Karnataka High Court
Sri A Periasamy vs The Stae By Cbi Police on 14 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14?" DAY OF DECEMBER 2OI0
BEFORE
THE HON'BI.E MR. JUSTICE C.R. KUMARASWAVM-Y, A
CRIMINAL PETITION i\EO.512:;'E'3AAAAVO}_:"E..'...C3'A;¥._O-3
BETWEEN: A "
SRI A PERIASAMY
AGED ABOUT 59 YEARS
SON OF P ALAGHAR
RESIDING AT NO.113 _
ST" CROSS, PANDURANGA NAGAR ' .
BANGALORE -- 560 076. '-- 1 ...'RETITI»ONER
(BY SR1: M SHARASE CHANDRA,.ADvOCATE)°v_ ~ '"
AND: _,
THE STAE BY CBI POL.I.CEi__'}_
NO.36, BELLARY.ROA__D-._
2"" FLOOR, CB; COMPCLYEX .. . .
BANGALORE -- E__60._E3;>., * _ I - ...RESPONDENT
THIS CRIMINAL PEIITIIOI«-I,_IE._EILED UNDER SECTION 482 OF
CODE OF CRIMINALRROCEDDRE RRAYING TO SET ASIDE THE ORDER
DATED 1.9.2010 PASSED BY THE'-XXI ADDL. CITY CIVIL AND SESSIONS
Ju_DGE AND SPL. JUDGE FOR CBI CASES, BANGALORE, IN
S_RL.'c.C.NOC._1'o1;/3005 AND "CONSEQUENTLY TO DISCHARGE THE
PET1TIONE_R FROM T_H"E.__CHARGES LEVELED AGAINST HIM IN THE ABOVE
CASE. . ~, = u '=
"I"HAI.S'--.CRvI.VEV1I'A£'§l')f\.LVPAEIITION COMING ON FOR ORDERS BEFORE THE
KILOURT THIS DAY., THE COURT MADE THE FOLLOWING-
QRDER
Counset for the petitioner has filed a Memo
. _:_f4.12.2010, which reads as under:
Ex'
"It is submitted that the petitioner has
preferred Criminal Petition u/s 482 of Cr.P.C.
chaiienging the order of framing charge by the
tower Court, but office has raised objection to
the petition as not maintainabie & it has to
u/s 397 of Cr.P.C. Hence this memo
conversion of the above CriminaiAA'VPetition'"into»'"'V.
Criminal Revision Petition"
In view of Memo dated V'i_4«,.;2..3lV'Ci~3_.{3', pe.tVit'io;n:erHV
permitted to convert this "Crimingwvrgéetitionii"i'ntoWCrviVn1inai
Revision Petition. Accordinoiy, Petition is
disposed of.
Judge
.....