High Court Karnataka High Court

Smt Mariyamma W/O N Yohan vs Vijay Sait S/O C Navaratanmal Jain on 14 March, 2008

Karnataka High Court
Smt Mariyamma W/O N Yohan vs Vijay Sait S/O C Navaratanmal Jain on 14 March, 2008
Author: Dr.K.Bhakthavatsala
CRL.P. N05-5.13/2008

IN THE HIGH COURT OF KARNATAKA A1'  " 

DATED THIS THE 14th DAY 09'  VA E '  E

BEFORE;

 Llr'ml*Dl,I3' '10- ,]II§"I'lf'w
ll.Il.l I1\.A-11 Lwuu um: IJLILII 1:3.»-1.:

l"II"III.IIIlI I' f\fflfI\III\if\iE

_I.I.lSV'I\I.Ill_I'_'hIAI§-,l'L3J"'

I, E"1 ~ 

 ID D kn...' "?'l9.:2.£§J._«fl£i'_€!.

EETWEEN:

Smt. Mariyamma.

Aged about 44     'V

W/o.N.Yohan, _

Vidhyaranyapura;_««._ V V. » 
Bangaiorc-566   V



(By  tam.  Em'  :g,..:Ady,;.
AND:' V' V   

1. Vijay.  ~

 l§"\l".hI'I'  an-an
tI5§,I_;§ uuuuz UT ffgllu, V

 V'  _ Si"a.C.i€ava1amnmm' 

. Sri.i€anj11n£leewa1'a C-'retiit

 _ coyoperagtive  Ltd.,

" N6;_1«13?«,V"_4'_'¥' 
K.1§l;Ext¢nsi¢;~31, Yeshwanthapur,
Bar:.ga1.§rc+.'22.

" '    '  C¢Navar*Dthanmal Jain.

.. ~ A....''.;.; ....I..........; |!'.'£. -._.......
«_  Ill-Jlllull. GU yfiflltl,
VS}-cdatc Chandanamalji,
'f£ja.I\io. '1 i537, 4* Main,

 u  K.N.Extension, Yeshwanthapur,

Bangalorc--560 022.



CRl.P.No.-33/2008
3. State of Karnataka. A V _ _
By Yeshwanthapur Police,  _   

This Criminal Petition is':_i'i3:-51    sheer-P-Che'.
paying to set asitie the  o1tie:r_('i'E.a'5_'.'1.1'*i'sf.i'z'r' in FCR
No.23997[06 (Crime No.47[07)  by tiae_4"' iflddl. CMM,

This Crnnmal' ' Pefiflonieomiizéon  fmilnsission. this day, the

$119} tuna an {he fnI ;   ' 

The  before this Court under
%*..ion  40-1'   .9. qnsshing the order dated

31.12.2w7'i:nao'he "-5  °"°°?,'°"% on the file of N

    'V20. counsel for the petitioner submits that the

 9;' psi-.r..t... --.m.p...I_n.t gfist the Respondents 1 and

registering the complaint, it was referred’ to Weshwanthapur

0 0 Police Station for investigation under Section 155(3) of Cr. RC… and

the case was adjourned to 02.05.2007. Thereafter. the case was

\,\,_

CRL.P.No.5*13l2008

:.a.d.jo1_1____w to 06.08.4107 on which date, the

date was given for the oompiaifiafit V
But without notice to the .V
31.12.2007 and accepted
complainant prays for qu.i$tshing;’t gmdcpfing ‘3:

report.

3. In _ gut has accepted the ‘B’
report notice to Respondents 1

and 2/ . _’

….._.I.

4. Respomient-__Ni.1.3i.State is by learned uuv”‘ I.-

V ais’ exystal clear that without notice to the complaman’ t.
K listed on 31.12.2007 and the Trial Court has
the ‘B’ report. Therefore, petitioner is entitled to succeed

J petition.

\V¥/

Ci’¢L.P.I%o,:’i–i__3ifit’)’03

7. In the result, the petition is allowed and

9.-.: :.I…:.- ._ 1,1:_z.noo7 made in PCR No.23997[V2Qfl§ :31;

“us——–~

EV Addi%::.-al …e….p..n1.1.r..z-. Mauiahaie at’ «ia_qi1asi1edT

The _-_r’gI,1y is to ;iae1″1e_’*oj1e1ative portion of the
order m the wun….l_fe. ‘ V \I

b:nv* ” ‘., Q’