g3ND:~ I 'I
IN THE HIGH COURT 0? KARNATAKA AT BA:e:'§f;ALIjV:I€%?:"I
DATED THIS THE 2% DAY .QF.A4PRI.§;§I§c§'I. ;
BEFORE ' V ' ' V
THE HON'BI;.E I;}R..IIIsTI I§3AGI«..AUTI:}S,«.__£.I,,,_ _ "
VIaI~IYAI~IAGAI<:',._.IIiII3I,I ..
DISTRIC? ,E--I"--L%RWAD;'iiI:,3 "
PETITIONER
(BY SR; s;i'II.IAY R
I
IBANGALORE}... ' ' L.
(133 SR! I3 AQELLIAPPA, ADV.,)
Bi.' _I<;IaIa*I-I;_<I'i';a,_I%;;n; "L:}I«:,AYU KTA
CITS'._£}-¥f'§!1SI'ON,_ V.
..RES?ONDEN'}'
"I'.Ii'.I'.;:; CRIMINAL PETITION IS FILM) U/S482 C§R.P.C BY
». '{'iH~E '?E'I"}f'I'§{Z)NER PRAYING THAT THIS HONBLE COURT MAY
=3-as IOLEASED TO QUASH THE IMPUGNED QRDER DATED
37.06.2006
TAKING COGNIZANCE CF’ THE OFFENCES
* “‘».}?fU/SS.12(}(B) 429, 468, 474, 511 we AMI {}[SS.’?, 3, 9,
.’£3(1)(d} R/W 13(2) OF’ PLC.AC:T AND ISSUING SUMMONS TO
THE PETETIONER IS CONCERNED AND ALL
PROCEEDINGS TO IT IN THE COURT OF THE XXIII V.
81. SJ. 85 SPLJUDGE, BANGALORE CITY IN SRI;;,C.'{“,}..’fSI’–{)_AL ‘ _
104/2006.
THIS CMMINAL PETITION COMING; 0rs:.E§c:’3Ié’ T
THIS DAY, THE COURT MADE THE FGLLOWING:
_0___R D;E_.§ I ”
There is no Iepmsentafion forxu ;9eti§’d1:(:fif{ I Lkjtazned
counsel for the nespondent :,–i;nd§V– that copy of the
petition i$ ncji: -.’I.’}’:e%__c.21s¢ of the year 2007. The
petition was I”flcf;d ‘E133’ anci then: is no case far
adjo1m:1ing_ $113 ca§€ sguarxiotfa; {Iicrefom petition is dismissed for
A ….. .. \\
Sd/-t
Iudge ‘_