Karnataka High Court
Rajappa vs State Of Karnataka on 15 January, 2009
E Q u E E? E R § 2 S M... u2MaIuw;i\\nflf"%!I%dl"'\R xswzwnwurfla wwwwa WM %"¢z£"'iE'&flW#'&xfEt.9*"QN'%.fi"1 E1357?" Euhfilfiififi IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15" DRY OF JANUARY zcaéaf; BEFORE _, ,R_ THE HON'BLE MR.JUSTICE N.ARRNnRvf»i CRIMINAL pETIT1oN.No.5Q89}2QbsU'x'f*V' BETWEEN RRJRPRA s/0 GOVINDAPPA LAKKUR VILLAGE, MRLUR PO KGLAR DISTRICT AND : 1 STATE QR KARNATAKA " .REP_BY.ITSgSUB¢INSPECTOR OF POLICE aKADUG0uxWR0L1c£a$TAI:oN xMmmm1§_'R,* aRNGALoRg'560'05?~" v1KAAs'RgARWAL " SfO»ISHWARDRS AGARWAL .3 BELATHUR VILLAGE ' 'KADUGQD§ 90 &'KADUGQDf BANGRLORE 560 067 T N. x§SHWARDAS AGARWAL s/0 AGARWAL ._ BELATHUR VILLAGE 3 KADUGODI 90 KADUGODI BANGALORE 560 067 4 SENNA NAYAK s/0 KRISHNA NRYRK BELATHUR VILLAGE, KADUGODI PO KADUGODI BANGRLQRR 560 067 - - - - ' KA HJGH COM? mwxmsm mun Lmum Q? KARMATA __ ____m _._.,.... 1313.'! T' "r""'r"r"w' '-"wt-I %W*W WI' "A ,MbrCh 2005 P.S. City Sonepat and all "=_ consequentlproceedings." 4. In the case on hand, parties their dispute in terms of compromise fleed defied I 27.10.2008
.
person one and no public, policy’ is Xin§olved.
Therefore, no useful purpose wofilo be eer§ed by
continuing criminal pfooeedifigs. ‘.*
5. In,£he gesuit. the imppgned proceedings
are quashed; The petition”i$_acoepted.
Sd/’:.
Judge
mv*
.heVeysettled_u
It is seen that oiepute is fifirelf}e”
‘sag Q raga.” ta u..J\xv….rrnxx…u..-m