IN rm nmn com:-.:: or Kammmm,
mm TRIS arm 24''" my or lfi;RCI1¢«':.:a«'»..'.'f§I{§s'§' . " .
rm H0i,~I'BI.E ms. Jusflck; 7
m.2:..p.1wc._1a14)".?o'cs 2 " . ' "
smwzmz ' " V
S. Santhanam 92
s/o M. swamxiathan _ 7
R./at 'fiahirwad,
2/7,12" C::oss__
Rajmhal vna; vlsxtggnsidgzti * '
Bangalore-56o'j;;o3o . - PETITIONER
Wu. Kanzal -S113: "E<s~«:.sé=
A registered' partnership
Bzxsrguegs registered
_ M1; , hévihg its office at
Flaor, "Mala
cmpiax-'«"'._,"
Tewle
002
by its Partner
9. x; _P:"r;akash . . . tzaspowmw
This C211'. is filed under Section 482 of
€'.'R.P.C by the Advocate fear the petitioner praying
_Ht.7hat this non'h3.o court may be placed to at
aaida tha order of tailcing cognizance dated.
19.4.2006
on the file of the XV Addi. cm,
Bangalore in C.c.sc.1D’?60/200′? and quash the
procmding; against the petitioner.
This €.’::J..P coming on for ADHISSIGK
the aorurt mas the following: ” ;_.
Eeard. the ‘uC:c1:1i;e1A
petitioner and perused the
2. The order of §i’99’%.rdi.ng
the claim of _ to quash the
proceedings and section
245(2) of <f..a.~';g_.:t'_'=: a–;3L.3-to
3. fiatitioner, he was a
nomimfateci 1 –t.””uerefore he had nothing
to ccmany. Over and above
_ in” $063.7′ i1eéT.res$.gned as a Director.
the time of transaction, or
issuance of cheque or on the data
of cheque ho was a Director of tho
. é therefore, the proceedings should be
against him under section 482 of C:x:.P.C.
To substantiate the aontention of the
petitioner, there is nothing on 3.-aoord. at this
stage to show that he was a nominated Director
and at the rejhavant point of time, he took active
part in the day-tow-day affaizrs ‘
administration of the first accused. §céy§§y§»
That apart, though a J.ette:: aa_ $53’
placed regarding his propcséq. czgf
Dix.-wtox of the first
nothing else an recard ‘:2hpu’ letter
was acted won the
contentions are be decided
in a tulxwgléfiad §r;@i:’f3§3t§;§ stage, withcut
any gontentions of the
the laarnm counsel
for ‘be accepted.
_ acodiclingly. cr.i.:u.’i.na1 petition is
shall ewedite the matter,
3% to be aged about 92 years
sd/~*
Judge