.1. xx mum HIGH counw or xaannmaxa Am 3a§aaa9§i5J7Q nnmnn mums was 1" nnx or Manna, 29oéfF 3 35392;" G.P.Recldy a/o . " -. Reddy, 50 years, No.'é_99v/__3£}b--¢; .. 46" Crass , 9"ff' £4313," ' = 5"' B1ock,"Jat3ga.nag"ar,§ _ Bangalqraw-'ail; " _: . . . PEEITIONER (By sriPa:éimanabha 'Mah§la,§ sr. Counsel, for vzafiaeace S&i;£;E;Anantha"=iahaa Maren?) .".}."'.."-: 1.
The fitafie c:_1′:’ Iiarmitaica,
.12.,/by Hum’ ‘secratazy,
Eapfirtggpgnt,
A Vidhztua soucfiza,
2 BangaJ.ox_a.
Tvhe-“_’P9lV;’.’t:e Inspector ,.
_ spaci.-¢lT Enquiries, COD,
Carltén Bhavan,
3a_1;a.c.:e 3.99.4,
Bangalore . . . RESPONDENEBS
. EV”
“;”=.:(By Sri.H.T.Naxendra Praaad, HCGP)
!l.”h:I.s Writ Petition is filed under J\:r.’ta._226 5
227 cf The Constitution of India to quash the
4.
notice dated 23.2.2003 under tha..~«~~-.origin:é_1,.
mm’ oxura-C issued by 12-2.
This Petition is oonulngm on :Eor”
hearing in B-Group this day, t1*.a_ Court’ ” “tho
following: ‘. ;~2g’ I -.’ ”,’%~
9 V
Eetitionor £11’éa:_ potitionuy to quash
Annexure-C dated 2:3_.2′;’2=g$o£s~«..:V”vfigsguad by tha_
IREPBG-1′-Or Eofiflflolioo, As per
Annaxurazf-E: it ~ his V”‘v-lboon oallod upon to
agpeari”bai?:Giio«:’:the ‘;:Eor investigation
he tag ” to p__o¢_i.1_=.go __.’l.1 -..igin..l
“*”…….c’..2I.’.”.%1′.’.”.V”‘…’.’a_’.’ _’.1-!hon¥i:I”:%..’ir:-.=.=-.tte.-r was listed ‘I-*st*3.”éa-“,
Q2
0
if 6 1.1135 1 for
fpot:Ltionor’ this oourt felt that such notice
._o’o_nnot guéshed since petitioner has been asked
ton. appea}: A before the investigating officer for
the iipurposo of investigation. At that juncture,
‘coonso1 for the petitioner submitted that as per
v__3I.nnoxure–C petitioner ha: boon called upon to
produce records without giving details of the
3/
.3.
oomp.la:1.nt lodged against h.1..m and _._of.
documents to be produced before the .V1’nvos’o;Lgiatino’_o
officer. Therefore, it was -I
afied ifi ‘=1§-«A
to
fnrrush om-.a.1..’n.s tg… o ‘rfiotitfionor. ‘Accordingly,
iearned Govt. copy pf the
ooxmlaint naido by one
ttoufwtha furnishing of
copy vo.-_l_:f ” by Smt.V’a.aundhara
Rao, f not survives for
considoration;._ AV ” W
it this .____g_ta.go, learned senior oounaol
gp3aa_ring4:”‘~–.£or the petitioner aubmts that
been called upon by the Inspector
of” xaorziaai’ on 26.2.2008, since the said data has
.b¢a_an.”V–~esurp1red, if a time is given to the
” –..vpot§.tionar he would appear before the Inspector.
.. officer who is present before the oourt
8/
var: ‘ ..
.4.
submit: that petitioner may appear ,b§§§¢é; the:
investigating officer on 15.3.2008 at ii §ofiL}– j i.
4. Accordingly, this potitionu3ini’dia$iIagfl.i
petitioner is pannitteci ta ._ 5.ppaa: “‘i-:.:1::§.,
officer concerned on 15;3;§OO8 of ii n.fig.