High Court Karnataka High Court

Sri B Thomas vs State Of Karnataka on 18 November, 2008

Karnataka High Court
Sri B Thomas vs State Of Karnataka on 18 November, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF' KARNATAKA AT BANGAL{)RE3'II I._V

DATED THIS THE mm DAY 0? NOVEMBER, 29%'  A' 

BEFORE

THE; HQIVBLI: MR. .JUS'1'ICE ASHGII B..::H§jN'C_HiGEj}?i«..   _ 

CRIMINAL PETITION r§e.4o17"0§*:20o8IV   "
BETWEEN: '  V V' 

SRIBTHOMAS
S20 LATE 'F,BAL.AP¥"A
AGED ABOUTEEYEARS,   ;
R/AT' NO.8,'?'1'fiCROSS RAOD,   V
SIDDARTHA ScHO0LR<;":AD_, _'   _  
LINGARAJAPURAM,       
BANGALQRE 34. =   ~ «   

 PETITEONER

 " {B"f-  S§};i}VAf?RASAD;' ADVOCATE)

STATE 01:' KARNATA'KA '     
BY HOSAKOTE POLICE .ST3?xTK£;'*N; . 
REPRESENTED BY SFP,  = 
HIGH COUR'_i£" BUILDING3, V
B£I'N{'3ALOII%Ei'    ---------- 

  \  RESPONDENT

. _ é ‘,i.EI:~~sR1HONNA?PA,1IcGP)
‘1’III::.,cRI,.~I~> FILED U/3.482 cam; BY THE ADVOCATE FOR

*i’_I’HE« PE*1’I’I*1′<:2I~JIa*.Ie PRAYENG THAT THIS HOMBLE comm' MAY BE
"'-Pi;-EAS-Ev 'I'i§_ 7~SE"F ASIDE/QUASH THE PROCEEDINGS IN
_{:§£;r€Q,5<3a,{07 'PENDING OF' THE FILE OF' THE ADDL. C.J.M,
'.;B;;1szC;ALoRE«._. .

THIS CRLP. COMING on FOR ADMISSION THIS BAY, THE
V CO EL?fF,MADE ms FQLLOWING:

0RDER

The pefifinner has impugned the. proceedinggi” V’

No.5(}8/ 200?. The mspondent registts-r;r=:d~ ‘

against the petitioner for the ofiénces p{iaiS}_§5ai5Ie :ii11_iiaf

406, 468 and 420 IPC.

2. The cemplainant Mafi,yappa” Vfheivjarothcrs
of the pefitioncr. They have that they
have fiven the Generfal am} also
a signed blank ” arrangcmezlts for
representing flxem ‘thaw’: in O.S.No.346/ 2001.
Bcswcver the petiticner sold the
pmpcrty based S appmpriatfld thfii mrztire sale

pmccgés I

‘3 the learned ciznlmsel appearing for the

“pa’:£;iticr11c–r giibmitfi a false case. is foisteé upon the petitionm’.

dispute is of civil nature, no complaint could haw: bcen

complains of the: harassment at the ends of the

16314.