High Court Karnataka High Court

T Ahmed Ali Khan S/O T Abdul Rahman … vs Zenab Bai W/O Abbas Ali Bohra on 2 September, 2008

Karnataka High Court
T Ahmed Ali Khan S/O T Abdul Rahman … vs Zenab Bai W/O Abbas Ali Bohra on 2 September, 2008
Author: R.B.Naik
*R]0~GaRI3E1¢V1I¢LA
  %z¢:s.m,!2. «rrmeaoas mm
  
 *.%V%mm&wRE~aeoo41

 %% aownmanvocpxrsy

'"~VW'* 'W' "**'\"W®¥*'%*\#* "Wm Wu-«vwfité  nanlufinflm Mnwe-I LUUKI U?" KAKNAIAKA HJQH CQURY £3? KARNAYAKA MEG!-I COURT OF KARNAWAKA HQGH CQUR

111 Tim HIGH COURT OF KARNATAKA AT  

mmn 11-118 'mm 2!» my on snmmzn  Vjf %

BEFORE

nmnowam hm.JUS'I'IC.ER. B.   %  A

   

s;oT.ABDULI-mfillfiltmhlfv  _ 
R.iANO.4-7l,39WAOROsa   <
5l3BL0GE.JAYARAGAR.  '
BAll(mLORE---5600_4Ig_   _,    
nmpnvmr-.a.no1,r.smg£T'J%_. _    
sfonmmnm 

no.9. t
mmvmwnr       & %
M aRI.c.H. m§£YA as smasunzsn,

7 .  WiO5B8ha3 AL:

REBPOKDERT

 wee AL.



'mh Criminal Appeal is mad under sermon 378(4)

C1-.P.C. to set aside thus j%nt of acquittal 
25.11.03

panned by $13 XVI Addl. C.M.M.,

in C.C.lIo.3548′:’I99 nequitting the raupnndam

for the mace punilnbh undar section 133 of

Innumxmmu Act.

was ma folkming:- j %
The appellant herein of
acquittal dntaud 2s.1%:@.ama.%% Addl.

c.M.M.. aoqumm the
section 133 of Negotfible %

3- 1* 5’1? ‘1″ tat’ coznplnmnnt’ tlm
the in man his pmpeny harm
sy.na§qa i ” 12. ntu:Ind’ i:1Tmm:-ahua

‘7 an afireamarnan 19.10.1999.

ogeed as be sold for 3 mm of

¥..’J%”.l3WK”5′ W? KAKNR.E’AK..R Mlkfifi QUUKE mnammmrm HEW?! LWUKI UP lfiflbtmflfiflfiflu mam-1 mwwacé fii?’ mflkfiflfiflflfl Niki?! LUUKE U?’ mmgmmmua i”§i§.’}§§’§ QUUX

mapondam roceived a sum of &.9.75.00Qf-

Mttx Lust EL»-

MWUK8 Ur nm%*:NfliAKA MGR Cflflmf KflRNATflK& MGM COURT OF KARNATAKA HIGH COURT OF K&RNA’!’A|(A MGR %UR’i’0F KAmATfiKA Wfii-‘E COUW

the sworn statement of the power of attorney
recorded on the basis of which, cognizance llazifi i
process was Issued. It is is

back from a foreign countxy the e

and lead evidence. This preeedureie not law
111 View of the law laid dovifia Court
in the case of Jimmy Cariyappa
Hindley [2004 soo}. who seeks to
prosecute of attorney holder
should make “before the trial court seeking

permission of ” provided under section 302

siicti should be made by the

in the complainant alone. Such applicafion
Veiren by the power of attorney holder.
liowevei’, z in not making an application is
such, I hold that the order of aoquittal dated
requires interference. Hence, the following

V order:

The appeal IS allowed. gift/U;\_CL;l.

.W mwmmgvrfiflffltwfl Wm Wm: W mm:-mmgrmn rmzm mum” M mm-mmm mmmmmr W mmmmm Hm-i mug

,,fi*mm

The order ofaoquittal dated 25.11.2003 panned
xv: Addl. c.M.u., Bnngnhm city, in c.c.xo.3s4a:rg%9%5i%§n;%
uaestanide. L % A{ 1

The matter is remanded m