IN THE HIGH COURT 01: KARNATAKA AT BANGALORE :' if _ _ DATES THIS "mm -26?" DAY OF MAY, 2068," V' V' ' BEFORE M i TI-E HOWBLE MR. JUSTICE HN. T' * " CRIMINAL BETWEEN : ummwnw-_-------------- Sri. A ARAWNDA RAD 3:0 Sri. A RANESH RAD AGE?) ABOUT 46 YERA._S R/A'I'NO.188/A . 67'" MAIN, DEFEEECE éir<'::.T<:mi_s.%__ " BANGALQRg_3a';._ _ " ' " ...PETI'IIONER (By Sri. 1:279. ArdGA";;«_2§-1;): A91/'S.} AND: mwm----- V. ' ..... .. V ' « _' EXTENSIQN DAVANGERE Sm£v.~.Sir£fifl.;AJA '-- . ""~}W() DE-'V;'ARAJ *~.RXAT D mm CQLQNY 1:m- ANGERE AT 1?RESENT RKAT NO 3994 , " = «SHANKAR NKAYA, 13"' CROSS V. SDDDAVEERAFPA LAYOUT DAVANGERE. RESPONDENTS
:~..2′ V
. _ T “(By Tsri. AV. RAMAKRISHNA, HCGP, FOR R1
._ fin’. BASAVARAJ M. MEKKI, ADV, FOR R2)
TEES CRLP. FILED {£53,482 CR.P.C WITH A PRAYER TO
QUASH THE ENTIRE PROCEEDINGS fl\T C.C.NO.793f£)6 ON TIE
OLM
fa)
FILE OF Tm JWCJST COURT, DAVANAGERE, AND a
BB PLEASED TO QUASH Tim COMPLAINT (I ._ __’ :__
THIS CRL. PETITION COMING ON FOR ‘
DAY, THE COURT NLADE THE FOLLOWIISICE
9_ss2r_s
In this petition the petitioner’ pfsyed for 1 the Vi
proceedings in CO No. 79352006 iiiie First
Collft, Davatlagere. it it
2. The second ‘i*es1i’ondet;t gave a”ei;:iiiii£1ai.h__ci§I:ip1aint against the
Petitions: and othersi::.’folr.ii’ to have been committed
under Seetio1is”‘4~3iS:.A: came to be registered in
CC. No. forhthe second respondent submits
that the jurisdietioiiai. poi§eeA’:;oziigiieted the investigation and flied the
. eltarge vs}ieetv._iiNow i3.__zI1a*ie1″iaI avaiieble on record before the trial
Aflotixft.’ Iris petitioner to approach the trial Court for discharge
in fair: If such an appiication is fiked by the petitioner
V V’ befoxe triai the same shall be disposed 011° by the trial Court in
it ” ” v .”soe0£d«?1I;ce v§i’ti1 law.
i 3. Reserving liberty to the petitioner to approach the trial Court,
A A ” petition is hereby rejected.
Sd/-3
LRS./27052998.