High Court Karnataka High Court

M/S Laxmi Narayana Builders vs State Public Prosecutor on 15 July, 2008

Karnataka High Court
M/S Laxmi Narayana Builders vs State Public Prosecutor on 15 July, 2008
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA

CERCUET BENCH AT DHARWAD

DATED THIS THE 15" DAY OF JULY 20Q3gj} a

BEFORE

THE HON'BLE MR.JUSTICEHA.S.PACfiH§EHRE:*_

CRIMINAL PETITION Négzévd of ZQQZ :" 

BETWEEN:

1.

M/s. Laxmi Narayana%BuiiderSg.,V
Registered partnership fifim; "V
By its Partner--Ganoba,, "" ;.
S/o. RamakrishnasaWChhatni,Q
Age: 41 years, - i:'~'"'

Occ: Business," 'y.V-- _ ,
R/o.*LéxmiiBalékrishha Square,
Station_Roaé,,Hubli,*_

Ramakrishna,=, _%_'
S/o. Malakasa Chhathi.
Aged»aboutu65*years,
05$; BusineSs,__H, _____

.:Kasnihathe}e
"$1o;_Ramakri$hnasa Chhatni,

R.Aged £3 years,

Occ: Business,

Ganebe,

Is/o.VRamakrishnasa Chhatni,
' Aged 41 years,
2VOcci

Business,

_;3agannath,

S/0. Ramakrishnasa Chhatni,
Aged 39 years,
ucc: Business,



5. Rmaranath,
S/o. Ramakrishnasa Chhatni,
Age: major,
Occ: Business, m PETITIONER/S

P2 to 6 are the partners
of P1 firm and all are
R/at Vidhyanagar, Hubii,
District: Dharwad.

[By Sri. Sadiq N.Goodwala, Adv.]
AND:

1. State Public Prosecutor;_
High Court of Karnataka,_*s
Bangalore-560 O01. "

2. Smt. Fathima, Ytaa _ _ 3
W/0. Nashiruddin Bagwan; fit
Aged 39 years, 5 ""

Occ;"§§fii}, ni" '"ti _
R/ogtvidhyanagaragxauhlig
District; Dharwad;, *

3. Mahesh V;Laddad,7,V="
 ma3'or;» , _ H V I
.fl Qcm: Business; .. .....
"'_R7o.*Koppikar Road, Hubli,
' _DistriCt:VBharwad.

4."5&tt&f,7pV[V
Age: majer,
R/ét'Lamington Road, Hubli,
District: Dharwad. m RES?ONDENT/S

i; ii«_" {Bf Sri. Anand K.Navalgimath, HCGP. for R1.

"Sri. M.R. Rajagopal, Adv. for R2.{absent}

skskdr

This Cr}. petition is filed under Section 482
Cr.P.C. by the Advocate for the petitioners praying to
set aside the Order dt. 16.6.0? and quash the



complaint No.310/O7 on the file of the JMFC~lI Court,
Hubli. Q T

This cm. Petitien coming on for §z~;n';13.'1_'_e-Ejiaiéring
this day, the Court made the following: ' "~"="~ *

ORDER

The learned counsel fa; tHe petifliege;s filed a

memo praying to dismiss the petitiofi”ae #itfidrawn.

In View of the memc,*tHe}petitien is dismissed as

withdrawn.

Sd/-3
; ,– ,’, M, H,’fi ‘Tu£1gn§

Ksm*