High Court Karnataka High Court

M A A Annamalai vs State Of Karnataka on 26 May, 2008

Karnataka High Court
M A A Annamalai vs State Of Karnataka on 26 May, 2008
Author: Huluvadi G.Ramesh
  _ (mS£iHi3S GPfmRI;

V _    Criminal PetitionisfiledunderS.482 oftime Cr.PC pa-ayingto
'  __ "quashtha criminal proceedings in cc 2255512901 beforetheX Add]. CMM,

V mack me foifowing: 

IN THE man COURT OF KARNATAKA AT BANGAI,QR£T
Dated this the 25" day ofMay, was V"  
Before . ' . _'
rm: HOMELE MR JUSYYCE I17z.?LUmz>1.'_"   
Cn':m°ud Pafiior:      

SriMAAAnnamalai, 47yrs.__  5

S/oAnn&aiChettiar  "

# I,VeIayudham Street "  V' x  «.
Nuagatnbakkarn.  606034'  ~  " Petitioner

(By sari L M  

1. state  «
Sui:-Irtzzpoctoqr (sf Poiica. 3 - . _ V,
 P0%ic¢"5fE!i0fi«--.L '
Bmgalozg W038  

. "  Slaiate 1*-IAA Ramaswamy
A j - . _# 341,. Road, 11 Cross
" V ,  NGEF Layaut
"  550 038 Respondents

Tlficriminal Petition ooxningot:for01’demthisday,theCourt

Director and mm is cheating by me Company of which the
of the Director. Accordingly, he submitted, it is not 2 case ” ‘

A ease has been registered

persons. Learned counsel has relieii-ypon Vii:-e ‘&i¢~.cVisic»t’V: eft;”V

cg-1.1=.4ao7z2eo2 deem: on 1e.s.2ao4’V’w§nma;; it was he
intentien of cheating by the rams:-T are inwstors
and no role was played by and hence,
following the 3;.-M: case of sw Palmitkat
Vs State of it ‘w noted unless the
ing1’ediegts”of’tl§eA: {he materials befote the Com
irnchndingwvfise gym, the proceeding’ 3 can be quashed.
Accordingly, “egg the proceedings. Relying on the order

of has prayed for quaahing of the criminal

to say that mere ate some documents produced by the

:;Sefi1ie§aLer.te-ashowflxatatflwreievmatpohn oftime hewas notm Direetorof

* It is also his case am he also being an investor, the ratio

V:.f;>Il:%3wedbytl:iseou1tint§ne case ofsimilarly situatepersons, appliestohis

Howevet,itisforthei1ialeom*ttoascer!ainastowl1eti|erfl1e:eis

NJ

investment by the petitioner or not; when in was appointe4xi’.3§
when he mama and whether the alleged incident has takezi: ‘
directorship and fuxther, ta ascertain the 2 9
theme is a prima facie case against him md
pmceeding or act as in-charge ..vi£:w L’
various decisions andpass orders laév. ~ : T.

At the outset in View pf the Gowmment
Header, it may n§€_’:!>4e }jr.°n;=cr’. the Inherent’ power
unless exceptimiafl ci1’fl’1§_44″lV;’_3V15.V *3′. m :a*5 5

in d1sposed’ of with a dn’cd:on’ ‘ to
the seeking for mderofdhchmgg _

Sd/-A
Iudfi.