High Court Karnataka High Court

Sri. C A Siddalingaiah vs Stae By R T Nagara Police Station on 26 November, 2010

Karnataka High Court
Sri. C A Siddalingaiah vs Stae By R T Nagara Police Station on 26 November, 2010
Author: C.R.Kumaraswamy
....1....

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER, 2010
BEFORE

THE HONBLE MR. JUSTICE C.R.KUMARAS'WAMY 

CRIMINAL PETITION No.5584 OF 2010 

Between:

1. Sri.C.A.Sidda1ir1gaiah  
S/o Amatappa, 
Aged about 50 years,

Residing at No.102/2, V '
Behind Anjaneya Temp1e,--,_"~.,V_
Aerohalli, Vishwandeedamfieost,
Bangalore -- 560 099.  

2. Sri.H.P.N::1'g'a1f£ij..uj. '  
S/0 Late :Pué::taiah'', » B 
Aged ahout._5't3"1y.e,a1'-S';  ' E' 
Residing a't{J_--2'F:..< €.Fh"«.Cross,
13* Main'.Ro.adg:'J,P.,bN'agg'ar', '
Mahalakshmi   

Bangalo"re__."V V . Petitioners

__(By S,r_§i.E;AS.Sat'i-s._ii,V Advocate)

    ra

  Polic.eVStati'o§t_1AiV

_[COD"'--H  'B!'  Respondent

S_ri.B’;Ra_§asubrahmanya Bhat, High Court
“CioVVe’r~«nment Pleader)

=!==l=*=i=*

ext

This Criminal Petition is filed under Section
482 of Code of Criminal Procedure praying to
quash the charge sheet and indictment framed
against the petitioners in C.C.No.25I63/O9 byV.t7her._I

ACCM, Bangalore and set aside the impugned”_order~.<
dated 09.11.2010 allow this petition by CllS":£.)"l'I'8..i'Iff.§','7-l._'I'i'g__V

the petitioners I and 2.

This Petition coming on form

the Court made the following:–

oR1)”E_;§..V
Learned counsel for the.”~_p’e.titione–rsA files a
memo. Memo reads as”‘«i’ioJ1.lo*12sIsl.:l:. it

“The .under.si’gri:’edl ” lip rays
that pleased
to leoinixrersion of
CI’ll7Y1i-Ilail~vPl€;f’ii:§i..QIi.:’:iI1_lt0l C-r.imlinal Revision

Petition. V.d_a”b._o’»-re.’ case in the

interests of’ j_us.]jtjic’e~~..,if ”

of “tits …. niemo dated 26.11.2010, the

pet’it,ior1er.__li~s:v'<»i.o'e–rmitted to convert this Criminal

vPetit'i_oi1il intoA'a1'Criminal Revision Petition and

a'ecordilrigl'yi, this Criminal Petition is disposed of.

Sci,/'~«

UDi§E

C ' ~ .AliB