High Court Karnataka High Court

Sri N S Sathisha vs Dr N Sumithramma on 14 September, 2009

Karnataka High Court
Sri N S Sathisha vs Dr N Sumithramma on 14 September, 2009
Author: Subhash B.Adi
 rqtiowmg:

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE Ia?" DAY OF SEPTEMBER 2009 

BEFORE

THE I-iON'B1.E MR

JUSTICE SUBHASH B1431   E

CRIMINAL PETITION No;344n/26050000  T

BETWEEN:

Sri.N.S.SATHESI~IA
"Shreshta Bhurni"
No.87,.K.R.Road,
No.206 & 207,2" Fioor,
Bangalore 560004.

(By Sri. Rao Prasad  1: 

 . . I . ..
Dr.N.Sumit1;Irarn11IaiVE V   _» 
Assistant Director. of A gri

Chikkabaiiapura-.I'_ * 0'

'(By Sri.C3i:ii?»i Singh, S'PP..E):: 'E

.. RESPONDENT

» This Petition is fiied under Section 482 Cr.P.C. praying to

quiashi __Ihe* etztire V proceedings
petitio;1er,i’ b0r:i_e-._ the fife

‘V Chikkan;t’]lapIt1′.a._ 0′ ‘

in C.C.No.295/07 pertaining to this
the PRL.C.J(}R.DM.) & JMFC, at

This Petition coming on for admission this day, the Court made the

making any aiiegation individually against the petitioner, compiaint has
been filed. iniview of the order passed in Cri.P.N0.344I/2008, this

petition aiso requires to be allowed.

Accordingly, this petition is allowed. The prQgeedingsii.iii’nV

C.C.No.295/2007 pending on the file of J.M.F.C., Chikkabraiilaptiray

quashed. Liberty is reserved to the State to p:~5¢eea« against tiie«p_etitidner”.

in accordance with law.

KNM/–