nu THE HIGH cou RT 0? KARNATAKA AT aANe':¢c:é;§AEAA "
DATED ms '¥'HE15"" mv OF JULY,..2§A}At32$ A T A
mamas
"me HON'BLE MR. JU$T|CEAS3~1JE'H;A'\SH $.".A'#.Div = A
CRL.P.No.2"§f?!206f A
saws N _ A % %
1 MR H N GOPALA GowaAAA@%J_m3;AA$r9E
AGEE)51YEARS,._
S/OMANJEGO.WDaA,_ A
am sr--_'Lwa aasmscmu, j
BANKAL HQBL§A;_«Mi3.Bi{3ER_E__TALUAK=_' A
ca:KMAeAL:,m:a:$TRicT, fl
2 MR aAMANNA@_aAMU%%% '
ADfiLT% L 'La =4*.A
S/OSAIWEGQWDAA L
ms!" ESAGO,9{J'2j 8A1*~1K;§«LHI3BLi
MUDJGERE Tm CH!KMAGALU¥~'{ ms?
3 w=m B iPRA$HANTi-!;AADULT
»SfO,1AYA'Dt'LVA??A
' FEATAH.A,hEKEREA,j.$0NiBEEDU HOBLJ
aasaae ERE:'_~TALUK§
CH.l.KMAGALEgR DIST!-"%iCT.
,4. A' MR RATA?§r\N, ADULT
'-- SIGHCHANDFEEGQWDA,
% :?:'AT';KUNDOOR,
A'¥%lii}'£';A¥€5ERE TALUK
" CFHKMAGALUR msTR:cT.
A A " A AMR MANJAIAH, AQULT
SIC} PADMAIAH
WAT ESAGODU,
BANKAL HOBLI
MUBIGERE TQ,
CHICKMAGALUR DIST.
(By Sr: : R B DESHPANDE & P P HEGDE, AW) ' 2
AN9 :
uuuu tn
1 MRAM PHASAMA
AGED 44 YEARS *
SlOA.G,MANJUNATHA aowD,s. AA
RAT HEECHAHALLIESTATE
HALEKERE VlLi..A{:':E§ GOWQHALL! P_o$T, ~
MUDIGERE TALt.¥~%§, {SHlK§MAG}§LU.£{*E3_§$}'RIE3'f
2 THE STATE IHROUGH THE._PO¥_'%GE.
sue-zukspeofea'c3c:r;~::aE$1>:.I
POLICE--S'!'ATiON'--' 3 ' ~ %
REPT9. BY THE STATE. ?U._3L:!f;";'
PROSECUTQH _ g
H:GH,r.:ou RTQ? KARNATAKA,
BANQALGRE ~
% M RESPONDENTS
(By :% '_HONf§£§_!?Pfi..,__H_§3GP FOR R2)
cRL.,%= i"iL~!-L"-.::"i3:'..--U}'S. 432 amac BY THE ADVQCATE ma ma
<LT_PE"'rmoNE'r~z PBAYING THAT Tl-£iS HON'BLE COURT MAY as
~ ~ M PLEASED TG amen THE IMPUGNED QRDER 07572207 masses av
. THE'--,Ai2)i"3.l,..C.J,(JR.9¥é.) MUDEGERE we came NO.98f2GO4 or-'
V--.;Gf3¥sfiBEE $i;'g'* as {SUBSEQUERTLY aeezsraasa AS
*»j%.,_€;.¢::;m..97:2ee?). REJECTQKIG THE 3* FENAL aspom" main av me
k?==<::L:cET% AND Reeasrsmm cmmirw. ones AGAINST THE
A(.3.C'USEDf?ET£T§0NERS HEREIN AND ISSUWG SUMMGNS TO YHE
vA.a.<;*;:usED, AND ouasa ALL Fumn ER Pnocssmwes.
Viéoliowéng;
This petition coming on fat admisséon this day, the court made the
PETITlQI§ ER_$1.'MT.j:~ % T' 1 V
ORDER
Petitioners have sought for quashing of the ozrder
passed by the Addiflivii Judm (Jr.Dn). Mudifjgéfeén (f$ri4;¥ze_:Vi’$}:€V);9{3!V2t3§:§és1 5:, V’
Gonibeedu Police station.
2. Respondent haé flied a police’ cgmpiatnt ‘f:ef;>re’.’vt§Ia>,A:
pofice station. Mudigere taiuk, ChEkmagafiir._i)istfict ‘vkasifegistered
in Crime No.98f2004 on 5.103% :.;;r jgifififice’ puniéhéble under
Section 143, 147; 148; 504. 42?, 5q_6[T’::;.s:
3. 8 report. In pursuance of the
same, the Iearnefi””Magis;raté~–._i;=*.su§éd nofice to the compiainant. The
c9h1p;i3ina§§{‘~:fii{g§i§ a.VV_protexét’r::seez*:’o on 2.7.2005 and produced the materiai
aruVd–.ais:: iedTA eyidavr-29%’ sf two witnesses as PW2 and PW3. Learned
:7″gqfiagistrat锑:3oné¥d£#:§_n§’Vihe material produceé and evidence on recorci,
._reje’¢:ted rebért and took cognizance of the offence and 595396
,: -$Vur’§’msr§s; ~- I; isvifhis orde: that is caiied in quesfion by the petitioner.
_’ A;_fi~..aa:ned <:ounse§ fer tha petitione: submits that, the material
by the complainant do not make out any case agains? the
,;,-t
petitiener. He aiso relied on the protest memo and the i.
by the complainant and submitted that the emire.xszatariiiliwéiiibiééivifzéii 'A V'
complainant will not make oar: any case
mechanicaliy rejected the B repart and hVa$'—i§§ueri'srinamgrr}§; VA
5. Learned counsel appearing fo{..!i{é:”Lvco:r:piairr&hiéubliéliited that
after the B regort was reiected, ithé-;~ mfooeeded with the
matter. Now the .”‘a’ruré’é’§ubmit£ed that at .this
stage the the petitioner can raise all
these conteniirirr ai éihei
6. Though flied in 230?, since there was no
irgtérigzg %e_arn?ed”i\flagisvu’ate has proceeded with the matter and
new_V;r;e:V’cemp~!§ir’eah«fé’veyfiencae is recorded anti it is posted for further
‘xxr,_AAevideni:eL..’*At instead of interfering with the proceedings, it
V”7I§aroL:iVé be dispose of the pefition with liberty to the petitioner
4: rgfiiée ihg riontaenfions urged in mis petition before the learned
7. Accordingiy. direction is issued to the teamed
dispase of the matter as eariy as possibie and_,nat._later_fl’iér§ K V’
from the date of receipt of copy of this order. I
DKBI