BEFORE': n % Q _
THE HON'BLE MR.JU\STl(3Ev_hi. ANA'..*$£3f!«.\. _ ° j
Mr. Santhoah Kumar
Aged about
3,19,
R/a: Re-d1Vm
ll '
maagaioa-.-.3 .
Petitioner
,...--r=%-.....«~«
(33? fifi r".i'-'.:'a+i;i;'-fix':
I. Mangalom' Ndxth Station
. _ Repthy State Public Prosecutor
_ V High of Kin-natalm
..... .. V
% «Q; _ A R.Naik
"'fli9. 5{.'Ew'iahai'n':fi'u flaik
Rm: Knmbar Road
Viilagc, "Patii 'Post
.. Mangalome. Respondents
” ” H;Ha._um;utLaa_myapm HGGP for R1: R2-Served)
9..-=.=-.~.i.-.a: –«am:-. is 5.191.. 1-_-xi-.-..r Ll;§|L3fi;_D.l.1, 432 Cr.P.C.,
EU”
paying to quash the entire complaint in P.C.No. 1512000 on
the iiie of C.J.M., :’viai1ga.}u-is and all f-.:.”J:e:~ p:W.m-.$.i:=.g3
intheabovecaaeasetc.
Pd?
ccfinififi an far .I.I.un: uea…..5’*- _
Court made the following:
.11.: pF..1_i._’. er arraved
P.G.Nc.fi.-‘5,’2G’u’G. @-elm 2%.-i%e
sections 120-3, 417, 46a,~4?c1er;w 34 & cf
mm}. ChiefJud1c1al’ ‘ ‘ has e
petition to
= am-;r accused viz accused No.1-
accused No.2-B.M.lsmaI1,’ alleging
The learned Magistrate refiamed complaint
.’ police for investigation under section 156(3)
g_ At that stage, accused No.2-B.M.leunai1 had
~ t…a.s c«_–.-_-«: in No.3688_l2OD0.
L. -1]- ‘
av «<35/W" *
In
by accused No.2 in P.C.iio.15i:gi'i'u ~
In 1| '
proceedings in P.C.No.15[2000 ' it 'k
alleged cheque -bearing
out' India. Manaalom. for a sum ¢:r1§a.4.oO;G9(i§/~%ia
is liable to be as other
documta said__to alleged to
11.-;vt_e hag; accused are
mafia-u%._ .-35*.”-‘.5.’fi~~.-9. ‘ to mmn!i_s«.s
_..__… _.
quash m”‘–“….-……….,u..”*-‘-‘
4; “At in neccsIary- to state Grnnmal’ ‘
. .,4..ifi”__. was filed by accused No.2–B.M.lamail
‘ “Ar; P.C.!'{cs.415};”.{.”.)9. Mt.-.1′ éiil LIE -said.
aiiiy’au’-i as aisraau-t’. Nc.3 in
P.c.Na;%1a;2ooP ham filed to quash the
.. oqmpiaint.
1’»
A.I_.’…. .-
opinion, peiifi0f!.€f’ éafifict uua pei’i’r._.’i:–‘:%._ru
complaint insofar as it relates pflner ” =
againat petitioner and other
the one relating to cheque ho ” L.
bar to continue impugned ” I 1
6. Therefore, iievoici of merits.
sun