'A BANG.*XLQRE 45.
' ~.__ *ASIDE 135 ORDER DT.I5.7.08 PASSED BY Iii ADDL. fiIS'1'., &
- »S;J;MANGALORE IN c.RL.A 910.139/05, AND FURFHER ALLOW
'THE APPLIATEON FILED BY PETITEONER U /S 391 CR.P.C
fl "tEfiCburgxnadcthcfbflmwflny
IN THE HIGH COURT 01? KARNATAKA AT BANGALQ§'%iE3 ~.,_
DATED THIS THE 06TH may 01:' ..IANUARY'i2Q£'9§V". _
BEFORE
THE HOWBLE MR. JUS'TI¥é3E ;~I:.A§IAN)5A 4' ; 'V
CRIMINAL Pl*_3TITIQ"N_;_§O.3'7.7f3 or 2(li{i§_ '
BETWEEN:
1 M18 ZANN COMMQD§TiES€ _ ,
A REGD. PAR'I'NERS}--!.EOP r?:121,\.g HAv:1sz<3~.
yrs 12339., 0991013 AT-VASAN'F'H
NIVAS, NEAR. Bumffs v;1Q§:'¥:1L«,MANCnaLQ'RE,
REPERSETNEB BY ;1'rs_, MANAG}N'G?AI%T'NER,
'I'.A.HAQ iASS;'%'xD_I, wasagwrn r§zIw.'s,' NEAR
BUr~r£"§3"'H0s'1*§;a;1,Ms.:ic:gA1,o;2E-11.3, »
j c: " » _ ' PE'I'I'§'IONER
AND: VV 1' ' V' %
1 SU V. _
.3/0 s.M.zAiD,*
.» «i_No;'19/9, :3': M51151. ROAD,
" JALYAMAHAL EXTENSION,
V _ _ «V n _ RESPONDENT
(‘By ‘s*fi : S v*i;3:1″évAaJr£H SHETTY, ADVOCATE)
e;:1’~”‘c:,,.i?1.=»’1LEI3 U/348:2 CR.P.C PRAYING TO QUASH/SET
This petition, coming on for admission, this day,
‘ ‘*vrepei:ted’-i11’eILR ‘éOU’i”‘Kar.3 155.
‘-addifieneii evidence to be necessary shall record its
and may either take such evidence itself or
_gi_ii”ect it to be taken by the Magetrate. Thus, we find,
‘ in order to attmct Section 391 the appellate court
necessary in View of the judgment reported M
Kar.3155. . _ . _
8. The iearnecl counsel fer”
submit that petitioner ..be teaéiilveke
Section 391 fime anrf;.._agai,n;” e.;.;et’ifio1′:erV§having
averred in the eonep1ai1′;4§tV%,”(§eespondent) was
incharge of _vzeej”eesponsib1e for
conduct as-jkwl cannot be
permit:teti”tee. he’i$%é£s’Vi1ot aware of the lmal
msitio1viyalnd’,.~had invcked Section 39:
Cr.P,(Z_’.._ fo1e”t.he’ Vtfigne, in View of the judgement
consideration of the provisions of
Secfien “:11 find if the appellate court thinks,
dealing with an appeal shall be of the opinien that
N @;e..fi_,e gLe.,e.eou~.