" '.Bt!nga!VK3i3'é?. V
IN THE FHGH COURT OF KAR;\§AT;~\KA AT BANGAl,,OR;E~-.V
Dated this the 20"' éay of November, 2089 "
B e f0 re
1"HI£H()N'BLEMR JUSTICE Hb'VI;UVAI)I {G 1§,$1.VJvé.4ra;,s'}i1~
Crirninal Pet1't1'0n 5793 /7.A.?(1'r)9 1
Between: 'T ' 2
Sri K M Nztgarqju. 42 yrs
S/0 late K0t:'ai.:1h V
# 134, 3"' Fioor. E,i11bdSS_\,' }{et'iEe.geV= _ . V V
M-a11.eshwaram._ Ba:1gak0:'e 3 V " .V Petitioner
(By SriM:1hesh, Adv.)_: "
And:
State--hy IVt1s}7>_c:V{:_t('5'1t.,V<_tf't " Respondent
(By Sti Maeesll'; -» n
This C.'r':t1'.-.i_n21ivPe£i%iA1,_Vts'«§7é'E'eci Lander S482 of the (",.:'.PC praying to
quztsh 1h_e"en_1'i:'e pm.c:eetii'11g.~; En CC !5(}($8/?,()(}9 before the I Add}. CMM,
_V ' "["Vln.~';'--.VC',a'.i,t1';itt*.-il __ PeEi£i011 coming on for Admission this day. the Court
m:1_de ._£11e ' 'r..',(V)V'l E-O_W'in V
ORDER
Pe1:’it’,iVQtier lms sougllt for qua:sl1ing the proceedings in CC §.5()68/2009
1’5e}_;c;gg”i::«e:”m~eehe 1 Add]. (:M.M:, B2-mgaiore.
REV”,
Ciiatige sheet is said to l]’¢1V’C been filed £1gdlI]5§l’ the petitioner {er the
offence under 3.! l._ l3, l4. 1’/\«V 8.32, 34. 38 (A) of the K£i1’F1il[£il(£1VEl{i§lSC_VACl,
I965 on 10.7.2009.
Alleged incident is said to have tttken place (§I]’i”.5,”i__.”.l.lv.:l’9g6.i’ * V
eonnivztiiee with the other accused. petititmeij” Was’ ‘E.-11i1′(i”,i0 _be_ih:€t_>lve’d-.iin the
Sale of iliieit liquor. without per:tiiss’i0:i whieh \fv§tSib€iI1g’.,l1’z[i].5p{)1’lQtl’xfliiilt
Mztdhyat Pradesh and KB1’di’d.
According to the petiti0ne1*’s eoetiiseh Si.=iTl’6§§.. Cr.PC for the
alleged offence, the punishment ilS”LE,f)’iO’ ttwio The eharge sheet ought to
have been “filed withii-it-wri”years ii>r.._else.ieognizanee should have been taken
within three yea_rs. in the p’1*r:§eiit”ez_te5ei the eliarge sheet is filed after a lapse of
ten yearn’ “/\_CC()i'(1lE’]’g§}’.’he subtttits that taking of C()g11lZ.£i11CC by the lettrned
” g Miagiiszritte Beg/<\nVtie~tA§ie period of limitation ijs impermissible.
[Oh upe_r{t::.:.-ti'ref'-the papers produced, after hearing the government
pleaderfit is ndtitcierfltlie crime is registered during l99t3~97. Charge. sheet is
_ 'filed on §(}.?.2{_)(}9. Leai'ned Mztgismtte on filing of the charge sheet has taken
e'.egni2tt'ttr;e and ordered to issued summon as.
we
'._..I
The p1'0cce,di11gs pc11di11g before {he I Adc§E.('.";Vl1\/E. Bzxtigzllorc aigzlimt
this petitioner in CC 15068/2('3()9 is quashed. Petition is allowed.
Sd/ –
An
IU9GE : I&