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 2, Cited by 1]

Karnataka High Court

Sri.Thyagarajulu Naidu S/O. Sri.M. ... vs The State Of Karnataka on 7 July, 2009

Author: Subhash B.Adi

Bench: Subhash B.Adi

- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 7"' DAY OF JULY 2009

BEFORE

THE HONBLE MRJUSTICE SUBHASH__-P;.AI§iV~'   .

cmmmu. Pmrrzox 1_:9_,g6os:.g"20e79ff >  '

BETWEEN:

1

Sri.Thyagarajulu Naidu,  _V
Sfo Sri.M.Deva1'aja1u Na_id12,» "
Aged about 29 years 

Sri. M.13evamju1u :;.;+.;;au, 
S/o Bodabba Naidu,  ' .
Aged about 60 years.  _  '

  N«d;8l__2; 295 B Cross,
ITI "Layout, .B:3h~ 3"': .Si:a.g¢;. Kathriguppc
Mainfioad, Baflga}0i'c;-#85.

(By .»'.'42:§'i.'M...'.3z1c1a1z2:_1,Ac_.?'-,V1'1'","'AI§'\.') %

  "Karnataka,
"Rcpt. hfjr Basavanagudi Womens Police,

A 

Szmt..:Swapna

' ' ..}V[o M.'I'11yagaraju1u Naidu,

' =  fsgeti 26 yca.rs,1No.38/2,

Bakaji Nagar, Ittamadu 1! stage,
BSK Ill Stage, Bangaiore -- 85.

 (33: snmonnappa. HCGP for R--- 1

Smt.N.Padmavathi & Sri.Shashidhara H.R.,
Advs. for R-2)

.. PETFHONERS

.. RESPGNDENTS



This Cr}. P. filed Under Section 482 Cr. P.C. for praying to
quashjng the entire pmceedings initiated by the respondent in

Crime No. 66/ 2009 against the petitioners on the fi1e.._éf The {I Addl.C.M.M and Discharge the petitioners. This Petition ooming on for admission thié"day,' "tiie, made the following: ' » . ..

Smt. N . Padmavathi an-:lV » .

have entexed appearance for 1eSj;rz;§identv.No;2§"A 'V ' V'

2. Learned ~-the ieefitiener submits that, respondent No.2 has filed a complaint for Sections 498-A, 506 read with filing the complaint, now bofix as the respondent No.2 have filed a joint 13-B of the Hindu Marriage Act. The ';respon(ie1:tV_V_V"i';Io.fi ---- Smt.Swa1ma and petitioner - are present before the court and they

3. v_.'i'heuf;xgE1 the oflence punishable is one under Section 498-A €)£_Cr.P.C., since it is a may dispute and having resolved, iis no justification to continue the criminal pmceedings. Taking the amdavit of the respondent No.2 on record and aiso P2<.7'§'5"<_L consklcxéng the submission made by both the Counsel, it appmpriatr: to quash the proceedings. Accordingly. the petition is allowed. in pursuance of Crime No.66] 2009 01;' th¢ f:Ii€:"'9f': "

Bangalore stand. quashed.