Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

Parinita Properties And Inprosroctor vs Channamma W/O. Sharanappa Kumbar on 27 November, 2018

                         :1:


           IN THE HIGH COURT OF KARNATAKA
                   DHARWAD BENCH

       DATED THIS THE 27TH DAY OF NOVEMBER 2018

                       BEFORE

     THE HON'BLE MR. JUSTICE N.K.SUDHINDRARAO


           Criminal Petition No.101779/2018
                           C/w
     Criminal Petition Nos.101781, 101782, 101783
       101784, 101785, 101786, 101787, 101788
      101790, 101791, 101792, 101793, 101794,
       101796, 102131, 102132, 102134, 102135
       102136, 102139, 102140, 102141, 102143
              102144 AND 102145 OF 2018

Criminal Petition No.101779/2018

BETWEEN:

1.     PARINITA PROPERTIES & INPROSTROCTOR
       @ INFRASTRUCTURE LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR
       MANJUNATH S/O: SIDDAIAH,
       AGE: 59 YEARS, OCC: BUSINESS,
       R/O: 122, ADICHUNCHANAGIRI ROAD,
       MARULESHWAR TEMPLE COMPOUND NAGAR
       KUVEMPU NAGAR, MYSURU-23.

2.     MANJUNATH S/O: SIDDAIAH,
       MANAGING DIRECTOR
       AGE: 59 YEARS, OCC: BUSINESS,
       R/O: # 75, 3RD CORSS,
       I BLOCK KUVEMPU NAGAR,
       MYSURU-23.

3.     CHIDANAND
       S/O: BASAPPA RATNAKAR, DIRECTOR,
                         :2:


     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)

AND

SRI NAGARAJ TERADAL
S/O: HUCHCHAPPA
AGE: 43 YEARS, OCC: PRIVATE WORK
R/O: KHANATOTA, GADAG.
TQ & DIST: GADAG.
                                   .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2623/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JUNIOR
DIVISION) & JMFC, MYSURU FOR THE EFFECTIVE
ADJUDICATION.



Criminal Petition No.101781/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.
                         :3:


2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)

AND

SMT. SAVITA W/O: NAGARAJ TERADAL,
AGE: 33 YEARS, OCC: BUSINESS
R/O: KHANATOTA, GADAG.
TQ & DIST: GADAG.
                                    .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2516/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101782/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
                         :4:


      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)

AND

SMT. GEETA W/O: BASAVARAJ TERADAL,
AGE: 39 YEARS, OCC: HOUSEWIFE
R/O: KHANATOTA, GADAG.
TQ & DIST: GADAG.
                                .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2517/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.
                         :5:


Criminal Petition No.101783/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)

AND

SRI SUNIL S/O: BASAVARAJ HALLIKERI,
AGE: 26 YEARS, OCC: BUSINESS,
R/O: KANAGINAHAL ROAD,
GANESH NAGAR, BETAGERI.
TQ & DIST: GADAG.
                                 .......RESPONDENT
                         :6:


     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2518/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101784/2018

BETWEEN:

1.   PARINITA PROPERTIES & INPROSTROCTOR
     @ INFRASTRUCTURE LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     MANJUNATH S/O: SIDDAIAH,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: 122, ADICHUNCHANAGIRI ROAD,
     MARULESHWAR TEMPLE COMPOUND NAGAR
     KUVEMPU NAGAR, MYSURU-23.

2.   MANJUNATH S/O: SHIDDAIAH,
     MANAGING DIRECTOR
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)
                         :7:


AND

SMT. BASAVANNEVVA W/O: BASAVARAJ HALLIKERI,
AGE: 51 YEARS, OCC: BUSINESS,
R/O: KANAGINAHAL ROAD,
GANESH NAGAR, BETAGERI.
TQ & DIST: GADAG.
                               .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2519/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.


Criminal Petition No.101785/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S.MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S.MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
                         :8:


      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                      .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)

AND

SRI SHIVAKUMAR S/O: SHANKRAYYA HIREMATH,
AGE: 46 YEARS, OCC: DOCTOR,
R/O: BALAGANUR,
TQ & DIST: GADAG.
                                .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.3216/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF II ADDL. CIVIL JUDGE & JMFC II
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.


Criminal Petition No.101786/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
                         :9:


      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)

AND

SMT. JAYASHRI W/O: RAVINDRASA MERAWADE,
AGE: 43 YEARS, OCC: HOUSEHOLD,
R/O: JAVALAGALLI, MASUTI NAGAR,
GADAG, TQ & DIST: GADAG.
                                .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2520/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.


Criminal Petition No.101787/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.
                          : 10 :




2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. GEETA W/O: VASU DODDAWAD,
AGE: 36 YEARS, OCC: HOUSEWIFE,
R/O: KHANATOTA ONI,
TQ & DIST: GADAG.
                                  .......RESPONDENT


      THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER    TO   TRANSFER   C.C.NO.2619/2017   FOR   THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.
                         : 11 :


Criminal Petition No.101788/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. TIPPAVVA W/O: BHIMAPPA GOUDAR,
AGE: 63 YEARS, OCC: HOUSEHOLD,
R/O: HOUSE NO.168, RAILWAY QUARTERS,
GADAG, TQ & DIST: GADAG.
                                .......RESPONDENT
                        : 12 :


     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2778/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101790/2018

BETWEEN:

1.   PARINITA PROPERTIES & INPROSTROCTOR
     @ INFRASTRUCTURE LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     MANJUNATH S/O: SHIDDAIAH,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: 122, ADICHUNCHANAGIRI ROAD,
     MARULESHWAR TEMPLE COMPOUND NAGAR
     KUVEMPU NAGAR, MYSURU-23.

2.   MANJUNATH S/O: SHIDDAIAH,
     MANAGING DIRECTOR
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)
                         : 13 :


AND

SMT. SHWETA D/O: PARASAPPA KUSALAPUR,
AGE: 27 YEARS, OCC: HOUSEHOLD,
R/O: NEAR PATANJALI YOGA MANDIR
SAINAGAR, HATALAGERI ROAD, GADAG
REP.BY HER GPA HOLDER PARASAPPA
S/O: VEERABASAPPA KUSALAPUR
AGE: 60 YEARS, OCC: AGRICULTURE,
TQ & DIST: GADAG.
                                 .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2224/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101791/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                         : 14 :


3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. PUSHPAVATI W/O: PARASAPPA KUSALAPUR,
AGE: 53 YEARS, OCC: HOUSEHOLD,
R/O: NEAR PATANJALI YOGA MANDIR
SAINAGAR, HATALAGERI ROAD, GADAG
THROUGH HER PA HOLDER PARASAPPA
S/O: VEERABASAPPA KUSALAPUR
AGE: 60 YEARS, OCC: AGRICULTURE,
TQ & DIST: GADAG.
                                 .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2223/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101792/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
                         : 15 :


      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

MURGESH S/O: VEERAPPA REVADI,
AGE: 42 YEARS, OCC: AGRIL & BUSINESS,
R/O: NEAR SHARANABASAVESHWAR TEMPLE
P.B. ROAD, BETAGERI-GADAG.
                                  .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2914/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.
                         : 16 :


Criminal Petition No.101793/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

AMBARISH S/O: HANAMANTAPPA AILI,
AGE: 27 YEARS, OCC: TAILOR,
R/O: NEAR SHARANABASAVESHWAR TEMPLE
P.B. ROAD, BETAGERI-GADAG.
                                 .......RESPONDENT
                        : 17 :


     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER     TO     TRANSFER     C.C.NO.2906/2017   /
C.C.NO.287/2018 FOR THE OFFENCE PUNISHABLE UNDER
SECTION 138 OF N.I.ACT, PENDING ON THE FILE OF II
ADDL. CIVIL JUDGE & JMFC II COURT GADAG, TO THE
COURT OF CIVIL JUDGE (JR.DN) & JMFC, MYSURU FOR
THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101794/2018

BETWEEN:

1.   PARINITA PROPERTIES & INPROSTROCTOR
     @ INFRASTRUCTURE LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     MANJUNATH S/O: SIDDAIAH,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: 122, ADICHUNCHANAGIRI ROAD,
     MARULESHWAR TEMPLE COMPOUND NAGAR
     KUVEMPU NAGAR, MYSURU-23.

2.   MANJUNATH S/O: SIDDAIAH,
     MANAGING DIRECTOR
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)
                        : 18 :




AND

SRI MAHANTESH S/O: VEERAPPA REVADI,
AGE: 39 YEARS, OCC: AGRI & BUSINESS,
R/O: NEAR SHARANABASAVESHWAR TEMPLE
P.B. ROAD, BETAGERI-GADAG.
                                 .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER     TO     TRANSFER     C.C.NO.2363/2017   /
C.C.NO.250/2018 FOR THE OFFENCE PUNISHABLE UNDER
SECTION 138 OF N.I.ACT, PENDING ON THE FILE OF II
ADDL. CIVIL JUDGE & JMFC II COURT GADAG, TO THE
COURT OF CIVIL JUDGE (JR.DN) & JMFC, MYSURU FOR
THE EFFECTIVE ADJUDICATION.



Criminal Petition No.101796/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)
                         : 19 :


AND

SMT. FAKIRAWWA D/O: HANAMANTAPPA KURI,
AGE: 26 YEARS, OCC: BUSINESS,
R/O: GADAG, TQ & DIST: GADAG.
                              .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2661/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102131/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
                         : 20 :


      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                      .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

ASHWINI D/O; NIJAGUN GADAD,
AGE: 56 YEARS, OCC: BUSINESS,
R/O: DEVANG PET, HUBBALLI,
PRESENTLY AT HAMALAR PLOT,
GADAG, TQ & DIST: GADAG.
                                   .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.3092/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102132/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
                         : 21 :


      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. YALLAWWA W/O; HUCHAPPA TERADAL,
AGE: 71 YEARS, OCC: HOUSEWIFE,
R/O: KHANATOTA GADAG,
TQ & DIST: GADAG.
                               .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2697/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102134/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
                         : 22 :


      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. YALLAMMA D/O; YALLAPPA CHALAWADI,
AGE: 28 YEARS, OCC: PRIVATE WORK,
R/O: JANATA COLONY GADAG,
TQ & DIST: GADAG.
                                  .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2856/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.
                         : 23 :


Criminal Petition No.102135/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SHAMASHAD S/O: MABUSAB NARAGUND,
AGE: 35 YEARS, OCC: BUSINESS,
R/O: SHIVANAGA NAGAR HALLIKERI PLOT,
BETAGERI, TQ & DIST: GADAG.

                                   .......RESPONDENT
                        : 24 :


     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2850/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102136/2018

BETWEEN:

1.   PARINITA PROPERTIES & INPROSTROCTOR
     @ INFRASTRUCTURE LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     S MANJUNATH S/O: SIDDAIAH,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: 122, ADICHUNCHANAGIRI ROAD,
     MARULESHWAR TEMPLE COMPOUND NAGAR
     KUVEMPU NAGAR, MYSURU-23.

2.   S MANJUNATH S/O: SIDDAIAH,
     MANAGING DIRECTOR
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)
                         : 25 :


AND

SHIDDAYYA S/O: IRAYYA LAXMESHWARAMATH,
AGE: 29 YEARS, OCC: BUSINESS,
R/O: VEERAPUR, TQ: MUNDARAGI,
DIST: GADAG.

                                   .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2698/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102139/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
                         : 26 :


      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                      .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. SUJATA W/O: SHEKHAPPA IRANNAVAR,
AGE: 37 YEARS, OCC: BUSINESS,
R/O: HALLIKERI PLOT GANESH NAGAR,
GADAG, TQ & DIST: GADAG.

                                   .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2846/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102140/2018


BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.
                         : 27 :


2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS
(BY SRI S.M.KALWAD, ADVOCATE)

AND

SMT. PARVATI W/O: YAMANAPPA HALAGIMANI,
AGE: 53 YEARS, OCC: BUSINESS,
R/O: HOMBAL NAKA JANATA COLONY,
GADAG, TQ & DIST: GADAG.
                                .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.3217/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102141/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
                         : 28 :


      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

MALLAYYA S/O: CHIDANANDAYYA AYYANGOUDRA,
AGE: 49 YEARS, OCC: PRIVATE WORK,
R/O: VEERAPUR, TQ: MUNDARAGI,
DIST: GADAG.

                                  .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2853/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.
                         : 29 :


Criminal Petition No.102143/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                    .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

SMT. CHANNAMMA W/O; SHARANAPPA KUMBAR,
AGE: 33 YEARS, OCC: BUSINESS,
R/O: SHIVANAG NAGAR HALLIKERI PLOT,
BETAGERI, TQ & DIST: GADAG.

                                   .......RESPONDENT
                        : 30 :


     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2851/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102144/2018

BETWEEN:

1.   PARINITA PROPERTIES & INPROSTROCTOR
     @ INFRASTRUCTURE LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     S MANJUNATH S/O: SIDDAIAH,
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: 122, ADICHUNCHANAGIRI ROAD,
     MARULESHWAR TEMPLE COMPOUND NAGAR
     KUVEMPU NAGAR, MYSURU-23.

2.   S MANJUNATH S/O: SIDDAIAH,
     MANAGING DIRECTOR
     AGE: 59 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.

3.   CHIDANAND
     S/O: BASAPPA RATNAKAR, DIRECTOR,
     PARINITA PROPERTIES @ INFRASTRUCTURE
     AGE: 75 YEARS, OCC: BUSINESS,
     R/O: # 75, 3RD CROSS,
     I BLOCK KUVEMPU NAGAR,
     MYSURU-23.
                                   .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)
                         : 31 :


AND

PARASHURAM S/O: RAMAPPA BHANDARI,
AGE: 57 YEARS, OCC: PRIVATE WORK,
R/O: JAYALAGALLI GADAG,
TQ & DIST: GADAG.

                                   .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2855/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.



Criminal Petition No.102145/2018

BETWEEN:

1.    PARINITA PROPERTIES & INPROSTROCTOR
      @ INFRASTRUCTURE LTD.,
      REPRESENTED BY ITS MANAGING DIRECTOR
      S MANJUNATH S/O: SIDDAIAH,
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: 122, ADICHUNCHANAGIRI ROAD,
      MARULESHWAR TEMPLE COMPOUND NAGAR
      KUVEMPU NAGAR, MYSURU-23.

2.    S MANJUNATH S/O: SIDDAIAH,
      MANAGING DIRECTOR
      AGE: 59 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.

3.    CHIDANAND
      S/O: BASAPPA RATNAKAR, DIRECTOR,
      PARINITA PROPERTIES @ INFRASTRUCTURE
                         : 32 :


      AGE: 75 YEARS, OCC: BUSINESS,
      R/O: # 75, 3RD CROSS,
      I BLOCK KUVEMPU NAGAR,
      MYSURU-23.
                                      .....PETITIONERS

(BY SRI S.M.KALWAD, ADVOCATE)


AND

PRAKASH S/O: GANAPATASA HAVANOOR,
AGE: 21 YEARS, OCC: PRIVATE WORK,
R/O: GANGAPUR PETH GADAG,
TQ & DIST: GADAG.

                                  .......RESPONDENT

     THIS CRIMINAL PETITION IS FILED UNDER SECTION
407 OF CR.P.C., SEEKING TO PASS AN APPROPRIATE
ORDER TO TRANSFER C.C.NO.2691/2017 FOR THE
OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I.ACT,
PENDING ON THE FILE OF I ADDL. CIVIL JUDGE & JMFC I
COURT GADAG, TO THE COURT OF CIVIL JUDGE (JR.DN) &
JMFC, MYSURU FOR THE EFFECTIVE ADJUDICATION.

     THESE PETITIONS COMING ON FOR ADMISSION,
THIS DAY, THE COURT MADE THE FOLLOWING:
                             : 33 :


                        ORDER

The petitioners seek for transfer of the cases mentioned in the schedule here under from Gadag to Mysore.

2. The petitioners seek to transfer all the cases to the Court at Mysore. In this connection, the learned counsel for the petitioners would submit apart from hardship, inconvenience and expenditure for the petitioners to travel to Gadag all the way for attending the cases, the difficulties are threats posed on the various persons including the petitioners.

3. The petitioner No.1 is the Registered Company having its office at Mysore and petitioner Nos.2 and 3 are the Managing Director and Director of the Company. The respondents being the member of the petitioner company invested an amount of Rs.30,000/- through RD pigmi and this amount was invested in some local executive at Gadag.

: 34 :

4. Later that the amount was purchased for the sake of members came to be acquired by National Highway Authority of India for widening the road. Therefore, the petitioner could not complete the project by affording sites to members including the respondents. However, petitioner No.2 has executed an agreement in favour of the executives to afford the property as a security for the repayment of cheque amount.

5. The trial Court took cognizance of a criminal case for the offence punishable under Section 138 of N.I.Act, and in the process 29 cases are filed against the petitioner. Moreover, the petitioners also facing threat for life. The prayer of the petitioners is that the matter pending on the file of the District and Sessions Judge, Gadag deserves to be transferred to Mysore.

6. Several cases are filed against the petitioners in the Court as stated above. It is seen that several cases are filed against the petitioners for the aforesaid offences.

: 35 :

7. Sri S.M.Kalwad, learned counsel for the petitioners would submit that it is not only a matter of inconvenience and the petitioner is also facing threat at Gadag.

8. Under these circumstances, even on comparing the inconvenience, the grounds that are pleaded are related to personal inconvenience, health reasons, as the petitioner is said to be aged 75 years. Further, the travel expenditure also mentioned as the difficulty to the complainant. 29 members have initiated the similar proceedings at Gadag.

9. In the circumstances, comparative loss and difficulty also are to be kept in mind.

10. Since all the cases are connected to a common accused persons against whom the criminal complaints are filed for the offence punishable under Section 138 of the Negotiable Instrument Act. : 36 :

11. The petitioners seek to transfer all the cases to the Court at Mysore. In this connection, the learned counsel for the petitioners would submit apart from hardship, inconvenience and expenditure for the petitioners to travel to Gadag all the way for attending the cases, the difficulties are threats posed on the various persons including the petitioners.

12. The various cases that are filed against the petitioners in different Courts with reference to cheque amount are as under:-

Sl.             C.C.No.                  Crl.P.No.       Cheque
No.                                                      Amount
                                                         (in Rs.)
1.          2623/2017           101779/2018           30,000/-
2.          2516/2017           101781/2018           9,500/-,
3.          2512/2017           101782/2018           44,200/-
4.          2518/2017           101783/2018           60,890/-
5.          2519/2017           101784/2018           18,000/-
6.          3216/2017           101785/2018           46,000/-
7.          2520/2017           101786/2018           60,000/-
8.          2619/2017           101787/2018           12,000/-
9.          2778/2017           101788/2018           92,000/-
10.         2224/2017           101790/2018           30,000/-
11.         2223/2017           101791/2018           30,000/-
12.         2914/2017           101792/2018           47,500/-
13.         2906/2017           101793/2018           18,000/-
14.         2363/2017           101794/2018           63,280/-
                              : 37 :


15.         2661/2017        101796/2018         11,650/-
16.         3092/2017        102131/2018         52,250/-
17.         2697/2017        102132/2018         66,300/-
18.         2856/2017        102134/2018         24,000/-
19.         2850/2017        102135/2018         30,000/-
20.         2698/2017        102136/2018         60,000/-
21.         2846/2017        102139/2018         30,000/-
22.         3217/2017        102140/2018         48,000/-
23.         2853/2017        102141/2018         60,000/-
24.         2581/2017        102143/2018         30,000/-
25.         2585/2017        102144/2018         66,300/-
26.         2691/2017        102145/2018         48,000/-


13. The petitioners in respect of the amount of cheque has stated that they never denied the right of the borrowers in respect of the cheque amount. In this connection, mutual agreement also said to have been entered into. Thus, the petitioners claim that despite his promise, the respondents (complainants) have chosen to initiate the proceedings.

14. In the context and circumstances of the case, the inconvenience of individual persons against group of 26 also has to be taken into consideration. The inconvenience that may be caused to all the complainants-respondents is more than that of. In the total circumstances, I am of the considered, and firm : 38 : finding that the inconvenience or the hardship which should the petitioners claim in all the petitions cannot be more than that which is going to be caused to the respondents incase the transfer is effected.

15. Thus, I find none of the petitioners have made ground for transferring the same as sought for. Petitions are dismissed.

SD JUDGE Msr/Vmb