High Court Karnataka High Court

Shri Ramesh Vishwanath Katti vs The State Of Karnataka Through Sub … on 23 March, 2009

Karnataka High Court
Shri Ramesh Vishwanath Katti vs The State Of Karnataka Through Sub … on 23 March, 2009
Author: H.N.Nagamohan Das
nu: THE H;__    

DATED THIS THE 23$) 3Ajr6§*':»£ARc:~;i  L.

BEFORE  
THE HC}N'BLE MR wsTIc§';"--v%.::§i;%.N. I\iA'a}AE»4$..._

BETWEEN:

1. $HR':'T'RAz§-;EsH: xns}:§V'ANA*I'*Ei 'KATE
A.G1':_4.4 YELABS, Q<i:C;-;..._1?:ar}3:s1DEm',
THE BELGAUM I)".  BANK L'l'D.,
P. B. {~2_()A7j), B.E3L€}';";;UPu!I}§-0 1.

_ 2. ,, ._;Si~;RI sH§%:";e_:~£AND' BASAVANNEZPPA TU BASH!

- 'A633: 5.3 YEARS,--ace; GENERAL MANAGER
*rHE'3.E'm:EAUM 9.c.c.BAm< L'f'[).,

V *  " B._ROAI},"BELGAUM--O1.

3. ' -. sH_,i:i f\é'E§'$I{AN§\iA GANGAPPA NADAGOUDA.
»§.€;»g 54 YEARS, Gcc: BRANCH MANAGER
'TH.E."BELGAUM D.C.{1LBANK LTD,

 AA "---._BADAKUNDi?I BRANCH,
< __ _ !{UKERI TALUK, BELGAUM DISTRICT.

 PEWTEONERS

{BY SRE. B S KAMATE, ADVOCZAQTE)

Qkvxg



9&1...

THE STATE OF KARNATAKA

THROUGH SUB INSPECTOR OF P0:;,;'C::~';--,. _
YAMAKANAMARAD1 POLICE STATEQN,  '

HUKERI TALLIK, BELGAUM DISTRiC?.  '

REPBY STATE PUBLIC PRoSEC§;T0R"  "

HIGH COURT' BUiL§)iNG,  '  '    
BANGALORELOE.  ' _ .;-.RESPOI¥§DENT

{BY SRI. ANAND ;<:.z~JAvzx§::;c111\mT}«;;; 

THIS CRL3? F:LED...:U;Is';%1$f.2 PRAYENG TO
QUASI-I THEE (_3,C)9ujP-LAI1'i§T Aria uA'N'£:: THE CRIMINAL

PROCEEDI1'€G.S; 1z~i'i*;?:AT'1?pf-- TH'ER'E"':L1NDER AGAINST THE
pET:TI_NE:__Rs  "EN   €:R'IME.N().134/2008 IN

YAMAKANA:uzA:§:5i,1§i:-E'SFATION UNDER SEC 171 (1)
AND (h) 0;? IPC VB? ALLOWQNG THIS C'.RL.PET1Ti{)N.

..~§ "I'Hi'S cRI':v1;.:xi'A:;13€3T;T£oN COMENG 03:»: FOR ORDERS

 '' '='.i'HIS. bpgaa. ma couzw' MADE THE mmowzne;
ORDER

pastition, the petitioners have praysd for

{he proceedings in crime 510.134/2308 pending in

‘Yfificégakanamaradi P0}:-::e Station.

2.. During the pendency of this petition, the
jurisdicticzsnal Police compietcd the investigation and new 21

Charge sheet is fiied in C.C.Nca.336/ 2008 on the £316 of..}MF’C

@l\’v”–M

Court at Hukkeri. In View of this development, jg: %

this petiition will not survive for consideration V

3, Without expressing any (:)pin;i_O:1’TVo1i’~_nie1fitsVV

Qgew QL ‘ ‘
case and keeping ail grouna
petition, the trial Court di1ec§e:I'{Q e::;_pedite.t1;e matter and
dispese of the matter fix “ac;§.:0r£1.aII.§ie.x5¢*ii;h as expeditiousiy

as possibie and in any e’e’en.t:’né’t months from

the date of Jof The parties shall

eowopereée with 53$: .f51* disposal

zizscordingiyf, is Vcheposed of.

Sd/fl
Iud§3

s’E:,f%3d byfhee ;1e’d€:i§3ii.f’3i*&3..i1′;5this –. V L’