- 1 .
IN THE HIGH COURT OF KARNATAKA AT BANGALGRE
BATED THIS THE 2313) DAY OF JUNE 2009
BEFORE
THE HOWBLE MRJUSTICE SUBHASH 3.5501? :, u
BETWEEN :
SR1 N KRISHNAPPA
S /0. LATE NANJUNDAPPA
AGED ABOUT 86 YEARS
R/O. NALLJ-KPPANAHALLI
DEVANAHALLI TALUK
CHENNARAYAPATNA. HOBLI 3 « _4 V
BANGALORE RURALDISTRlC'1'=.--_ _ v _ .. PE'i'I'¥'IONER
(By s:4.AMAREsHAA:§GADI,Apy3 ' A
AND: ' V' 1 .
srzz BASAV?ARAJ.IJ .
s/0. sm M'iJNIYAFPAN'£%I.A"-.%< _
AGED Aaoursz YEARS ' -
R10. NALIAPP£1NAB'ALLl_
DEVANAHALL1 'I'i:I.I}K. _ ._
CHENNE:LRA'1'APATNA HOBLI
" v. 'RURAL DISTRICT. .. RESPONDENI'
%L%%%tBvi:wrvmBHA»ADW
Iifiititi
' .._f;4H1s,cR:L§?'Is FILED U/s.432 CR.P.C av THE ADVOCATE FOR THE
'§ET1Tz<:ug1$zpRAY1NG TO QUASH THE PROCEEDINGS INITIATED BY mm
..v4A"'---Ri§SP{3NDEi'¥£; us: c.c.1~:o.493/2003 (PCR.2'IO.116/2007) U/S. 420 or we
1i.GA£Né"E'_. THE PETR. on THE ma; are THE PRL. cm. (.JR.DN.) & Jmm,
._ «TQEVANAHALL1.
THIS PE'l'I'l'IO¥\¥ COMING ON FOR ADMISSION THIS BAY, THE
" ~ 'WCOUR'? MADE THE FOLLOWING:
cmmmu. PETITION ri.:«s9s5(2_:__.__.rg_Q§~.VV V 77[j 3 _: "
- 2 -
O R. D E R
Petitioner has sought for quashing of the in
C.(3.No.'493/ 2008.
2. Respondent has filed a V' '
200 for an ofience punishable under 4310
registration of the complaint, ‘ L’
matter under Section 156(3) of fof imlostifiéation.
3. Learned Counsel — submits that, the
Police have rcg’§m%od- is ixnpennissihle.
In this this Court reported in
ER 199.1 Kaié _ matter of A.LAKSHM4NAN –~vs–
STATE or ‘KARNA’mr<:A_;- : " — *
mnsédering the fact that the matter referred
V"_11;_;3.§iVi':":.VSeofion,.: i56(3) of Cr.P.C., the Police having registered
the Magistrate is not bound by the
of F'.I.R. Learned Magistrate is required to take
H u on his own. Even assuming that the F.I.R. number
but ultimately it is the report, which has to be
VT "s't:{fimitted under Section 158 of the Code of Criminal Pxocodure.
D? On the basis of the report, it is for the learned Magistrate to
take cognizance of the ofihnoe. I find no gzmund to interfere
with the proceedings. insofar as other conttmtims as
regard to the discrepancy in the registered sale a.,
matter for the ( Court to decide.
In the light of the above, am petition: _V T