2, 5&5;-sistani Controller
Lega}. fiiauviegr
Hubli Cizcle, Mehfia Chambers
Goyanksppa Rotad
Kashwapnr, Hubli – 23
(By Srzi. Anand Nava1gimath,5}i’€’_}GP} A
This Cziminal F3§*’igfl._ is; ‘fi1é:i=’L’v1§.§1d>cr Section 482 {if
Cr.P’.(3 praying to quash fig fiéfiéiglg on the file
cf the JMFC~§,.}-§ 11bi:£ :13 ;§:o.7?9;.2;:0a; ”
This” adfimimion this day,’ the
cgmmgdg rgggawgngg
V_ The G~€;vf.”‘$dvr:mate is ciirecicci ta take natice
‘ _ f0%f__fe3g.393:1:i@nts Nov.-~1’«and 2.
V T. is listed for a§m3’.sszion.. With the
ézatgififiznt ‘bi’: Calmsei far paxtiesg the matter is takexx
up fiisfial.
V’ * 3. Tka iaamecl trial! Judge has takan C§ €€ and
VA V’ gfssusé proczss is accused far an afienca punishable under
rx.>..a§v~9*v*~*J3«~»«
% V’
Section 138 «sf Negotiabie II1StI’ti1}Z1€1’11£S AC1: as
S’i.113?8II1OI1$ served on petitioz1&r.- V p
4′ 013. ptrusa]. af szrompiaint,
filed against pctiticzmr for Cr§fi:ravef1t.if§z’; $9 of VV
Sta11darcis sf Weights 3:11:31 I3agkag e£i”Cc3fi£modities)
Rules, 197′? ;.’ss:nishabl;§ $12_[fi<c'x',E:zii pf Standaxds of
E52:-fights and Mafasures 3 ~
5: égfiiplaint, the learned
effiéévnotc put up by the Chief
ministefiai officefi, ' thus:
_” C)£fé1;c€’ ¥}_/’:se:A€::._ ?.2′ S1:ax1::ia1’ds Wtzights 6:; Maasurss
Act; Cofip!a§::1:§.Huh1i has submitted a compliant an
_ V’ Ciré;*gée.h€at against the above said accused for the
‘ Avpignishable U/S€?C.7Q Standard Wfiights &
“= M@a$V-“é1;*e:§ Act, Accusaé released, (31: baii. Hausa
far csrégr, Pemseé ihfi Racozfls. Cagfiizance
A <_§:f,_€he ofiénce is taken against the accused far the
VV " Off(€I}43€S gzsunishabie 1:1/Sec, 'F2 Stazléiard Weights 6:.
H Measums Act Offica to resgistar the case in Register
No.11'! (iilimigaai) issue snmmoius to tha accuaeci. Call
on 2?. 33.2038"
IV. céam WA. ,
on presfintatian of somplejnt, even withsut ”
the: averments ef camgalaint and Gfifgnces a}3ég逧«:t;’3c€reit:,V has; V’ »
enciersztd ths office meta and i$s’!;;ed:_”1::r§)cé;~:s. ‘A15’ péfiéicigar.
Thztmfore, the imgugned o1w::1:~éVz*’s::§n13.%i’v’§’»-.1:-‘<V?*: suszr;;i L:§:d..
3. In the msult, ;–i.z§as$&.t}1’b–§’§§11{$*ér:i33g: ”
The -as ‘-it :life1g£_1a$s to petiiicner is set
asicie. _’_I’hg::_ ‘:12_éi£:£S17,__is_ tgilxe icarned Magistrate far
:*ecc;3:1.*:ssi;ieré:f_§(§i:’V fgtjiéxfiaic’ of presentafion of cemplaint in
accorda£fi:{:§’1xzit:1::V’1:aVxrE.AVA’ »– ‘ ‘
JUDGE