IN THE 1-EGH COURT OF KARNATAKA. AT BANGALBRE
DATED TIES THE 2493 DAY OF AUGLESF, 2009
BEFORE
THE HQEWBLE ¥\iIR.JUS’1’lCE SUBHASH BADI
CREMINAL PETITION NC},S713/2007
1 L, I~iRISHNA§2Ei:DY
AN
” ;§f:N{Z’§£ i;{}§€ E,
S{C3.LA£{SHB!iANRB”2{)DY
AGED ABGLZT as ymm
£g’A’}* NG 9?, xmmmzw _ ‘
SWCERSSS, PRfiKASHANAGA?3A–~.V .
BANGALORE – 560 02:. .
‘ PETITZONER
{By MKSA LAWMENS cfigmaxéx sfi1.’:«:’:E’M.PARAJ t_r;A1:>vs.}
N.3:z&”Azss14.rs. _ ‘
s1o.’–NARAYANA;DjPsa
mm-2~:2.o.;<2 " ,
KONDA £zI5..'1'€}_¥.J'I"..
MAIN R<;:A:.r,V *r£e::,zs.:~:AN§<;A
mwazz 1,0123 rm m*H;TA;,:JK
QESPONEENT
{EZESTLSERIIEDE
._ CE<'~I,.Pg_§<'§§.E§ U;S.48:2 <:':R.P.I§'”§’fE’§’I(:2i’sE1S§:v’.»?% FEQAVENG ‘FHA’? THIS “{~£{:3’£\£’ELI3l CQUE’? MAS?’ QR
‘ ?L.E;asE;I3> TO SEE’? §§.SIDE
C.Ci.’NQ.’f;’?5-’28fG4 ON TEE F’iE,E OF’ ‘?§~§E XX AEEEL. Cwiyivi BELGREL
__ £’*_.Péi’T3 THAE EEEQTQQE THE fiéktifi
T33 ORDER D’f’.}.<':3;£i2,{}6
" "?i1§§S PETETEGN {5C3I\?iEN€§ QN FGR AD?s;EESS§€3!.§'~§ 'TEES §};%'%'§ "§'§~i'§;:
C:'.{}E}I§§'i' MAEJE THE F'QLsLGUU§E'~IG:
ofifiha
Petitienar is the camplamant. He has filed a privata
complaint under Sectjen 1200 of (ff.r.P.Ci, far an oiferzce
punishable under Sections 138 anti 1412 9f the Negetiabie
EJ1stru33aen§:A<rt. H .
2. The learned Mag1’s’Hat.e after taking
the mattaz’ for mcording of swam. sta”§:::I:c–:1£ u
the swarm. gtatemant, pemsing
documcnts fcund that, the getifidfiéy. vha${‘znaV’:1’ds. fafriei L’
case to proceed. Accordgngiy, QI(iiéred;,._AAfQ;;§ isfius: of
summons. hawevar summcanés_W€2″&i)i;0f”* on the accused.
In this regard” 13.1% l€:a1fI:1x:i. NYBW. On
18. }i2,20¢.§6 an the gmund ‘that, the
<:®mZ31ai:1a1 1?__hagI ngii Immadiatfily thr;-zreaftcwzr. the
j{}€!Zi12i<3*}3i§i*3".}1aS £1133 péztiftififin. in fiecember 200?.
that {ha likflfi-baiiflbifi warrant"; was not
¢::{§;§:fi§:§€i matter was said dawn for takizlg siepssk I
find 't'1:aL-__ mam Gppofiunity coulé be given {:0 1:136
4;: .&cc0rdiflg1}'} this patition is afiowed. The Grdéi' in
: {3;vC:P=ic.i'?628I 2004 is set asfle. The matter is remitted $0 the
'$-3:"L
iétarned Magistrate to proceed vssith the matter fmm the stage
Wham it was stepged.
Sd/–
3UDG!E%%%, %[
‘SAP! ~