IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF SEPTEMBER 2009
BEFORE
THE HON'i3LE MRJUSTICE SUBI-IASH B4;'2u)if' A" A
CRIMINAL PETITION No.4o32/20695
BE] WEEN:
P.N.Vmshabendra,
S/0 late Palleda Nanjundappa,
Aged 48 years, Advocate,
No.539/B, 'Chiraag Nilayak
N aj-aneyaswamy Temple St1*e_e:t,
Kote, Tiptur Town,
TipturTa1uk, A
Turnkur oismc1;--5V7:2;: 20 1.
(By M /s.S & s.AssQc€ai'¢s;' Ag1,x__r§V...)_V '
1 The State '- A
Represented by " V.
Tiptur 'I'owii VPo1i_ce,1 "
Tiptur TaI1'1k_,V A .
'Ifu§.mkur District -- 572 201.
' ' - By{'Ptiblic-- Proseeiiiiof
it
" ._ 'S./o 1Vate~LF'a1]eda Nanjundappa,
'Aged abotét 56 years,
P'a¥.1eci'Buiiding, B.H.Road.
Tipt~urATown, Tiptur Taiuk,
A .. ',F_Limkur District -- 572 201.
{By,1'S1=:,.ii1.s.Bhat, HCGP. For R1)
PETITIONER
.. RESPONDENTS
This Criminal Petition is filed under Section 482 Cr.P.C.
_ graying to quash the proceedings initiated before the Civil Judge
"'(CSr.Dn.) 8: JMFC, Tiptur in Crime No.80/2009.
This Petition coming on for admission this day, the Court
made the following:
ORDER
Petitioner has sought for quashing of the
Crime No.80/2009 for an offence punishable iindef’-S:3ections’h42’3’7Q7{ V’
435 and 506 of IPC.
2. Complainant in his confiplaintfhas specifica1.lyVppaliegeclfp
that, on 13.5.2009 in the midnight’2he peceiifed information
that, this accused has and the
Bajaj vehicle, cyc1e,__TVS spare parts.
tools, etc., which In this regard, the
Police has ighe matter is under
investigation. A C’ *
3. The a11_egation_s’2 do reveal the alleged offence.
‘When iliefv matterV”i’s._.:unde’: investigation, I find no grounds to
interfere with the ‘proceedings.
‘A_ccordingiy,i:; this petition fails and same is dismissed.
Consequenvtliy, l\/Iisc.Crl.3-491 / 2009 stands disposed of.
if CKNM,/–
Sd/is
Iudcfé