{'.'z'§. P 4{}8/ E0
IN TIWIE HICEH COURT OF KARNAE'-XKA AT £:5ANGf\LO;R I3
DATED THIS WP: 331:: may OF FEBRUARY 2_£3._1 C» : "
BEFORE . .
THE) HONBLE MRJUSTICIS A;;S§'PAC1i':.g.A1i§§%:: "
CRIMINAL l?'£~3TI'i'IQN ~ '~ V'
BETWEEN 'V h V
Ravi11d1'a1n211'h. N. .
S/0. I./d1.t' V. Nallja Rcrddy.'
Aged 45 years. ' VA
N0.27[11). F1a.iNo.202. u
13' Floor Pyr3.mid.R.C.V Pearl Af[)'a::jt;'11'<i'I«it..V_
3"' Main, 1 Phas€;"J.P,,V-Nagé,r, i ' _ --
Bangalore ~ " PE'I'I'I'IONER/S
t
I-Qajgopal. B." 4'
S / 0. i.,a-11.6 B. Rt:1"I'1.1£'ii'i;ITlV.V
Agsd ab:j)L1"I 45 _\/e2;1'1'ris,_
-9.19.4. ..?'y'o.1,1qi__N:1_aya. " ---------- ~ "
'' V2"''''I'.1Vc)0':'. 6% hf C1*0S.;'5.
B._'I'..ML"2%%t' 13;-ag'_e.. A '
B--cmga.1Tg:-;% 550 076: RESPONDIBNT/S
$=iU£==¥-'=i=
'I'hiS'Cr1ir11inai Petiii,ion is filed under Section 407 Cr.P.C.
Cr1.A. Case No.825/2008 pending befo1'e FTC47 be
t.1*a1'1':a_§E'1'1'éd 10 any other S€SSi()11 Judge at". E3a1'1g21Ire City. The
"'d.iu1'ec__1i0I1 be issued to the Eowcr C0u.z'[ to give the judgmerlt.
I.)
Cr]. P 408/10
witihin one month. any other relief which is I-21\-'t')Ll1"'c1b1€.1'..t);'Lht'
petittioner kindiy be aw:;1rciec:i.
This Crin1i1'1al Petition L:0111i1'1;_:' on fbx" (_')I'('i£.'I":-3.""1.l'1i§5:("t~2.1}}. li"1:'_
Court. ntade the t"()llt.)\-vi1'1;_.2;: ._
ORDER
This pet’.iti0r1 filed $.eet1_i.(>’xy ‘VCf’1″.’V:E3′.Ct,’.
requesting for transfer on the
fite of Fast. Track s:1.1’v\./V0t’,he1′ Sessions
Court at Bar1ga10re_Cit.__y.
2. it is his ,S’4L”1’3>,DIV.1v1tS%-Si().t:1~–‘:’U’1&ilZ~-1,1716’v}.}’}E{1I(‘l’ has bcten g,)e1’1cii1’1g;§
s1′.1’1ce for :21′:-t”1as.v..V :1e5I,1L)1’c-r.”i:ft.Vl’tmet”cite ~\iea_117L111£i the said 11’1aI’ter’ is not
being dispI)scéd_ L):”.. ‘Q”1~1.V’t’i1_js”~.g1f.2)L:1’1(‘l. he 1′]:–L5 s0ug’}’1t for the
transfer 01′ tilektase, U€’.’t’.’L1IV’:t:~1″.1L:’I’ sL.:.b1’m’t.s that. if at (HI’€’_’L’,1i()I’I is
..’gi.}ren Court t5e§eu.–v*t0 dispose of the Case at an eariier
.p.Qt1ti, ‘of . t1″zr._1_} e; fit: i’s—_sut’t”icier1t, and that he will not press this
}sJetitt€;m*t;iIed’ t’Cij’- tf5:’ansfe1* oi’ the ease. In View 01′ the sL.:E3m.issi()11
ntade, I a;1’1V”Qf the opinion that. there is [’10 1’1ece.:-3sit_v to 1.1’a:1sIe1′
1.t_1″n’;’, (n’–£:E>Sfif.i’ll”1d 21 directiott (‘(“)t.1ld he is–ss1.1ett.t to the E.,(‘>\.w:” /e\p;.)e£§a.1te-=
-C.0ttrtW1o dispose of the ease s;r:\A-‘1’1’1L;_._§:
3 {‘1′}. P 4()8/ 10
ORDER
“F116 pc’1i:.i0n is’-3 cii:s}.)(.>sc-rci uE’wi1′.§’: a di1″<-;=n'.1iz;-ii” v:v.1_ r1::E’ ,i1§,
case, if w1*i¥..1’e1’1 21rgL11’11e1’m+’s h’c1\'(“. }’>€c-11 S-“>LlE’).v1″1’li”1″‘<,,(.'{i".,A'/T3)' the K
petitioner hezrein. Ehe argurnems on E3éI'a21Ef'°<J:',.i}"1_:= eixp-;.1__L:i}fc'Va:1V:."ri{1ay7
aiso be heard and {he case may be disp-g)sc:cl o£"_ z:'Ls' Car':-y"'a»:s —
possible.
~\.Sd/..
JUDGE