-1,
IN THE HIGH COURT OF KAR1IA'I'A.KA AT BANGALORE
DATED THIS THE 28"' DAY OF JULY, 2909
BEFORE
THE HONTSLE MR.JUS'I'ICE SUBHASH B.ADI
BETWEEN :
1 SR1 MANAK CHAND S/O i:3HAWARL1?gL%
AGED ABOUT 54 YEARS «
NO. 12, 11TH 'A' CROSS, 4'1':-1 MAIN,
END S'I'ACrE, BEML SOUDHA '
SAMPANGIRAMANAGAR, V
BANGALORE~56O 027.
(By Sm' : G JAI,RAq 8; Aséoéigifes, ADVSJ'
aa-
[2
F3
1 sTATE.--o1§"KéLRiii::gTA1{é;THE.sTAT1oN HOUSE
OFFICER USLOOR 3.43:1"-E POLHJE STATION
BAz~z.§:.A:.oRE;'cf-._ = ' -
2 WAN NEGLI NO;75; .131 FE-.;--.(3OR,
B.D.A. suopsnmcs, comzmx,
IPEUIRANAGER, BfiNGALORE~-360 038.
~ ~ . RESPONDENTS
(83; Sri HONNAPPA, I-ICGP}
Ci”«\’L.I?& U/3.432 CR.P.C. BY THE ADVOCATE FOR THE
–:>ETIT1E3NER ‘ I5I§AYING THAT THIS HONBLE COURT MAY BE
I’ ‘r?1;EA$EI} mi QUASH THE ENTIRE PROCEEDINGS EN cR.N0.93;09
_ ah: ‘}’f{i*3~«¢P’ILE OF THE VI ADDL. CMM, BANGALORE AGA§N3’£’ THE
. ,1=%E”r:fr:’oNs::2.
THIS PETITION COMING ON F0}? ORIDERS THIS DAY, THE
W X3039? MADE THE FOLLOWING:
i5ETfTEONER V
-3-
Qfifili
Respondent No.2 is the compiainant. He has filed a
compiaint before the Ulsoorgatc police, interalia alleging that, he
and the relafives have pulchased the site fmxn the accused
petifioner herein and they have paid the entire amount by~’–f2 OO2.
However, no sale deed and khata was transferred in of
the complainant and others.
2. In the year 2007 the
cheques and not belonging to In L»
6
cnmrtd into befozm the Assistfii11;:: “{‘,omm}3. 315:5; “rgf fiofieg,
Ulsoorgate, he delivered 8 <':§i:¢qu<§s ."'1.§.1Aose, Iééhéqucs were
honour:-Ed' {§:Eix§qu€s'V"'-wer9é"'"iiiéhonomved. Neither the
petitioner ihas» nor has pad the amount
back to the is under investigation. Not a
~ .Dm::o:a_% tiiéiziissed.
Sd/-
Judge