Karnataka High Court
Sri Somalingappa Angadi vs The State Of Karnataka on 5 June, 2009
IN THE men mum on 1mRnATAr--..i§ '
cmcurr kE!§CH AT myLRw._;an" V' 1- 'I p .
DATED mm mm sth DA'i?'0Ff-Lit?-tléit. ff- 7
329035 V %
THE HOIPBLE naR.Ji§?s1frcg
cmmzmn E'; E:'*i?I'1'I«iAI)!!§V. .'f£ t3..?'f3A34I_ 2009
BETWEEN:
SR1. SOMA¥;.{N;GA§'PA ANGAD: _
AGES ABGLW35 Y§:AR3_; " .
R/AT GADEi'AN§{E,RI '
TQ. BAGALKOTE , _ , 'V
T' % ....PETITIOKER
{By Sri "z§4R:JTYU*;w.aY V'I_'A2£_'A' BANG1, Adv.)
AND:
THE :3T'P.TE OF'-»: 'I§;:=.§<§z'1§s<.:HI;~:BI, HCGP)
NAVANA{§AR,"BAGALKOTE.
' . ~ * ' ...R.E8PONDEH'f'
'¥;1~£TIS CRIMINAL PE'I'i'I'I{)l'<f IS FILED EJNDER SEGFION
' CR.P.C.PRAYING T0 QUASH 'THE ENTIRE
"f?RQ_C§EDINGS ON TEE Fill? OF' THE PRL. CIVIL
JUDGE{J¥€.I)N} AND 131' ADDL. JMFC, BAGALKOTE IN
CRLMISC. N026/09 AND CHARGE SHEET FILED BY THE
'I'eEsm1\m1.=;N'r UNDER 333.3(1) R/W SECHON 12(1)(aJ 09
'4 THE KARNATAKA MOTOR VEHICLES '{'AXA'I'f{)N ACT, 1957.
V' gmtlnd xfiiquash the prumedings.
: 2 :
THIS PE'I'¥TlC!N COMING ON FOR ADMISSION7,_Ti<IIS
DAY, THE COURT MADE THE FOLLOWING: »
ORDER
Petitioner has sought for quéshifig
filed against him for non–pay;11e_nt of
vehicle bearing Rfigisfiatien No.’/ 2999:.
2. I have heard ‘pctiiiorflfcf;
3. It is th4t: ‘cg)1:xtc:3:i§::i’6:. ;of Ellat vtthicltz had
been _ .fi :§1aV;ficcr. “Ii5crefoz’e, he 5.3 not in
possessiéxn ‘osfv£:i;i;v:1¢§»..i§.sV.–~1zt Iiablc to page the road tax.
The cicfcncé V’pi::fiti0zm* bcafcme tbs Triai Court,
‘&
‘V cnimina} petition is dismissed”.
sdl-4:
Iuclqe