--- - -?_:~.-V_ w um-nun wwurn mwum! 5.1;!" asmmmmm HIGH COURT Of KARNATAKA HIGH COURT OF mmmmmm HEGH CQU
IN THE HIGH crown-r ea" KARHATAKA,
DATEIB THIS THE as TH rm' or APRIL "' '
BEFORE
THE I~{ON'BLE3 rm. JUSTICE;
cnxxxxam PETI?lQN fi9;21B§éQfi9; :3
BETYESH
an R1′ aw c:m’vAa:g._1″~.e.aNr;s:aa; ‘-A;.3:,.a?s’2-5,
smwm nsvaaa ssfigaex 2. ; ” _
51:3. swim. BANGE§8iL’ ‘
315309 xx x;s.9.;W”~j’ %,1% ;x
91330?’ 5 _..m’>us-.s:,. ¥sA1.;vLa.”x”r.a. .j ..
. J
. . . PE”£’I’I’II{‘.’§!’i’Efi
(av sasfi: mic” _ —
AME:
1 ._”1’*3’§~££*.E __?s*:*J:;1*a: <§'E*'v2aA3»:xATAs:A
_ '3? ::aI5s.:s!n.aa.!,g:::£is: Ens'? etuca:
' ' "m*;'e» _a-2' "z.1:"s .. _sm'rs PUSLXC
V._T-ea::.s'a:mi*r¢s::.,;.v~' HIGH mus? aurmzms
5;?-;ra':;.ré.£–.2:;aaA:T:=
um§'r:(.§=;1~aAJ KMJIIDS
A * '~ «sic. Law eaaaxsxaa smums
._a;'r.fs~sa 49 mafia
N*'.?v. 1131, SEPEENST? REAHTHEWS
099: 553.15: cmacx Hahb.
aaaaz, !I£ANGAL0£?.E–§’?50€i4
.. .. . R$E*€J|fCEI?4’T5
£8-Y 38.3.’. 3.5!. Hfiffifi, AI}i’.}L.S9i.’ EC-it R1, SKI
}{.S.C$£A?iE*R3i£'{OULI ASSTB FOR R2]
om wwwwfqwzV’mwm wwmmmvmartflwm I€r’M%.UfS’i’fi MWMWQ MW?” Rfllfiifiéfififlfiflfl I”‘HQ:§FE’1 LWMKH ‘.3?’
THIS CRIHINAL emxwxou ‘:3 mm UxVsJ%..§az
ca.9.c BY THE AEVGCATE FOR THE eamxwrcxsa waAv:xs.
wan? wars HGH’BLE cvuaw may as 9Lmassn_To~gug3H.=
THE! ENTIRE PROCEEZIENGS IN’ the N:3.21!n£r.f.” Q%1V”*-!’H$””*N’
FILE or THE II Anna. CIVIL aunas ssa_nH;yV&gc3n,”
KENGELORE .
CRKHINRL asvrsran e$T:T:¢y Vgouzxfiy CH’ £da%
amrssxox THI3 99.3′, mm cczumj wwa ma: 2″‘-;:L’:;o?t;yc.;::
R :2 E~R * ‘
in—noumIus _
]–:;)
Thaugh the mattdfi ii ii§t$& §fi§.admizsion,
with tha ccgséfit. at fi§arnéfi ;§ufi$§l far hath
side, the géfig fig fiékég mg for fiinal dispasal and
is being dififiwééfigvf”§y tfiis~erfier.
2. ?hu Vpe;i§i#fie§*»ha3 filed this patitian
under _Secti¢n 482 A¢:L§.C. ta quash the entire
“‘§:océ$dingsa initiated against him in ?.C.
“-5::.é:a?c3sV.. _mg«fins; file of the xx .=~.c2d1.c:ivi1 Judge:
{s£.Dm} &AéJ3fVMangalora.
x’+3.VNThe respcndent Hn.3wUdaya Raj Kaunas has
. Iigéd é privata complaint against this petitioner
T fur the offences punishable under Secticua 453,
An””468 and 4?1 19c an the allagatian that the
raspan&sntT is a mambar af Cs: Christ ahurch,
Hcsduxga, xanhangafi affiliated ta Karnataka
M now» am mmmvmr-nun-“~wuw”1
W W… — vs-..w….r<h.sr!Ans'§,%V"mx»!l' mmmwmmnswm NEW" LUUK5 Ur gummmmm mm»: QUURI (3%; §€ARMfi¥§"AE{A HIGH COURT GE mmmmm M369-i Cam!
12. For the foregving reasvns, this getifiion
is dismissed ax devoid sf merits.
GS