F...)
8
IN THE HIGH comm OF KAR§$r;+5;*I%§i«;.e;
DATED THIS THE 251? DA': A(»i:)'FA.MAI€Ci_H %'
EEERE % V _
THE HON'BLi3 1:1::...v_.,1I.,Isfr1'1:;2c1-aL
Af;3HOk;NAG:AI€ P0313 -
MR BA.f3V§?§'aED§'§:§é1§3N'EiI:T_;' 3)
MAN:3ALoRE:..é;'~-.L¢. " h PETYFEONER
(By 8111.? :3 'r:;;c;:;m;;''A:5w.?,_;''
AND;_;' " ' A
' 2. V " I§M§RAB"DLiL RAHIMAN
.. .s;*»r;> 1~D::s.:N' KUNHI @ BAVA
A.4aV'Y§:ARs
- -..PAN;;:e1.3:::=1:>E,
' K,Q..;?oA;.::>
""vI:;L.Ac;£: AND max'; E{OTE'KAR,
M.aN:<3AL0m+: TALUK
V' '..]_=;é '"--f1'HE STATE
V' -- . _.UL£,AL POLICE STATION
BY PUBLIC PRQSECUTOR,
HEGH COURT OF' KARNATAKA,
BANGALORE RESPONDENTS
” {By SrLA.V.F£’AMAKR£SHNA, HCGP FOR R-2,
Sr1′.S.V1SHWAJI’£’H SHETTY, ADV. FOR’ R-1)
THIS HCRLP IS FILED U/S/E812 CR.P.C. BY THE ADVOCATE FOR
THE PETITIONER PI~{AYING- THAT THIS HONELE COURT M1%.Y BE
€\)
091;: P.,r¢§; ‘1-253’: ‘:ffi2O{;5_
PLEASED TO SET ASIDE THE omaae :1:)’i*’.’:t3′,a,o’.5 1h:’c:§L.iR;?VgLN<:;a..Tg§'Aé /<1:$(__
ON THE FILE OF THE PRL. S.J., I).K., M»ANQA14ORE._ V' . .
THIS CRIMENAL PETIT§ONV.=T1QMING._O'N 1?*NV.% Tfi:.s
i)AY,’I’HE COURT MADE THE 12’oLL,§:w:NG:–” V V _ ” ‘
%
Thin’ p::t:it’io11cr/ this Cou1’t. wider
Section 482 cf. ~£11#§¥§§1ii¥1g the (mist dated
10.03.2005 Pttfition N0-.44/2005 on the
file cf Sc.*s:si:>13.§é,3:¥.1′(1:§§i§:_;.-at
2. H6316 Varg1:me:msf’ V’ ”
.. uLt:a1*11cdV”¢ux_1g§;g:;l for the petitioner submits that thszmgh a
f::n;.its..;:«a$t:. was mach: out by the petitiaoncr for the ozffcncc
and. 420 of {PC against the Respondent
V V’ _No,1[“é:cc1:1$4éCI,”‘V:!;h.t: police filcd ‘B’ mport mating ‘that the diS@11’f.C is
ci\’ri}..:1a111x”c and the accumd was (rally {,1 $131:-fty fear the
T1′.A1i13′;V3;ac’:”Zp-étl debtm” of the co1z2pIa:i11a;1t. The complainant filed p1’oic°:st
Vvpfitzfticn tbmlzgh power of attorney and got the power of attonlcy
” ~ « 1V1o1der and two other Witnesses Tfmflzm. The Ieazined
Magismatt rightly l'{‘:j€C’t£’:d the ‘B’ 1’a~:po;rf, and taken cognizancc: far
the 0:{I’enct:s against. the a<:c–usc:4::1 and issued p1'ocm:.s in
0125?; :s3¢ ..i_$ §;;;*§_:/$906
C.N0.4519/2063. .813. film order of the icarzncéi
mt aside in Criminal Rttvision Petitioigi NQ.4?–}~} 4' V '
4. Learned cm.m.sc::1 for t.ht: R’.(V’,”‘.~?~}j)OI1t:1Iff:}i’l;’?Au’..
submitzs that “theme is no i11ega}xi”1″§Q'(2r izlffifiify
oxricr. ‘ ‘V V
5. A-::con:.1i11g to ‘V was 221 loan
transaction. Mc_r-51.3; ‘€w«_:i:c.21f:i1,4:=.e} a;iioi_111t was not rczpaici, it cxammt
be said tlxatg acmfuscd has coI111nitt¢::(1 the
offence <a: ;§-&'4'.£'1{3….<5f IPC. The learmzd kasioiiis
Judgtz 125.5 ;1"¢':visi:e:.m pr,-'t'ititm and mjccttzd tht:
Cczmplaint. 'i infirmity in the iII1p1IgI3.€-d order.
Vii}: r€§u££:,….fi1c petiiicm fails and the same is hcznaby
A
sq/-
Edge