.,;-
IN ‘THE 1-HGH CZOURT OF KARNATAKA AT BANGALQRE
DATED TEES my: 6TH DAY 01? JUNE 2003; L
BEFORE
THE HON’l3LE MR.JUS}’ICE’;mSUBHASHi§’;Af§’£
cmmmax. PETITIOPI f’ ‘fl
ggw cm..pm-rrron 59.397/20%’ * – =
BETWEEN:
E.
.222′ ¢
Sri. i{.Chan:na Veerappa, B,.Sc};{Ag}:LLB., ‘
Advecrats, Agad ab0i;t’£:~..65 j:9€ra1_”$,”‘ ~._
S/<3 K.CIh.am1a Maliégwpa, } :
No.2'?6, 1:562 Main,Vya}i1;a*é.éz1,:
Baflfialortz — 5'60 003;" – " "
Smi. Na.n_d~ri_I21′, _V
Aged abgbut_3~4
Wfo HaIiPms;:3d Dtzggi, ”
Resicliiivg. atj;Hoi1ée:– N’o»,_8-3-18f”
H flow: –‘124cPIaCe, K4318?-..Cra1:rlen,
NeW ~Y0rk wxisgip-.. ‘
Ku.m.D§s;:a;, ..23,.I3;.-_, r¢:,S;«,…
Agafi about years;
D50 Channa Veemppa Ken-::1:1e,
Rfiza séépaffszgeni N.8C15, 1313 1,Pa}}s
LA ‘-V:fevs.:_Lam.a,R Hquston, USA.
. _ ‘i4:iufi1;”s§’:;5_p1e:,_”ié,B.A., P-.:3.}:31p-in-B.M.,
Agéé alqatzrg. 25 years,
Eifo Ghaima Vcserappa Kenche,
R/o~N0″.;_i277′?, Jonea Road,
A’ Houston, USA.
” “S§:i§..?§sh0k, MA,
Vgigefi about 35 ycrars,
.. _ _:S;’o Ch321z1a Vserappa Kcnehe,
55/0 2?} Berga M0113: Avemze,
EtObfl()k€’:, Qlixtaria,
Qntario, Canada.
. Vijayanagar Police Stafioml
6. Sri Rajesh, B.E’..,
Aged about 32 yeam,
S] 0 Clhazma Veerappa Kenehe,
R/0 No. 2’76, 15*’ Main, ‘ , _
Vyalikaval, Bangalerc -_ 550 003 .,. pm’1*r10_r§:__ER;:.’ ‘
(83; Sri. C.V.Nag€:sh 65
K.R.La:1kash, Adm.) ”
AND;
State of Kaxutlatzzira,
By’ ths Station House Ofiicer,
” ~ i_.,. ‘RE.sPe:3NmiN’1*
Baflgalore. V A ._ f ..
‘ « fl, }{C($m:m<;§13 both CILPS.)
(By Srifionnappa, HCGP} V ' . z "
These CfiHJiI1:91i’~,ijfifi?,iQI”1’3:V’:”3.fif’.,ffl€Ci’ llfldfif Section 482 of
Cr.P.C. praying tea I:’€?E–1’VtfEVI”S€f 85- s’t:f:*–:~1$ide}1:he ogrder cit. 30-7-05
passed by th$””‘£-VV.V:<%CM.?Vi; 'B,ai;gai0t9€%""in CLC-.NQ.20013/Q5 <33;
(1'Z.C.No.20{)'1::2/20$5* _~ I3::s};s;:c§ijs?€.£y . ami quash the s11t1'r€r
proceedings. '
Thase P'e1:ifio:u$'c_(}f131i:1g.._"{§n fbr admission this day, the {hurt
made the fofiowfiigs ' ~ *
_ . . . .
~:Z::1 ‘_£hese petitions have sought far quashixzg of
,vpmcéed ii1gsv_ :;§,c.:~:e.20a11/2005 and C.C.N0.2QOIi2/2005
‘~.._?_;i::v3p<:€:i:ivc}y"é:;:1 the file of IV Addéiianal C.M.§.I¥., Bangalczre and
1:3.-zatfing asitie the erder dated 3831 Juiy 2005 i3;:1sofar ag
V' __'€i1€sscfpei:iii0ners are concerned.
12. Based on ths complaint, Vijayanagziiz” Pelica, Bangaiore
” City regisffzregi cases in {Eime N.6:i’SG/2004 and Crime
(common V’ 2.
-51.,
money .f.”ro1n the c:m:npiaiI1ant.s or .1-mybgxfy or they had _;::r01nis$d
to pay” them back that money. If the Compiainta uinto,
prima facie mahegtial shows the afienée
Insofar as these petitioners are congrgmed,
N032 and others, there is no
under Section 4:20 {PC or Sect1}:»11_;~f» 3, 5 ci{” 1:;i’:§
Mandy C1’rcu1ation Schemes [Ba:’1’iiif§9g} Act,
4, In View of the sai:3+{§,.ir:. :.O§ .1’j[*},V:’1’I.),,{uI’,”‘fi1(‘fi procsetiings as
against mesa petitior1z::rs m”t:» .£izi.sCa;:Qeiv€d..Ae’%;11<i it Wauici be an
abuse of gcarocessg of if"I}1é;.p1'og:c;é;d.i11gs are continued against
these petitiomérjfi. 5._
Accvbrciirigiy, ' '{»{jiitEa:;;e;i1;aI Pc:%"it:£oI:s; are allowed. The
preccedings and CL€1f'J<120€3 1121' 200:3 on
the fiig Fr?~Addit{oi:aiV__{§,§.'f.M., Bangaierg stand ;;'11a,she&/,, E 5% 5375;" 'ii
p
ma/~