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 4, Cited by 0]

Karnataka High Court

Sri Siva Kumar Reddy vs State By Mahadevapura Police Station on 12 September, 2017

Author: Aravind Kumar

Bench: Aravind Kumar

                          1

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 12TH DAY OF SEPTEMBER, 2017

                       BEFORE

       THE HON'BLE MR.JUSTICE ARAVIND KUMAR

           CRIMINAL PETITION NO.4843/2017


BETWEEN:

1.     SRI. SIVA KUMAR REDDY
       S/O. SRI. NARASIMHA REDDY D
       AGED ABOUT 27 YEARS,
       PRESENTLY R/AT NO.10,
       2ND FLOOR, 3RD CROSS,
       NEXT TO HINDUSTAN COLLEGE,
       HEMANTH NAGAR, MARATHALLI,
       BANGALORE- 560 037

2.     SRI. NARASIMHA REDDY D
       S/O. SUBBA REDDY,
       AGED ABOUT 49 YEARS,

3.     SMT. VENKATALAKSHMAMMA
       W/O. SRI. NARASIMHA REDDY D,
       AGED ABOUT 45 YEARS,

4.    SRI. SURYA KUMAR REDDY
      S/O. SRI. NARASIMHA REDDY D,
      AGED ABOUT 25 YEARS,

(SL. NO.2 TO 4 ARE PRESENTLY
R/AT 3/37A, AYYAGARI STREET,
DOMMARA NANDYALA VILLAGE,
MYLAVARAM MANDAL,
KADAPA DISTRICT,
ANDHRA PRADESH - 516431
                                      ...PETITIONERS

(BY SRI. CHANDRASHEKAR G.R., ADVOCATE)
                          2



AND:

1.   STATE BY MAHADEVAPURA
     POLICE STATION,
     REP. BY S.P.P.,
     HIGH COURT BUILDING,
     BANGALORE - 560 001

2.   SMT. KALYANI
     @ SMT. SUBBAMMA M
     D/O. SRI. SAHADEVA REDDY,
     AGED ABOUT 28 YEARS,
     PRESENTLY R/AT
     "OM SAI EXECUTIVE LADIES
     PG ITPL MAIN ROAD,
     NEAR COSMOS MALL, BEHIND
     MCDONALDS, KUNDANAHALLI,
     BANGALORE- 560037

     PRESENTLY WORKING AT
     DELPHI AUTOMOTIVE SYSTEMS
     PVT. LTD., KALYANI PLATINA,
     BLOCK-1, NO.24, EPIP ZONE,
     II PHASE, WHITE FIELD,
     BANGALORE- 560 066
                                     ... RESPONDENTS

(BY SRI.S. RACHAIAH, HCGP FOR R-1;
SRI. K.S.SREEKANTA, ADV. FOR R-2)


     THIS CRIMINAL PETITION IS FILED U/S 482 CR.P.C.
PRAYING    TO   QUASH     THE     PROCEEDINGS     IN
C.C.NO.54677/2016        (CR.NO.516/2015)        OF
MAHADEVAPURA P.S., UNDER SEC. 498(A) R/W 34 OF IPC
ON THE FILE OF THE XLIII ACMM, MAYO HALL,
BANGALORE.

    THIS CRIMINAL PETITION COMING ON            FOR
ADMISSION THIS DAY, THE COURT MADE              THE
FOLLOWING:
                                 3


                         ORDER

Petitioners who have been arraigned as accused Nos.1 to 4 in C.C.No.54677/2016 registered for the offences punishable under Section 498A r/w Section 34 of IPC are seeking for quashing of said proceedings.

2. I have heard Sri.Chandrashekar G.R., learned counsel appearing for petitioners, Sri.S.Rachaih, learned HCGP appearing for first respondent-State and Sri.K.S.Sreekanta, learned counsel appearing for second respondent. Perused the records.

3. Learned Advocates appearing for parties have filed a Joint Memo. Said Joint Memo is duly singed by first petitioner and second respondent. It is stated thereunder that first petitioner had filed a petition for divorce in M.C.No.2697/2016 before VI Addl. Prl. Family Court, Bangalore and in the said proceedings, matter came to be referred for mediation and a settlement was arrived at between first petitioner and 4 second respondent as per the terms set out in the agreement, whereunder it has been agreed by second respondent that she would cooperate with petitioner for quashing of C.C.No.54677/2016. Hence, under the Joint Memo filed she has expressed her willingness to quash the proceedings. In the light of Joint Memo filed, it is contended by learned counsel appearing for petitioner that continuation of present proceedings in C.C.No.54677/2016, which is agreed to be withdrawn by second respondent, would be an abuse of process of law. Hence, he seeks for quashing of said proceedings.

4. Second respondent, who is a signatory to the Joint Memo filed today, is present before Court and submits that she had entered into settlement with first petitioner and admit of having agreed to condition No.3(C) namely, expressing her consent for proceedings in C.C.No.54677/2016 being quashed. She also submits that out of her free will and volition, without any force, threat or coercion she has affixed her signature to the 5 Joint Memo and she has expressed her no objection for proceedings being quashed.

5. Parties present before Court are identified by their respective learned Advocates and a memo is filed enclosing photocopies of identity cards of parties issued by the statutory authorities, which is signed by them as well as counter signed by their respective learned Advocates. Said memo with enclosures is placed on record.

6. In the light of parties having already filed a petition for divorce in M.C.No.2697/2016 before Family Court, Bangalore and said settlement arrived at having resulted in grant of divorce by the Family Court and also the fact that second respondent-complainant having no objection for the proceedings being quashed, this Court is of the considered view that continuation of proceedings in C.C.No.54677/2016 would not sub-serve the ends of justice and in the light of law laid down by the Apex Court in the case of GIAN SINGH VS. STATE 6 OF PUNJAB AND ANOTHER reported in (2012) 10 SCC 303, continuation of said proceedings would be an abuse of process of law.

Hence, I proceed to pass the following:

ORDER
(i) Criminal petition is hereby allowed.
(ii) Proceedings pending against petitioners in C.C.No.54677/2016 on the file of 10th Addl. Chief Metropolitan Magistrate, Bangalore is hereby quashed.
(iii) Petitioners are acquitted of the offence punishable under Section 498A r/w Section 34 of IPC.

SD/-

JUDGE DR