Cximinai Petition is filed U/8.482 of Cr.P.C. by the
advcxzatc for the petitioner praying to set aside the onier
dated 28.6.2(){}8 passed by the XVIII Add}. C.M.M.,
Bangalore, in C.C.No.298 13/ 2006 by ailowing this petition.
This appeal} petition coming on for admission,__._t11is
day, the Court delivered the following:
Theugh this matter is listed today K
having regard to the nature of relief for,
final disposal and the arguments of ‘V
both the sides are heard o:’:i~v…: :ii1;m1*its.v. sthe
impuwed onder. ‘
2. The present u.n(:TVi.£?:.:9.:’jS§5?::’tio11 378(4) of
C1′.P.C. by the 13/2006 (PCR
the learned 18*” Additional
Chief iSde’i1*:;§4§o.iit..a113. Bangalore. cha1k=:n$’1:1g the
conegmcgs mg’ Oi¥de;” déted 28.6.2008 passed in the said
thcV’H§<')mpiaint of the complainant for non-
;.<3r03eci1ti<§r_g." ' ~ . V
3. the course of arguments. Mrs.Gowhar
.4 H ” Vthfie Iearned counsel for the pcttitioncr submitted that
the memorandum of appeal is filed under Section
-3718(4) of Cr.P.C., the same may be treated as the Criminal
V Petition filed under Section 482 of Cr.P.C. inasmuch as the
appeal under Section 378(4) of Cr.P.C. is not maintainable
r””*”(–“V’W\’*”‘
leamed 18″‘ Additional Chief Metropolitan Magistrate,
disnxissing the complaint, is hereby set aside.
oompiaint shall be restored to im orignal file and”
shall be disposed of in accordance with law.
A copy of this oxdt-:r shall be sent ‘A u
Court.
*AP/ –