Karnataka High Court
Sri Chandrashekar vs The State Of Karnataka on 12 July, 2010
N'
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12"' DAY OF JULY, 2010
BEFORE
THE HONBLE MRJUSTICE SUBHASH B j
CRIMINAL PETITION N0.1022/2019:" ' '- 5 '
BETVVEEN: -
Szichandrashekar
Son of Sannaiah
Aged about 52 years
Resident of N0.627/ 1
12*' Cross, Vinayakanagar
Annsandrapaiya I _' V 'A V'
Bangalore City. _ j _ " ....PETI'I_'I.C)NER
{By Sri.R;'S;Af'uri'~E§t;1fiéif_,
1.
Théfitate of
By H.A.._LL Police Statigxa
Bangalo”re_,City»” O ‘
._ Smt Rugmini …..
1 * –. _VW_/ 0′ «S>i%iV.S:1dhakar
V V . }’xg_cE’da ab0L1_i’:53 years
2 ” ‘-.VR€§idE¢£3f’Qf’NO.54
A Lakshmi} Viias, 4″‘ Main
4″‘Vm–ayé1}{anagar
Annsandrapalya
AA .<_ Bafigal0re City. …RE'.SPONDENT'S
THIS CRHVIINAL PETITION IS FILED UNDER SECTION 482
E…_wCR%,P.C. PRAYING TO QUASH THE ENTIRE PROCEEDiNCrS IN
-C;C.NO.22459/2006 ON THE FILE OF THE X ADDL. CMM.,
BANGALORE, A CASE REGD. FOR OFFENCES UNDER SECTIONS 3.
” 4 AND 5 OF THE PRIZE CHITS AND MONEY CIRCULATION
SCHEMES GBANNING) ACT 19′?8 AND SECTION 420 IPC, AS
AGAINST THE PE’1’I’TIONER.