CRL;-If. "~
IN THE HIGH comm on
DATED THIS THE 10TH DAY o1§"FfiBRUAR?A V.
T. V. A_ j
THE I-ION'BLE Dr. JL[§'PI(§E"}{!
CRIMINAL P'l'§'I'fl_'lQ"N. ~ 5 %
BETWEEN: V. " T' " A
M/s.Sn'md' hi a % j:aon.(;e;%,
Shiruru, Kundapum
By its _ ' .
S.P1akashFiabhu,in_ajoif,-- %
.» ~
UdI1PiDi"t-_ ...PE'I'lTlONER
(B5:
AND:
-gs/o.1atc P.J.JOh£I.
« " Post No.''1,
'' ' V 3 % "--Uduj)'i .. RESPONDENT
% 1953f Hague. Adv.)
CRL. P. V .
3. Learned counsel for the respondent]
at the stage of arguments, the petition;;~i19Ml:ia1~r 9
with an intention to harass the in V L’
View that the complaint filedfby is’ oiievungier Section
138 of the Negotiable Insiiizeinexiltg’ petitioner is a
financier, he seeks licence and
other iilieiiiiespondcntl accused
relating to peifiiioner should have been
given an 3:’; case by allowing the application
filed by the peijifionef 31 1 of Cr. RC.
4.e~in oi’ the petition is allowed and the
orgier 18. 11.2008 made in C.C.N-341/2002 on the
file (Junior mm ‘ ‘ 12) 6:. JMFC. at Kundapura, is
quashed} ..Consieouenfly, the application fik-:d by »-the petitioner
.1 311 of Cr.P.C., is alkawed permitting him to recall
I» further examination—i11-claief with neference to &e
Vi . V _ dooiizfients produced by the complainant subject to payment of
of Rs.1,000/~. Costs of Rs.1,000/~ shail be paid by the
Q/,
cRL.P.:q;s;’s4.z;g(§2{»gS~~. %
‘ petitioner to the respondent] accused onJth¢_ncxi’&’a”$é ”
before the Trial Court.
bnv*