IN THE HIGH COURT OF KARNATAKA AT BAE\iGALOREv'-..
DATED THIS THE 18?" DAY OF NOVEMBER zozioij':'VsV,f'i;;',.,
BEFORE
THE HON'BLE MR. JUSTICE C.R.:K'UiviA.RA'SW,flIi9!i{._ V':
CRIMINAL PETITION NO.5Ei4__1:}'A-'2VO'10E"_..r -. 2 " E E
BETWEEN:
1. Sri. H. Rajesh Nayak
S/o Ramana Nayak,
Aged 39 years,
2. Sri. Ramana Nayak-,a a
S/0 Late Pandura_nga:§>N_a',(a'~!<, V
Aged 75 Y§ar5L"
Both are residing at
Sri Vinayaka « ' ~ i
Behind Police Station,' A' . = "
Hebri, Udupi Distngzt. _ ' . " Petitioners
(By. Sri. My KurI9Ia*r,. ,A_dy.ocate)
Ai\iD.:_V » E'
Seema' £\ia'ya",k,
\N'/o Rajesh Nayak}: A
'Flat -No.501, ,.5'i"_FIoor,
"~Suvdarshan Residency,
~. .1 Nearfitl Ci-céiiis Convent,
Udupi". * Respondent
Swarna Kama! Associates, Advocates)
31/
This Criminal Petition is filed under Section 407 of Code of
Criminal Procedure praying to transfer the proceedinijs._V’i-n
C.Mis.No.50/2010 (Annexure-E) pending on the
Metropolitan Magistrate Traffic Court–II, BangaloretVo~..,Ad:d:i~tionai~ C
Civil iuclge and Judicial Magistrate of First Class ‘at,
This Criminal Petition is coming on forl’adrniss,i.o_n’: this
the Court made the following:
ohot3s;f*
Learned counsel for the memo dated
18.11.2010. The mein’Q,iead:s as
“The peti”tio’nef:suoth’its:”th:at sin_’ce’Vthe trial Court on
the point of juriVs’dicfti.oi1s.lfide”‘o_rd’er dated 12/11/2010
was pleasetlto o’b’s–er\i’.e has no jurisdiction and
the petition “4sh.o;.:’ltl.v”be- filed at Udupi District, the
the peti’ti’o-ner in filing transfer petition is
by*.ti*…e””»order of the trial Court, hence the
Ap”e.titli.onei*4iir_ra_ys;’to dismiss the petition as withdrawn,
keeping tli~e_vl’i’iblerty to file fresh petition in case of
appeat! and adverse order against the order of
“..trial’€,ourt on jurisdiction, in the interest of justice
/,
‘lg-__an.d equity.”
§
3. In View of the memo dated 18.11.2010, this
Petition is dismissed as withdrawn.
Sd/ii.i i;i TI i i i
Gss/ –