’1. Thsi fj:%fi5§i0n:Ers Elm}: as if they wars
the Owniérs H9f’}.-‘§i”1_é J£;;1;£i’«_:.fi0n, §,IV1VW§}Z}i1iE af iihxzg .21 civfl guit,
tiiere “ES he bar its: H’*’§’€S: §5Q_3;id€E1f. to ifiitiaiae a criminal aciion
against pstitidrs erg _
?5;A – ‘méansidaféfién 0f the matter anfi ‘S35: decision
“V’rg}§ie;z_i’Vi;g:%:gi::;1;: iearneci caruzxsel far yetifizyzmrsg i find ‘thai
E§~:’€*:i§§0§1{i.r:fi1;’:.TE.::é1§g not given 9; caiaur cf criminal safiéficfi 1:9 a
~:,:ji§iE fligifiizffi. The mésififial OI: masard weuld prima facie
‘ }i.’tzt:§iéé1§§3 that the §-fifitiflflfiffi E18? heizig tha 013§E’E},£:?}f”;’§ {sf lami fir:
‘ ‘Q1ii§:st.io1’: haw: made frauduienf. rspmsentatifizifi in Enter ixxté;
A” £3/Vx./mfixw ~
an agmsmeni: of 33% with E1–1″e5§y0:;d::21i; and have’if€;*{3t§iV€§§i._a:’T ‘ .
Sum of RS.,4,,’Z*’Q,0i3§j – as advance S8}? .(.’.;fi3;T’}iE’:§.(i€’1′”.E.?Vi.tI3′.C’}3f’1V:..”‘ .
E3. in the (:i1tt11m3ta1:c.€:3, 3 gig) n§t.__fii;$ a;r1y. _grm1I.2déa t:3AV ”
quash the czampiaintg’ flrst. §11fQ1’m:;}3fiia:2.. Ac:3Qi*&ix1:g§1§i”:§$éfiti0n
is ziismisssd.
SNN