High Court Karnataka High Court

N Veeranna S/O Chanabasappa vs M S Ravi Shankar on 12 August, 2008

Karnataka High Court
N Veeranna S/O Chanabasappa vs M S Ravi Shankar on 12 August, 2008
Author: Mohan Shantanagoudar
_ .   . _ 2.' ' Thimegofida
" q  Agni.-3'tant"Manager

'  ___ "'W0;rking as Ckrk

IN me HIGH COURT or KARNATAKA AT gxauégame

ones THIS me 12"' DAY or ...uausw,aaoa     

BEF€:}jRE    

THE HON'BLE MR.JU5TI£.'E Mcimm sHAN'r}ANAe GN»_NC).'6é§7,f20§Z)8
BETWEEN:    

N.Vecran.na V  '

s[9.Chanabas'-appa 

aged 52Yt'3¥3trS'i;1i{'L~V'    ' 

R] o. No._E»3'8,"'  Teuipic' Strttet

Baxigazo;-é.._ "--I:;,_    ..PETIT1ONER

(By Sri Shantfitmddi 3.
AND: V'   '

1. M.S.,R}gvi 
 ' "w.Di11:ctor
 'I'hc; .My3om Sgigar Company Ltd
 MY$u§ar V'53aI1i£c1i~fi§i%.

 



4. Venugopal
Working as Cicrk

S. Jawarayya
Working as Clerk

6. Alka Bhahaddur
Working as Clerk

7. Cheluwarayya
Working as Clerk

8. She-shadri
Attender

9. Shivaraj
Attcndcr

iO.M.ahasdeva _ f
Secuziiy_Gua£ii"" * 

  Working at
 The Mysm-, S113".-3;: Gompany
_ My Sugar Buildih
; "  J.C.Ra_ad
'    .. RESPONDENTS

V A {‘.r1.P. is filed under Section 482 of Cr. P. C. by the
adv’bAcai”.éV for the petitiomcr praying that this Hozfble Cmlrt

V A jj pleased to restore the PCR’.N<3.12/'.2002 on the fik: of
A(3MM., Bangalmre.

.. ,4 . ‘A ‘£;.’3:fs pefition for recalling the order dated

–V§According to the petitioner, he has filed an

This Crl.F’. coming on for admissi0;;;,__” the
Court made the followm g:– ‘ ‘

Notice to responciienigs is”Liis’p¢nst§d £;i11Ce,fr1e

impugned order is Witizgut tofithem.

2. By the 3.11.2006, the
dismissed for more

prose<ii1ti;ifi_'.2i§§' t;."–3e csmpiairmnt nor his advocate

was present. the}. arid his advocate
remained abscnt, itis for the Court to
dismiss'. the :gp1:1–prosecution, more so,
when'. t'h§ V tfcmained absent continuously

(me year, ' V

" " L3':-._ ";Howev<:'r, " certain acceptable reasons are

\r/"

-4.

application before the appropriate authoritiee
sanetien to prosecute the respondents wflifo’ ”
Government Ofiieials. Since V ” ‘V ‘V
granted, he eeuld net
Ceurt below effectively. -.353.’ ftiffleer V ;
notice of the Court the: the given
sanction to pmseee’te:” j However,
aeeording to petjiioreeg’, V fie get sanction

from the ,

Be regard to the totality ef
the facts a::c1 of the ease, in my
considexegi’ ‘ogyizlierig .. fijtore chance may be given ‘to

{he omaeeordingly, the following order is

:v..». n.,’I’he order dated 3.11.2006 is set aside.
2002 is restored before the Court below.

. peiifioner shall appear before the Court below on

W7

-5.

22nd of Se tember 2008 at 11.00 a..m. me

below shall proceed in accordance with law. __ ‘
Petition is disposed of accr)fdi1’1g1y:._ 9. ‘V
sa,/-»

“‘<:k/ –