- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-HS THE 07TH DAY OF OCTOBER 2009 .
BEFORE
THE HONBLE MRJUSTICE HULUVAD1 G Rggiwssiai f _
CRL.P.NO.439O2MO09
Between V A
Mr.Vivekananda.
S/o Raghava,
Hindu,
Aged about 45 yrs.,
Postman,
Peraje Village & Post, _ 5» » _
Maclikeri, Kodagu Distrigcwt," ._ Petitioner
[by Adv)
The {State of Karoafaka. 'D
By_'Se*.ate Ptiblic Prosecutoi',
., gjaafigalore. ~ 4 g_ ... Respondent
spp}
T§iis'Cr1.P is filed 11/8 482 Cr.P.C. praying to quash
the proceedings in CC.No."/40/2005 on the file of Civil Judge
" {Jrr._Dn}"and J udiciai 1 Class Magistrate, Sullia.
_g This CrI.P coming on for orders this day, the Court
made the following:
ORDER
The petitioner has sought:-to”quasl*i the jAp’rocee’ding”.in’ 7.
CC.No.74O/20O5 before the JMFC,,S:ullia.
2. According to the was
registered against V on the
complaint of Bangari ‘punishable under
Section Act, in which the
petitioner:. ‘ of witness. Alleging the
tendering the proceeding has been initiated
beforezithe’ the offence punishable under
Section IPC rd/’W344 of Cr.P.C. The same has been
V’ ._ asysailed. bythe petitioner in this petition.
C Eléa.rdVthe learned Counsel for the parties.
4}’) ‘According to the learned Counsel for the petitioner,
“same Court cannot entertain a complaint and proceed
against the petitioner after the complaint having been lodged
before the same Court on the basis of the order passed by
3l/