k aside the impugned charge sxmz: mm by me
._ police on 28.1.02, and order of issnance of
f in C.C.No.11I2/2002 on the file ofme Jmc 11
Jcourt, Raichur, cansmuently discharge the petitioners
IN THE HIGH COURT 01:’ KARNATAI{A4A~~—-“.:” %
CIRCUIT BENCH, Guwaggfi A jj/If n 1
DATED: THIS THE rm m%o:»
THE HONBLE
CRL.
M.M.HaraIe
35 years, Empkryecg ‘
R/0 H.No.219,.::K,.H.B.C§}($;;y;-_.
Solapmf ‘ ‘
Bi’ uxf. ‘ 4 _
(By Sri. –\{;”»BiI’asdar, Adv.
And Sri. Rgjendra Adv.)
-u-um.—-gr.
_ . RES?OflDE’N”i’
{ByA$z’*i. K. Babshctty, Hiégfi}
Thfipetifion is filcd 1.1/5 482 of Cr.P.C. praymg ta
from charge ievellw against him for the
therein.
This petition coming on fer A. .2
court made the following:
oanm.k%%
Heard the ‘gyetitioncr and
the learned
2. In _:Vi’ Cr.P.C. the prayea’
made in C.C.No. 1 1 12/02 on
the file ef Raiehur and the ground
in the ie that the peliee have mt properly
matter and a faise charge sheet has
the petitioner.
3; submission of the lwrned Government:
for the State is that the police have mm the
” sheet and the allegation against the pefitioner is
umthat the public have been cheated fix a sum cf
%
.. _ it is dismissed.
the court or otherwise to 866131′: the ends
justice. No inflexibhe guidalines or v’ : : :- é
farmula can be set out and it
the facts and
wherein such power sho111′<ai 1:)'.«$ A'
When the allegations iz'i__1f'.ia-.¢~:V
facic constitute the ofi'en<§é'«
of the accused in 611
record to show of the
the
process. the ends
of ivould not be
For abova réasons, I see no mmit in this
Sd/'2 L
Iudgé