High Court Karnataka High Court

Sri.V.Srinivasa Rao vs State Of Karnataka on 28 July, 2009

Karnataka High Court
Sri.V.Srinivasa Rao vs State Of Karnataka on 28 July, 2009
Author: Subhash B.Adi
Eli mm max comer or Iumwrum AT muieamm
DATED THIS THE 28* DAY op' JULY, 2mg  
BEFORE " A

THE HON'BLE MRJUSTICE SUBHASH B<. é§DI '-  "   T»  AL

 :

SRI.V.SRINI"VASARAO,
S/O V KESHAVARAO,
IQ/.A'I' NO. 1492, Q0THMA§N ROAD,  _ V
11"' CROSS,SEC'I'OR'~1 HSR'L§YO1.FT, "  ' _
BANGALORE-560 102. '-- : ~ " .

  " .  PE"I'i'1'IONER

(By"s;~1.sHAbiKAi§ Sj'BI:{iAT,VA1§:?;?§)
AND:

STATE oF.;KAR1~fIA'i*A--KA,'4:'«,%   1 ;
REPRESENTED av KOQAMA' c:»a.m_
POLICE S'TA'F§0N, ' ' "  

 RESPONDENT

A. Sr-£:.HONNAPPA, HCGP}

__:*§’R1.;’;:.«_;.f;1,4 ‘sV*E>,ii;/3.432 02.9.0 BY THE ADVOCATE FOR THE

PE’1*i*;*:E*1*1*r1r»z.I-2R IS corscammn.

THES F’E’I’i’T’ION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLGWING:

9_E§.§…_R
Petitioner ‘is seeking for quashing of the pmccgcaigfigg in
C.C.No.23476/2008 pending on the file of VI Addimanfi;

Bang31oreCitY- = . *

2. on 2D.10.008 the police on
raid in the premises belonging ¢V1i_’t1;ze: péfififinct L’
the accused No.1 and the wr<f:.Ie2 illegal
activities and they also zéilaci; material and

arrested the pe1sonsV_involv'e:d._i.1_1–.th(: b;1sii1*aSS;.

3. In the’ makes the
allegation _,s2v.:>.«..Ta§1a.ij1 isf1 £116 he is also involved in
the allcgéé. i21eg.»_a’1″‘;*hough the petifionefs counsel

submits is {E132 the prczniscs, the said premises

‘is m’ven}l:t¢} acczuscii uéldcr the terms of lease, and there is a

V. No.1 should not be used the premises

4. 2%’ dofibt the agztcexnent may disclosed lease clause, but

actually thé petitioner was involved or not, is a matter

ifitgrcstigatzion and police on invesfigafiaon has filed the charge

‘V ‘ ‘- An ‘4″s..3:1.¥:’vn=:t. Not a case for quashing the proceedings. ; V

5. Pefition dismissed. However. liberty is mscxved to the

petitioner to seek appropriate steps.

Mm ~1@d9§%_ y~°

*AP/ –