High Court Karnataka High Court

Shri.Mamoonrashid Moulasab … vs Shri. Krishnamurthy Ramachandra … on 3 March, 2010

Karnataka High Court
Shri.Mamoonrashid Moulasab … vs Shri. Krishnamurthy Ramachandra … on 3 March, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD  Vi'   

DATED THIS THE 3RD DAY OF 'R  *  H

BEFORE/"' 

THE HONBLE MR.JUSTICE1"C.R.R;KUMAR$§SWAN;?A..,\}j..

Cr1.P.  g2AO09__ V    

Between:

1.

sHRI.MAM00NRAsHID_ MoULAj:1AB PARATANALLI
AgvAI,'3~TCIvI'I;._JUDGE SR.DN.&: ADDITIONAL
CJM"'I.,IAMAI<_HAN.DI»__I'N_ ';I.AMAIRAYE13--_ FOR*~--IN THE APPLICATION FILED BY
TI:gjE"RETIT1ONERs, AND ETC.

;"'TIIIi's«CRL. PETITION COMING ON FOR ADMISSION

'  TII.Is"vDAY;-T_H--E COURT MADE THE FOLLOWING:

ORDER

I “I”-i’his Criminai petition is filed under section 482

it “‘_VVO’1r{‘DI’.P.C:. by the advocate for the petitioner praying to

‘:set–aside (quash) the order dated 5.5.2009 passed by

{J7

the Principal Civil Judge (Sr.Dn) 85 AddI..g””CgJM,

Jamakhandi, in Jamakhandi Town

Cr.No.8/199 (CC.18/2009) and furthegrgiitoigg’:fan’tiit11ie_d’

relief prayed for in the

petitioners.

2. I have heard ph§fiea1~nediicoucnssei for the

petitioners as Well as _

3. H for sometime.

During Sri.M.G.Naganuri,
the petitioners submits
that ‘he.g\in.tein’dsA:’i:’f’ci revision Petition before the

co;urtr..of challenging the impugned order

«t«da:.e;ij’p5§ig5;.2oo9 passed by the Principal Civil Judge

_ ‘{iSr.:Dij}l_§3a~ii.i’:;’Add}. CJM, Jamakhandi. In case if a

ruevisionpetition is filed before the court of sessions,

V ‘A the same shall be considered by the court of sessions

accordance with law. Therefore question of

considering the quashing of proceedings or setting

ax

aside the impugned order does not arise. The iiiterim

order granted earlier is vacated.

With this observation t1_i1is,_peti1;ib’ii”u”

of.

A

e”IU3GE