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 7, Cited by 0]

Karnataka High Court

Sri Girijesh G M vs The State By on 1 April, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                                -1-
                                                           NC: 2026:KHC:17958
                                                       CRL.P No. 3073 of 2026


                      HC-KAR




                       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 1ST DAY OF APRIL, 2026

                                              BEFORE
                           THE HON'BLE MR. JUSTICE M.NAGAPRASANNA
                               CRIMINAL PETITION NO. 3073 OF 2026


                  BETWEEN:


                  1.     SRI. GIRIJESH G M,
                         S/O LATE G D MAIRYAPPA,
                         AGED ABOUT 53 YEARS,
                         R/AT NO. 3924,
                         1ST CROSS,
                         SUBHASHNAGAR,
                         NELAMANGALA TOWN,
                         BENGALURU RURAL DISTRICT - 562123.

                  2.     SRI. REVANNASIDDAPPA,
                         S/O SIDDAGANGAIAH,
                         AGED ABOUT 46 YEARS,
                         R/AT PAPABHOVIPALYA VILLAGE,
Digitally signed by
                         MACHONAYAKANAHALLI DAKHALE,
SANJEEVINI J             KASABA HOBLI,
KARISHETTY               NELAMANGALA,
Location: High           BENGALURU RURAL DISTRICT - 562123.
Court of Karnataka

                                                               ...PETITIONERS

                  (BY SRI. SOMASHEKHARAIAH.R.P., ADVOCATE)

                  AND:


                  1.     THE STATE BY
                         NELAMANGALA TOWN POLICE STATION,
                         BENGAURU RURAL DISTRICT - 562123,
                         REPRESENTED BY ITS
                           -2-
                                        NC: 2026:KHC:17958
                                  CRL.P No. 3073 of 2026


HC-KAR




     STATE PUBLIC PROSECUTOR,
     HIGH COURT OF KARNATAKA,
     BENGALURU - 560 001.

2.   SMT. LAKSHMAMMA,
     W/O CHANDRAPPA,
     AGED ABOUT 57 YEARS,
     R A/T NO.577/5,
     MARKET ROAD,
     II CROSS,
     NEAR JAYADEVA HOSTEL,
     NELAMANGALA TOWN,
     BENGALURU RURAL DISTRICT 562123.

                                            ...RESPONDENTS

(BY SRI.B.N.JAGADEESHA, ADDL. SPP FOR R1;

     SRI.CHIKKAHANUMAIAH T.C., ADVOCATE FOR R2)


      THIS CRL.P IS FILED UNDER SECTION 482 CR.P.C (U/S

528 BNSS) PRAYING TO QUASH THE FIR IN CR.NO.18/2026

REGISTERED    BY   NELAMANGALA   TOWN     P.S.,   FOR   THE

OFFENCES P/U/S 168, 169, 420, 504, 506 R/W 34 OF IPC,

PENDING ON THE FILE OF THE II ADDL. CIVIL JUDGE AND

JMFC, NELAMANGALA, IN THE INTEREST OF JUSTICE AND

EQUITY.


      THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,

ORDER WAS MADE THEREIN AS UNDER:
                                  -3-
                                                 NC: 2026:KHC:17958
                                            CRL.P No. 3073 of 2026


HC-KAR




CORAM: HON'BLE MR. JUSTICE M.NAGAPRASANNA

                           ORAL ORDER

The petitioners are before this Court calling in question the registration of a crime in Crime No.18/2026 punishable for the offences under Sections 168, 169, 420, 504, 506 read with Section 34 of the Indian Penal Code.

2. Heard Sri. R.P.Somashekharaiah R.P., learned counsel appearing for the petitioners, Sri. B.N. Jagadeesha, learned Addl. SPP appearing for respondent No.1, Sri.Chikkahanumaiah T.C., learned counsel appearing for respondent No.2 and have perused the material on record.

3. During the pendency of the proceedings, the parties to the lis have settled the dispute among themselves and have filed a compromise petition which reads as follows:

"The petitioners and Respondent No.2 herein humbly submits as follows:
1. That, the petitioners herein being aggrieved by the registering of the FIR in Crime No.18/2026, for the offences under Section 168, 169, 420, 504, 506 R/W Section 34 of IPC, on the file of the II Addl. Civil Judge -4- NC: 2026:KHC:17958 CRL.P No. 3073 of 2026 HC-KAR and JMFC, Nelamangala, is approached this Hon'ble High Court in this Criminal petition.
2. That it is submitted that the Petitioner No.1 entered into agreement of sale dtd.21/3/2024 with the Respondent No.2 in respect of property bearing Sy.

No.109/3A, measuring 11 guntas, situated at Machanahalli Village, Somapura Hobli, Nelamangala Taluk, Bengaluru Rural District, and similarly the Petitioner No.2 entered into agreement of sale dtd.21/3/2024 with Respondent No.2 in respect of property bearing Sy. No.109/11, measuring 9 guntas, situated at Machanahalli Village, Somapura Hobli, Nelamangala Taluk, Bengaluru Rural District.

3. That the petitioners submits that, since, the petitioner No.1 and 2 because of differences with respondent No.2, decided to cancel the agreement of sale, and accordingly cancelled the agreement of sale, on 16/12/2025 and on 2/12/2025.

4. That the petitioners submits that, though the matter was settled between the petitioners and respondent No.2, but respondent No.2 has lodged complaint to the Dy. S.P. Nelamangala Sub-Division, Nelamangala on 2/11/2025, and thereafter the same was closed after recording the statement of the petitioners and Respondent No.2, in front of the petitioners.

5. That despite even though respondent No.2 not willing to continue the complaint, based on the complaint which was already closed, after the recording the statement, once again, registered the case against the petitioners, with an ill will motive in Cr. No.18/2026 on 30/1/2026, for the offence under Section 168, 169, 420, 504, 506 and R/W Section 34 of IPC.

6. It is submitted that the offences registered against the petitioners are compoundable and as such the petitioners prays this Hon'ble Court to compound the offences by recording the settlement arrived between the parties.

7. That as stated above, the petitioners and respondent No.2 have settled the dispute amicably at the intervention of the wellwishers and family members. Hence, both the parties decided to end the dispute -5- NC: 2026:KHC:17958 CRL.P No. 3073 of 2026 HC-KAR amongst themselves and as such the respondent No.2 has no objection to allow the petition and to quash the proceedings in Cr. No.18/2026 for the offence under Section 168, 169, 420, 504, 506 and R/W Section 34 of IPC.

WHEREFORE, for the reasons stated above it is most respectfully prayed that this Hon'ble Court may be pleased to quash the FIR in Crime No.18/2026, for the offences under Section 168, 169, 420, 504, 506 R/W Section 34 of IPC, on the file of the II Addl. Civil Judge and JMFC, Nelamangala, in the ends of justice and equity."

4. The parties to the lis are before this Court and are identified by their respective counsels.

5. In the light of compromise petition being filed and offences not being against the State, I deem it appropriate to accept the compromise petition and terminate the proceedings against the petitioners in the subject petition.

6. For the aforesaid reasons, the following:

ORDER [i] Criminal Petition is disposed.
[ii] FIR in Crime No.18/2026 registered by Nelamangala Town P.S., for the offences punishable under Sections 168, 169, 420, 504, 506 read with -6- NC: 2026:KHC:17958 CRL.P No. 3073 of 2026 HC-KAR Section 34 of the Indian Penal Code, pending before the II Addl. Civil Judge and JMFC, Nelamangala, qua the petitioners stands quashed.
SD/-
(M.NAGAPRASANNA) JUDGE CBC List No.: 2 Sl No.: 100