High Court Karnataka High Court

Sri. Susheel Chand Chopra vs The State Of Karnataka on 29 July, 2009

Karnataka High Court
Sri. Susheel Chand Chopra vs The State Of Karnataka on 29 July, 2009
Author: Subhash B.Adi
an THE HIGH COURT op KARNATAKA AT BANGALORE
BATED THIS THE 29:3 DAY Qu? JULY 2009 
BEFORE   M% 
THE HON'BLE MR.JUS'I'ICE SUBHASH,:B:;AI}i.:  % 3

 Y A  %%
BETWEEN: % V'   "

Sr.i.S1:sheel Chand Chopra,
S/o Sampathraj Chopra, _
Aged about 53 years, .  
Residing at No.'.250/450f10_. A _  V
Patel Pmtaiah Industrial Estate,  V

Deepanjalinagar,    . 

Myaone Main    _,     

Bangalore -    _ _     '  ...PE"I'I'I'IONER

(By sri.venkgmga%%:;VBhéga£'m§})%'" I; 
AND:   _ V  .%  _%
The State of K32 am at  
Rapresented 'by Range. Dficer,
Rajajina-gar Rangt.   *

   ..... 
 m..t1A1e-~.-::ou;1: of Karnataka
'=s_;ta.:¢<~3?;;u1:c«3?:~qsc<;utor. .. RESPONDENT

(133~§si1,%§§Id::;é1ap;$g:;' "HCGH

This Pcfition is filed under Saction 482 Cr.P.C.

"'97'%.'%"p§4a;ging toquash the order dated.1I.1.2008 passed by the HI -
 _Atiditio"na1 Chief Metropolitan Magistrate, Bangaiore, in

 '$.13-,NG.--5334I2G98 vidc Anncxurc A md all further proceedings
" __ "ther¢to.

' This Petition coming on for czdars this day. the Court made

' "  €113 f<:r]knvm' g:



ORDER

Learned Counsel for the petitioner submits V

havs investigatw the matter in respect of non«oo$_3i2a”é’}§1i:

Without seeking the permission of am c%<;:a,-mfi 33.41; bb

submitted that, this matter is covengd T. '

this com in Clriminal Pct;itio1:1.: yo. 10«%a21k2oo9TVV:;:;;1'L <«$oI3'i31té:'£V::'=.*.;4:1"' ,

matters dated 7**' July 2009.

In View of the anowed. The
grooeeaings in c.c.vNg.3s4;i2§:>r;s iof” III Addl.C.M.M.,
Bangalore _’ 1: V’ to the Forest
in accoxtiance with

Law.

Sd/-1
Iudge

%