High Court Karnataka High Court

M S Shariff S/O Late A.K.Shariff vs Akbar Shariff S/O B.Khasim Sab on 22 October, 2009

Karnataka High Court
M S Shariff S/O Late A.K.Shariff vs Akbar Shariff S/O B.Khasim Sab on 22 October, 2009
Author: Huluvadi G.Ramesh
{N THE PHGH COURT OF KARNATAKA AT BANGALoR}:;"~--.,y
Dated this the 22"" day of Oct0i)er,2009   V'
Before i
THE HON'BLE MR JUSTICE HUL.-UVAD:  12,4   
Criminal Petition 5251/ 2.110? T A
Between: ii I A
M S Shariff, 78 yrs
S/o late A K Shariff

Rio # 632, 11 Main, 11 Cross
IE Stage, BEML Layout

Rajarajeshwarinagar     V 
Bangalore ,    _y   '  Petitioner

(By Sri Sharanap§;éii1y{t;1.ttii't';  
  ' ' ' '   -. .. .

Akbar Shariiff S/-o 'B vkhasiiin :Satb4   h 
43 yrs, R/o United Buiiders  '. V' 
# 32, 9* A Main';sB'1"MiSt_age = . "

Bangalore.2V9  v_  Respondent

   f'-etition is filed under S482 of the CLPC praying to
qu2i:~ih"-t"r_ie. o'rdei.*.__datedV30.8.2009 in Crl.RP 53/2009 by the Addl. Sessions
Judge Bangalore anti" also the order dated 5.1.2009 in PCR 8681/2007 by the

hi' _X.\/I AC4MMV.,_"Ba.r;ga1ore.

  'int: following:

'Fhis'f?1'im.inaI Petition coming on for Admission this day. the Court





R)

ORDER

Petition is by the complainant seeking for restoration of the..app”l’ioation

filed by him by setting aside the order passed by the XVI ACiQ1M’,’_ “s?.:’rig;iis,:.§’ .

in PCR 1368112007 and also the order passed bjy..lhe_ learned’Sessionsrltidge it ”

Crl.Rev. 53/2009.

Heard the counsel.

Complaint came to be filed by the _pe’t-‘:ti_orie»r on i8.-8,2007.fi Thereafter,
the matter was adjourned on several’ dates. {Notilng ‘the*absence of complainant
to record the sworn S[‘ci[€lI1€nE~~~ .an_ci=. proceed: ifurihén. -“ieamed Magistrate

dismissed the cot-nplaintforVdeifaultfirionprosecution against which. revision

was filed beforev.ti1eFatst”7l’riiCl< Courjiiwihich also came to be dismissed.

V l « _ The eh'eqrie.amoui1t is for Rs.8 lacs. Notice to respondent is dispensed

with.

Erioiixr.-refer, to afford one more opportunity to the petitioner, petition is

ailovfiid-_A.i.~’0rder passed by the revision court as aiso the order of the Magistrate

W/i

are quashed by restoring the matter on board for disposal of the s__2_1me in

accordance with law.

An