-;_
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30?" DAY OF JUNE 2009
BEFORE
THE HON'BLE MR.JUS'I'ICE SUBHASH B.A.tj)1:[ f,_
BETWEEN:
MRSUBHASH RAGHAVAN NAIR,
S/O LATE MR. RAGHAVAN NAIR,
AGED ABOUT 3'? YEARS,
R/A 34?, I D CROSS, VI BLOCK,
11 PHASE, HI STAGE, BANASHANKARK
BANGALORE -- 560 035.
(By M] SLEXICON, ADVS} «_
AND:
1 STATEOF:.}§ARi';i}X'i'Ai{.P#.VVBY
wI--m'E F121;:,Po'LIc'E.sm*1oN
E$A$qCH§L£DF§§. 7V
2 KIRAN KUMAR TELIKEWALLI
3:0 NARAYTANA VMURTHY
.. <3;/0 VNAGAPRASAD
. _ - .L.4o4:5;~,. GUALMAHAI-ENEST
w, ., KUNDALAHALLI GATE
MA'RA":'HALL1.
'~.T'_3Ar~z£:r2é.,1,<:s11?VE+"560 O66.
{By s::.HQNNAE»?A, HCGP FOR R1}
ifikfitii
cmmmu. pmrnon no.g7oo(2mq9 %% "
" ' ... i?E'f'ITI{)NER
RESPONDENTS
'*r=«H1s CRL.P FILED U/3.482 CR.P.C BY THE ABVOCATE FOR
_ [THE "§='E"I'ITION§}R PRAYING THAT THIS I-iON'E3§..E comm MAY BE
.__"'F1,EASED TO QUASH THE compmxm AND FIR
1 -Vm..T16o/2909 OF' FIRST RESPONDENT POLICE STATION AGAINST
uiri-IE PETIIONER.
IN CRIME
THIS PETITION COMING ON FOR ADMISSION THIS BAY, THE
COURT MADE THE FOLLOWING:
O R D E R
Petitioner has sought for quashing of the pmégecfiifigs in
Crime No.160/ 2009 zegistcred by Whitefield
City on 16.6.2009 for an oficnce pugishablc’
IPC.
2. Complainant — xcspd3’1d:§t:t»N¢)A..2
he had purchased flat I.5<)i't1i:1c,.vv:§NEunx1ckola}a
from M] s. Pavanj herein and paid
Rs.2,50,{}OO/- on enquiry, he
came to was not credited to
M] the said cheque has been
fraudulently aécount by the accused –
petiti011crhz*:1'e:;fi::.. – ' V V 3 V.
. , for the petitioner submits
ft3c.x.=:r the oiferzce, a complaint was lodged by the
L.._Pmp;ie:or”of M;g pa+m Homes in Crime 190.142/2009 wherein
‘is 4’ the pctitioncr has fraudulently created an
n¥iS&PPI’0priatt=:vd the amount to the tune of Rs.2.5
the same oficnce and for the same set of ficts, the
‘ ».._VAsei:fi};i£i”Tcomp}aint is Iodgcd only to harass the petitioner, £1:
to double case for the same crime.
4. Learned Government Pleader submits that the ‘mt-1’tter is
under investigation and the allegation is of
cheating and fiaudulently opening account.
5. Till the investigation is ‘1 T_fV¢i)r
this Court to interfere with the V.
Accordinglffi the petition
However, if the mvesfigaflafij is petitioner is at
liberty to seek discharge
KN1vI/- V’ .