'N.ithy'anza1nd.aV.Na'ga1'
IN THE HIGH COURT OF KARNATAKA AT BANGAL0VRj:'.__""'e._
Dated this the 2-7"'day of October, 2009 '" n' V
B C ft) re
THE HON 231,13 MR JUS TICE HUI,' gag Mesa; . " 'V _
Crimimzi I'ezit1'ons 4238 /_2008 V5/w '"4239 /T212055" "
Between:
In Crl.P 4238/2008
1 Mr Shailesh Kumar. 40 yrs" ~
S/0 Janardhzma Achar V V
R/a Nithyanandal Nagur -
Deralakatte, M;1ngz1_!oir: V
2 Mr B K.NaI:aya1:,"--49"yF:§__ b _
S/0 B Krishna..yy'a.. f_ < A .
R/a F121t"#e"5(} I_ .V 'iT'aw;i'réf:.;,3x-pa'f :mE:.:1t
Karangalpady,A'F§'!.;;:r:gum;fe . j Petiiioners
In Crl.P 4239/209$" _
Mr Shaileshe Kumar- éi<:,»__\,?rs' -
S/V0 Janardhnna Achar " _______ N
Deralakatte, PJEeng.:1}--Qre'~« 75 U I 8 Petitioner
(B y 3% i. _12"-.-l'.'.\_;_V; .1:-3 "N5i;;.,_
V Jz"-irsgi:
H St;1te0f'E{-afizaataka »- by
Rx) 4 A '
» Ulizii-..P01ice Station, DVK
I'-{Ir Victor B:"a12.zo, 66 yrs
u S'/0 Amediz1B:"11zz,a
M/J'
{Q
R/E1 Rue De Le Bl2,:nc:heril €13 . .
1950 Sion, Swiizerlamd Respondents.
(By Sri G Bhavani Singh, SPP for R E;
Jayakumar S Patil, Adm)
These Criminal Petitions’ are filed under 482::¢t’ tVhe_[Cr’.PC_.: pW:ng’l.;oo 1:’
quash the entire case in C C 81/2008 before the CJM;_MangatIore”:.=_nd set amide –.
the order dated 5.9.2008 in Cr1.RP 203/2008 & 282/2808 befo.r’e.the Sessions:
Judge, Dakshina Kannalda, Mangalore. ‘ ‘ . ‘ .
These Criminal Petitions coming on t’or.VAd.m.ission this dayfthe Court
made the following: ” ‘
Petitioners in tiiesejtwc L:;ts€–.’§ht1V€”SQugl’lf”i’h’i’ quashing the entire
proceedings pendi11;n;_Vl)e–ff_or_e the”Ch_leoE7′:j3nt:f1t;iaE Nlégistrate, Mangalore in CC
81/2008 and Se: a1:;it,leV’ui=E.1t’:v-pgtesed’ the CJM and, also the order in
Cr1.Rev.202/2008′ inete l’erln1er’clj;1settrgzihCrE.Rev.203/2008 in the later case.
The AC2″? respollfient~filed.”-21 eoanplaint before the Ullal police on
5.£_m.()EE’1€.i’ et)nl;_5E2ilrit’Vt1z1ted 29.8.2007 alleging the offences of
forgerycoheu:_§i:g”u1j¢1e:; 8.406, 409, 420, 467, 468, -am, 477 A and 506
C§3mplai_n: _c;1’r§;é_ 25» be registered in Crime No.13/2007 and 224/2007
_l*~..res;3e.c_tivel_\/. i..eerned Matgismste. on the basis of the report filed by the police,
th’e,B Report. Thereafter. the 2′” respondent filed at complaint before
if?’