IN THE HIGH comm OF KARNATAKA AT BANGALORE
DATED THIS THE 1s-r DAY OF' JULY 2oo9%.V'T.._ _
BEFORE % % V
THE HON'ELE MR...rUs'1'1cE SU8HASH:Be,A'i§I: '
BETWEEN:
Sri. M.S.Subhashcha11dm Gowdafiv u »
S/0 M.H.Chinnan11a Gowda,
Aged about 41 years,
Proprietor Sri.Vinayaka _
Touring taikics, '
Kola: road, . V
Koiar Dist. .. PETITION ER
(837 Sri.K.Ra' V
AND:
S/o '
Aged about 43 years, A . "
Kataiiiiaiya maifl '
_____ .4 ..RESPONDEN'I'
' " = is filed Under Section 482 Cr.P.C. ibr praying to
'mt-asicie. the 0f€?.t3I'S passed by the JMFC., Kolar dated 25.9.08 in
c."s,*.r~:¢.332}%:e4T*and also the order dated 2.12.08 passed by the 1:
Maxi' Di§:tti¢t'~w'and 3.4., Kolar in on. R.P.No.62/ 08.
This; Petition coming on, for admission this day. the Court
K ' xriaiicjhc foummg;
0 3 Q E 3
Petitioner has sought for quashing of the pmcwlings in
C.C.I'-Io.332/ 2004 an the file ofJ.M.F.C., K0131'.
2. Respondent --- complainant had filed a pxivatc complaigat
under Section 200 of the Comic of Criminal Procedure for an
oflence punjshabic under Section 138 of the
Instruments Act. Based on the complaint, sworn__
the material, learned Magistzatae has issu¢d…$i;mfi§.§n.s. Z V’ “Q11
service of summons, the accused éfnd
participated in the pmccediggg.
recorded the evidence of ‘VV’s.§?V’itz1::sscV$.
Thereafier the matter :4 éfiafzgment under
Section 313 Cr.P.C. At is filed seeking
discharge. proceedings had
rejected the] 1 the matter is now
posted for ‘of tinder Section 313 Cr.P.C. At
this stage, .appfic;i’fi<§11'can. 11 'ot 13;2 considered. In my opinion, the
d®s.{'n<3't. call for izitéiférence.
/1 4. ;A§.;–m~dJA ' 1"*:: g}y_, petition fa11s' and same is dismissed.
" KNMI –