High Court Karnataka High Court

Smt Veena S W/O Vasanth Raj vs Mr Mohan Lal on 11 August, 2009

Karnataka High Court
Smt Veena S W/O Vasanth Raj vs Mr Mohan Lal on 11 August, 2009
Author: Subhash B.Adi
-3-
11»: was HIGH COURT or KARHATAKA AT BANGALORE
DATED THIS THE 3. 1m mar op' AUGi_IS'}', 
BEFORE % M V
THE I~i(Z}N'BLE MRJUSTICE sUBHAsH%--3;}3D:'%-T.Ijj  
CRIMINAL PETITIGE   "   ' _V [ T
BETWEEN:    * ». =  %
s:vr:r.vEENA s
we VASANTH RAJ
AGED33YEARS,
RXIET #534, 53313 CROSS,

329 BLOCK, BHASHYAM CEIRCLFZ," "  
BANGALORE -- 560010 ' V V

. V' ~  "  .PE'i'ITIQN ER
  n   

fV1R.MOI~iAN'_3'.AL, _  v_   
S/O. NOT KNGWEQ 'I'O'TIr~EV 3 P-EjT"I*TIONE;R,
AGED ABOUT' 4:» YEAARS,  "

R/AT #681, am :1». mm ROAD,

4- " €32?"  ._M{aNJUNATE:£A..NAGAR,

 ;3AM.<3A'L.<::§.?:* -- 95:39 0 10,

 RESPONDENT

1″ = “r§§S”z,EAsE3~~*1fC>;. QUASH THE 020312 m’.23.12,200s passm 3? ‘THE
gm: “A:21r3L.C’;p.L, A’? BANGALGRE IN C.C.NO,f§8f)8/2008 DISMiSSiNG

“‘!:*§;:2:”–smI3 ?RiVA’I’E compmxm F0}? NON-PRCtSECL§’I’IGN AND
…_ ‘§:R:;cT THE LEARNED Mfi€3ES*”§’RATE TO TAKE up

‘-4,cf:;t::;’r~z<::.es8;208 cm BGARB Am BESPOSE E’? 05: MERETS BY
A “‘ ~A:,1,::>1.v:NG THE PE'”i’§’PiO£~5.

‘FEES P’E’f’I’I’EON COMENG 0?? §'(3R GRDERS TEES BAY, THE’
SQUQT’ EVERBE ‘THE FCELLQWING:

considering that the camplaint is dismissed for nonwpreszééjtition,

I find that, the petitioner could be gvcn ODE: more ~ V.

5. Accaréingly. this petiiion is §;§10wed..’Ti1é.::jQréié.r =

23.12.2008 is set: aside. Matter

Magistrate with a dimction to prccged the ,

stage Wham it was disulissed.