IN THE HIGH COURT OF KARNATA KA AT BANGALORE DATED THIS THE 9*" my OF SEPTEMBER 2009 BEFORE : THE HON'BLE MRJUSTICE MOHAN 5HANTA¥%§!.4f¢::\€-CV2:'TJo.Jii\ii.>.V.''4_.' * c21:MINA1&5TITIoN 2/my T Between : Sukumar Bhavu Gude A.S.I-I.M.R.M.S.V. Bangalore City, V ' _ " " R.M.S., Bangalore. _ 1 Petitioner [ By Sri Ramesh Babu. Adveeate )3 _ V . Central Bureati of Bellary Road, " _ * 4_ . VBanga1G}'e. V " .. Respondent
Petition is filed under Section 397 of
” Cr.P.C.” praviiig to set aside the order dated 14.7.2009 in
,– Specia}*-C.C.No;’100/1997 on the file of XXXK Addl.City Civil &
_ Sessions ~~ Judge & Special Judge for C8} Cases, Bangalore
‘ ” is V f{r.:Cc¢4) in’Specia1 C.C.No.100/1997.
“”-{his Criminal Petition coming on for admission this day,
____”ti1e Court made the following :
was disposed of on 3031 June 2005. in the said matter, this
Court has clearly held that the conclusion arrived at
trial Court that PW-14 has no jurisdiction to acco_rd.. C.
incorrect and illegal and the matter was_remi_t’te’d”th’e K”
below for recording the evidence on’.._me;’rit.s’. ‘Tl1erea,fte:ie;..«tlé.e
evidence was recorded on merits. As-_aforernent;ionedJ the-_”
arguments on behalf of the CBI are 1 that stage,
the present application is stage. The
trial Court has clearly observed order that
PWWI4 has ‘at’ilength. In View of
the same, the ::}:’1w:/g’j5’.’l..1j-1’g’lrit1″3′,’~.§vrejected the application
filed unde::4t’se£:t:ofi{»V31i7’§§fcf;s_;c._ .
Hence, “no tlinterferencefiis called for. Petition fails and
accordingly, the same is dismissed.
Sd/-
JUDGE