B E F o R_§:~I?u THE HON'BLE MR.JUsTIc3VK,£.MAnJG§ATfi I WRIT PETITION N0. 366 of zoofiafiééonxcm) BETWEEN : 1 'SHAKTHINAGAR;,MAN3ALORE-16 I . _ ..--y u- u..~ ----_. _-- v AGE: 42-¥EAR3. ._ , _ _ sic LATE $G%nTTE PAvI."'"w" EX-MILITAR£_ __ ._E'*' ' HOUSE Nagiz/113;'aI" ; NPKEAR -- . ' con-' (By SrI=j RASESH E fiDNAL§ PAfiL, FAR Y-IN- pngsox) '" I .'--1 ._._' VA _é'II'Il"l -5--nv.ruI-u.-fir-|_g|1r\1-\ J.l.'l53Fl.'.I\uI.l.|J.l'.'K. Mnmaanonn RURAL ponxcm swamxon MANGLORE zydauma HEAD CONSTABLE AT MANGALORE RURAL PQLICE STAEIQN I PRESENT WORKING IN KADRI POLICE STATION MENGBLGRE HEAD CONSTABLE MANGALGRE RURAL POLICE STATION MANGALQRE I515 £Q'I"I!"\\'I'I'i.'B'I.'IlT| , a o :v.I:n::.ru|m.u:uVJ. (By Sri.H.T.NARENDRA PRASAD, HCGP ) THIS W§P. IS FILE _- _ L"- - - - f 227 OF THE conswxwuwrou or INDIA, PRAKING To AGCEFT THIS ?ETITiufi Afin Tana mucEssAEi'Acw;§N~ AGAINST THE R1 AND R2 FOR CHEEEING mun EQNIBLE couws BY pmonucxue ;ILLEgALLY.'-cagamgs DOCUMENTS AFFIDKVITS In THE w p.H.c;92;2oo5;_* |'I"L1"1'€! f.'I'DTlT| 'D'E_fI'|'|"|'l'|'l'f'\'k'l a..I..I.I.I.J rI£\J. J. 1751;. .1. A. .l.\Is\-., THIS BAX, THE COURT MADE was FOLL9WiNG§r O%ING:GN PG? GRDERS The pe§1t1ofie§hjn§9fl,gi1e& this writ Petition igqfieaginq thé apart to take action against" né:."':j'L11_:>ndents-1 and 2 had filed. a false fl / <"" oth.ers'.V Ifwrespondente-1 a"
”.’_”b—-‘
afifiidavit stating that there are no
cases pending against _–he petiti-ne_rV_4’ancl.1″1ater’ K
on one more affidavit was ‘fi..1.e¢’z
a case is registered against’ petitioner en
a complaint lodgeelby on ‘i’v!~,4anjunai;h’;i”‘
4 . The the course ef
arguments was falsely
lodged falselfir implicated on
the 3§;lVoc1:_4j:e<:1V' Manjunath in C.C.
He;31-713;/'2C:¢)5"..:'-~..r4iSd,.__ it' is clear a case was
.1'
l.'D
h
peti ti her and
;-'x/
__..m-_ ._ –u-sauulu II-L
a=tua11§='«..4re~ie* ' res;fagair.et
n
4'.
. . . . . .. -}
Gt.
fl –
‘ incorrect affidavit and after
i’:ea11sat::.¢;n that a criminal case was in fact
pencii*ng.’against the petitioner and if the same
2 AAVig4..r’brought to the notice of the Court, the
the respondent.-3-1 and 2 he”-e e:c*”‘-:.ed er
manipulated the records. Annexure-N Judgment
in CC 3178/2005 discloses that a case was
255/
‘I
registered against the petitionerf*i1fii5§he
cigscuinstzaxzgeg , :29
5. Accordingly, the, vii.-iii:
dismissed. If the petiu1:_it;;neri.”is V59:
is at liberty 43
with law.
an ~iacfiicn ifi~,aacGrdance