IN THE HXGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16TH DAY OF SEPTEMBER 2009
BEFORE
THE HONBLE MRJUSTICE SUBHASH B.Al3I' ;.._f _
CRIMINAL PETITION No,;;3s5/2ees.:'1:j~.,
BETWEEN: ' i " " V
Sri. S.K. Ramesh,
S/o late Krishnappa Poojari,
Aged about 36 years,
Advocate by Profession,
1\§o.124, 6th Cross, 6th Main, «
Malleshwaram, " 'A
Bangalore. 1 " .. PETITIONER
{By Sri. Mahesh A.d'vs.} "
AND: ' i ' 4" '
Sri. KS. ':Prasad;»l.'*V.V
S/0 K.K. Subraya.' A _
Aged about«39_Vears." " __1
Advocate by 'Profession; ; ~
Residing at No."l'?f'8,» 2%" F1051-';
..Rama.lé3;ish*r3a Building,
. . . . . .. N
V': Saraswathipuram,
'M_ysgre.a. ~ ...RESPONDENT
Crritninal Petition is filed under Section 482 Cr.P.C.
praying” _ to quash the proceedings in C.C.No.56/2007
– “»{Ree1;mbered as C.C.No.8913/1998) on the file of the I Addl. Civil
‘J_u<ige""{»}r.D371} 8: JMFC, Mysore against the petitioner.
This Petition coming on for admission this day, the Court
T " made the following:
v
To
:
0 R D E R
Though the petitioner has sought for quashing of the proceedings in
C.C.No.56/2007, learned Counsel for the petitioner submits that,».._is a
case. and counter case, if a direction is issued for expediti_ng._ the”
would suffice his purpose. ._
Considering the Ci}’CLlTI}StaI}C€S;&3.I}d also considering that ‘the’1-.rIiattet=..
has been pending from 2007, 1 direct itheaxlearnedi’triad’Judgetitoiiiexpeditei
the trial as early as possible Vnot’p«~1atetf; tourvviiizlonths the date of
receipt of copy of this order.
Sd/-
Iudge