High Court Karnataka High Court

Maruti Associates vs M M Nippani on 12 August, 2008

Karnataka High Court
Maruti Associates vs M M Nippani on 12 August, 2008
Author: R.B.Naik
IN THE HIGH COURT OF KARNATAKA_..___

CI}?-ICUET BENCH AT DHARWAI} 4  Ia

BATED THIS THE 12TH DAY OF AUcf;{:sf1€ATF2£:{;:3i'i'%%--T* '

BEFORE . .. A

THE HONBLE MR.J:;;sT1cE fQ_.>B' .N;$1'}{.f '  T T

CRIMINAL PET?1fION 1'J(§';2310[fi2!;}£i§L  3
Between    2 ' V

Marufi Associates,  .
Proprietor sri.AI1iIkuma1" 'M _j   
Venka1:€shJanadI'i,   '
Aged aboui 37 y(:a1's_, A '
Occupation-Blisizijess . A 

12/a N.C.M      

. . Petitioner
(By 

M.M.Nippani,  =

 ..--vV.Age--V_Iv1}ajQ;;f,  " _____ 
" ;_ Occupa.tic:1«BL1$iness,
VResidi11g'a$§ 's_haj1é1 Compound,

H';N0.;'50, "I{C.D cirtfle,
Opp«--Ail I13diz'5.i?adio Stafion,

   

. Re spondent.

  (vEyiS1?'i';~«P.H.Gotkhindi. HCGP)

,Q2w\a.§;u._

 



This Criminal petition is filed under Section 482 Cr.P.C.
prayixig to quash the order dated 24--~3-200_8.__ passed in
C.C.No. 1149/2006 by the Court of the JMFC---fi Cot1:ft;,§~I'ub}i.

This petition coming on for orders this day"the.'._Co;7:n't%_e1ade
the foilowirlg:  "   -  

oR1:>£:i3  f: 

 

The Magistrate has _t.-alfen    offence
(ii/ptinishable under Section  the    1-8-2007. On
the veiy day he has ofiietted   3-10-2007' and
28-42-2007

fresh’ The complaint is
dismissed {Of It is noticed from
the ordersheet 2842-2007 NEW was
Issued. unexecuted. As such fresh
NEW :_4o1s:’23-12-2007 for which no steps were
T 2,5. .t-“‘”

taken fsjgx the peI:itioner.: Despite the same being adjourned 91′!
Qfflhe Avzieeords peveai that twice the petitioner
steps. The triai Court should have
_ one’ opp{)rtunit§£’ for taking steps. As such I hoid

–. ttlezattier dated 24~3«–2{)08 requires interference. Hence,

& felleeingz 9 QwKCL\LLA____

” H passed

by the JMFC :2 Court, Hubii 1’n__CJ.:,No..’i.i4’9f§Qf5′?.’,i.s 383?; aside.
The matter restored to the fife’ offlie ébffoxfe Coiirt.
The petitioner shall take: {for issge of of before

30-8-2008 and the prééead the case in
accordance with law. V V. V V .