High Court Karnataka High Court

Syed Issac Basha vs Md Samdani Basha S/O M D Pyarajan on 8 October, 2009

Karnataka High Court
Syed Issac Basha vs Md Samdani Basha S/O M D Pyarajan on 8 October, 2009
Author: Huluvadi G.Ramesh
CILP N0.4579/2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES me am my OF OCTOBER 2009 V 
BEFORE C V. C
THE HON'BLE MR. JUSTICE I-IULUVADI   d 3  
CRIMINAL PETITTON No:;:{és7fé§'/2.009  .1: * V' V'
BETWEEN V'  'C C'

Syed Issac Basha,

Plot No.680,

13"' Cross, 27*" Main,

Sector~1, H S RLay0ut, 2 ~ _   V  AA 
Bangalore»-560 102.  V      Petitioner

[By Sri A Radhakris]:1f1a_,'g--'tdv.§A_ for   C

Md. Samdani*'B"a'sha;i§.

S/0 Md. Pyrzijan, .     -- .

Adm. adh--1._1535»._. .  sssss 

S'z1r11di"AIabia. V'  Respondent

[Notdieedddto  is dispensed with]

'I'I1is44"CrijEn,iri2d Petition is filed under Section 482 of the Code of

 Prdcedure, praying to set aside the order dated 5.8.2009
.& 4. .p&assed"by..'the XIV Add}. C M M, Bangalore, in C C N0.26030/ 2005
 land .I"f:$'iQ§'€3i.th€ complaint.



Crl.P No.45'79/2009

This Petition coming on for Admission this day, the Court made
the following:

ORDER

The petitioner has sought for to set aside

5.8.2009 passed by the XIV Add}. Chief Metropolitan

Banga1ore,inCCNo.26030/2005. _ V _p A up

2. The learned Magistrate, after; ti-e._l:i’ng >eoA’gnivzan'<§e._.and

issuance of summons for non~appearance 'Oi-"t1'1€VV".8:.vCCL1S'éd, in'

furtherance of the proceedings, orc£.ered 'to issue-_N_.:EB W. The

respondent is shown to have been serifed ffitiuthpffnotice and appeared

and after j turn up, against which Non-

Bailable WarrantV_tvas the pendency of the execution of
the NBVV,’;”Lh.’?_. to be dismissed by the learned
Uat.é’;’«:. V V p ……

For °nor1~appearance of the accused either by way of

‘:._:5ersoin_a.1:presence or through the execution of Warrant when the

W’

Crl.P No.4579/2009

N’ B W was not still executed, there was no reason for the learned

Magistrate to dismiss the complaint and the proceedings thereafter.

5. In the said circumstances, the Petition is a11Q.wed_f~.V_ The

impugned order passed by the learned Magistrate is :.f_fhe

matter is restored on Board. It is for the Magistrate»ie:’prC~e:eed

the stage, where it was pending.

Bjs