High Court Karnataka High Court

Rajendra P Kalyani vs Prashanth on 31 August, 2010

Karnataka High Court
Rajendra P Kalyani vs Prashanth on 31 August, 2010
Author: Subhash B.Adi

91 Tim I-EGH comm’ or KAREATAKA AT BANGALaI:3’RB

mmn ms Tim 31-: my 0? AUGUST 23:9′: ”

BEFDRE

THE HaH’BLE ::ami._IUs’I1c2:1 sU§Is%2%;z:;S+IaI%1 % ‘
:;:R@ALP1§;m1g::1.~; EG}’*–:°ié;1_ “1..2g{20;_’;’__si;! =

BETWEEN:

Rajm1draP.KaIyam’, \’
S; 0 Parawkwarappa

Asa ahnutfifisw-am? ‘~ ~

Gm: Qwxm of V:t°m;a4b<%11d.I*a "

A-Em Cfiilflfis }a. Tfiiiifiifi.
…PE'I'ITIOHER

(By g1g;<;%}%%'% %

AE€§:

” = aft: Bennur,
:ath::%ut_35 years,

‘I’:2i’£:i..’;

Shizjalakapfpag Skfiimfipura,

k % Lk smmogaéaaswznt. …RESPOHDENT

= an-1..:=. am filed 11I1::Ia’ Sec:t:’m1 432 cf C:r.P.{3
T%’pgm;g ix; mt asida the ardw dated 19.01.2919 passed
hyfma amt, smmigura, § in c;::.rzo.154/10
>’ yggma’ fl9.’?”9{(}9) and wnseqzxwfly quash the mam

pr%din@ 1’nC.£ZLNa.}.64!10.

3% Cr1.P, on for adiian this day; the
Caurt mas the &};Inwi:xg:-

GRQER
peanznner has sought M quaashing

pg-gaming in C.t;’..Ha.1§4f1O dated 19.x.203;L:%p.és5é:2: %%k%*
by the zmxm awn, % A

2. A private camplaint

rwpezfient far an ofiimm V’ 138 ” L’

of R.I.fiu:t. Csmp1ainan:.VaJ$:Ige$ fi1§i,~L. had
berrowad a sum 91′ R33? which, he
had inausfi. a §h:%:;1_:.e and whai t&

said GE-qéfi the same was dhhoxnourefl
£01′ , an isue of

V. mmpiaint has been fled.

” Mam’ trate aonsidenng’ the sworn

camgnlaintfi mfi tim flm pzofiuced

t1′.ae”-:s§¥m§1ain.a11I,, by tha imgmaea ordwc, dimmd as
V’ summons ta the mrfifiazwracczmvfi; as against

f_ .wfi:2e.’:h. 115$ petiticn has been mad.

‘L %md Courmael for the petitioner suhmim
that, the cheque sshavm that it is Tmauad by a Firm
S:-i.8idda Vrishabencira Am flenwe, but the peizitimzer

3.).

has hamn impleadea in his izadivfiua}. eapacity, as such
the pmeeaixm gm mm and are I§vabl:e’4…f£é’t’2.:_:’1;e

quaashfi.

5. ‘rm chmua in quwt§9n,J;1Efl:n§c1ns¢aa”‘€.’5§a£:: Via ”

propr1etary’ mneern and the

the tranmctian. is betWe¢h_”*—t;1e ” ?.i§u*~1d.V 51;h¢

accua-ad and there is ‘agf show
that it £3 a partnarahip <$:;};.

8. gnufis tn

ixiterfc-.~.re” afi by the ml” mart.

I’efi§§n $.23 air,-caraingzy.

Lk Srlf’

Sdlgé
T IEEE-E