Cr1.P.No.?550/2999 IN THE HIGH COURT 01? KARNATAKA CIRCUIT BENCH AT DHARWAI} _ DATED THIS THE 21st DAY or AUGUST, 2oo_9VV_j BEFORE ' V THE HON'BLE MRJUSTICE HULHVADI .G;R.§1§§:EdS§~I'-AV 1' CRXMINALHPETITION N§.,755o/rf2ooéA..' Between: Rafique Aharned Patil Agezlvlajor, OCc:Ac£vocate, S / o Abdul Karim Patil ' ._ R/o H.No.83, Market Street, VA Carr1p--Be1gaum. ' (BY And: Nisar Mehboob rd' V4" --- Age:42 years ," *QCC,§B1iSiI'1:3S'Sw,' S / o Mehboob Shaikh.,V'* ' ' Plot No;-'C196; 11 Main, r A"Be1gau_m._vv -. 7*". Crests, iR:,/ o"t--SadashiV"'NVagar, '* RESPONDENT
(Buf~_Si*i,HLoke’sJ; Jfiaiewlli, Adv}
This’–v.I5e’tition is filed under section A82 Cr.P.C. by the
~ advocate”for1. the petitioner praying that this Hon’bIe Court may
_ “be pleased to quash the order of the trial Court dated
” ‘2a1}{)4.2’OO8 in C.C.No.775/2008 (PC744/2007) before the
_ _J_MF?’C’ ‘Court III Court Belgaurn in taking cognizance of the
…_”eomi§3laint and dismiss the complaint.
l.,l’E.l’.l’i(). IDDUIAUUV
notice is served or not. However, now the petitioner is ready to
make payments. The learned Magistrate has to take lenient
view so far as the petitioner is concerned and extenci
reasonable time to the petitioner and see that the
settled. With the above observations, this petitiosi V’
of. –
at
Jm/~