High Court Karnataka High Court

Sri Sadanand vs The Agriculture Produce … on 13 June, 2008

Karnataka High Court
Sri Sadanand vs The Agriculture Produce … on 13 June, 2008
Author: Huluvadi G.Ramesh
IN ma men comm: 012 KARNATAKA  3  " --« . 4"'

Dated this the :3" day arJ§gi;'e§,  '29T02_'  *    'V
Before   %      

my HOIWBLE MR JUs1Ic2s,:'V'i1vLUV;m_1   
Chmam.~!'  ,_Pam'Q23.§&LAx¢290?""" 
SI'iS3d31l3nd,40yr§. _  '
SloA1mna1maKaki-Lam-ini 

 =  _ "    V
Siddcshwar  COfiipan3"rff ._ "  

K«braii'Bazara%B;ia:»:!rA        Pefifioner
(By SriIB R'Ls4iéhaha;1;,:' Adm %  _ % I

Agricamue P1uduce V V Conun11tce'

 , &_   its  Respondent

» Vj(13y_sn’_S “J Adv.)

Petition is filed under s.4s2 of the Cr.PC praying to
set §aide’–1fw”prooaedings in pc swsxzoov (cc 59422907) before the JMFC,

Bijapur._ 1

This Criminal Petition coming on for Orders this day, the Cuurt

‘ ‘ the foflowing:

GRDER
Petitioner has sought for quashing the pmoeedings initiated against
him by the respondent authority before the JMFC, Bijapur on the gound that

before passing any resolution, action has been taken against him.

JV.