IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 071*! DAY OF SEPTEMBER 29 BEFORE _ I THE HON'BLE MRJUSTICE sUBILAsIII3;:AD1I.,::: I I CRSMINAL PETITION N:OIEE4z;/201D-.A:_": I I BETWEEN: I I I I I SR1 VALLUR MUNAWAR SHAIKH. AGED ABOUT 38 YEARS "SAHAR GROUP", R/ATNO.64s/65' U I SECTOR 1, H s R LAYOUT; NF'? ROAD--- I 'I 27TH MAIN ROAD " t " A BANGALORE-34 . jj - '.v_..'VPETIT1ONER [By Sri: if if; AND: 1. ETATE POLICE 2. MR VRUSTVAGIL _s_/O MR RUSTAGI I AGED ABOUT 63 A YEARS - C'1%ESIDIzNG AT"NO.4I64, 3RD BLOCK . ., --4TH.OROss, KORAMANGALA, . " I BANC«A'L:ORE~34 RESPONDENTS
[By s}ii;V_ VISHWANATH, ADV. FOR R2,
SR: SATISII R GIRJI, ACGP FOR R1}
***=!=**
_ “RTE-IIS CRL.P IS FILED U/S.-482 CR.P.C BY
” ‘I’HE ADVOCATE F OR THE PETITIONER PRAYING THAT
, -THIS HON’BLE COURT MAY BE PLEASED TO QUASI-I THE
FIR IN CR.NO.161/09 REGISTERED BEFORE THE 157
RESPONDENT POLICE, PENDING ON THE FILE OF THE
2.
PRL. C.J. [SR.DN.) AT BANGALORE (R) DIST, BANGALORE.
THIS CRL.P COMING FOR ADMISSION THIS DAY, THE
COURT MADE THE FOLLOWING:
0 R D E R
Sri K.Vishwar1ath, learned counsel .
appearance for respondent No.2 7.c.onip1ainant_;;v ~. .
2. Both the counsyelg
matter has been comprorniisedg I
The proceedings is.» __.at g..the..’Vg_:’:crir_rfi1e I flstagegyi The
complainant — that the
petitioner’ Adthiettavileged bogus Power of
Attornyey has deed, and complainant
has not Vexecuted “1Power of Attorney. ‘ Learned
theddicornplainant submits that the matter
__has ‘bedengdcvoinipromised and there is no dispute between
this Court to drop the proceedings.
A It Considering the nature of the allegations
against the petitioner and the compromise
entered into between the parties, I find it appropriate to
aliow the petition and to quash the proceedings.
4. Accordingly, the petition is it _
proceedings in Crime No. 161 /
” Iudgde
*mvs ‘