High Court Karnataka High Court

Smt Hemavathi vs Smt K Mahadevamma on 3 November, 2010

Karnataka High Court
Smt Hemavathi vs Smt K Mahadevamma on 3 November, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 03"' DAY OF NOVEMBER 2010
BEFORE

THE HON'BLE MR. JUSTICE C.R. KUMARASWA:'II'§9'4':' * 

CRIMINAL PETITION NO.5259" OF 2BL1TOf} I 

BETWEEN:

SMT HEMAVATHI
MAJOR

w/O.LATE SRI SRINIVASA

R/AT NO.1006, 3"' MAIN ROAD

3"" BLOCK, HOSAKEREHALLI

BANASHANKARI A zfl ; ~u._-_
BANGALORE »~»~ 560 085.  I ._ --.  ; '';,.PETITIONER

(BY SR1: B N JAYADEVA, AD.vOcATE).A  

AND:  A       

SMT K MAHADEVAf9'lMA_:."".r" "

AGED ABOUT54 YEARS. I _ =
W/O.LATE SRIVKARIYAPFY?.««T..  '
C/O.SRIGANES-H I '    U.

R/AT OPPOSITE 'CAN ESH TEMPLE ROAD "
NETHA3INAGAR,M';!.SOR.E. .   ...RESPONDENT

THISOCRIMINAL'-PETITION IS FILED UNDER SECTION 482 OF

CODE OF..fcR.IMIINAI,_ PROCEDU~P.E' PRAYING TO QUASH THE ORDER DATED

'2_.I.9.2U10" PASSED BY V ADDL. I CIVIL JUDGE & IMFC, MYSORE, IN
C.C_,NO.,6e7/2016, 'IN SO FAR AS IT RELATES TO IMPOSING CONDITION
TO I-IIRNAISHFIONE SUREIT FOR €25,000/~.

'TF9-IIOSAACRIMINALI' PETITION COMING ON FOR ADMISSION BEFORE

"VITAE COURT TH___ES' DAY, THE COURT MADE THE FOLLOWING:~

$2'



QRDEIR

This Criminal Petition is fiied under Section 482 of Code

of Criminai Procedure praying to quash the order

21.9.2010 passed by v Addi. 1: cm: iudge & 3MFC,   ~

C.C.No.607/2010,in so far as it reiates_.to~  

to furnish one surety for $325,000/--.
2. Notice to respondent is    
3. I have heard the iearned  the"petiti.o§ner.
4. Section 439(1)(b)  Procedure

reads as under:

:'fTh--at  -C imposed by a
Magistrate when 're~Ie_as.in'g".any person on bail

be set aside _orvmbodi"f.ie'c'i."

    V'iinstantv"case, the petitioner has approached

this 482 of Code of Criminal Procedure

xvinsteadi of rn_ovi.njgdan application under Section 439(1)(b) of

of Crirninai Procedure before the Court of Sessions.

 When't--hear"statute prescribes that if the condition prescribed

M



while granting bail is harsh, the petitioner has to move the

Court of Sessions under Section 439(b) of Code of Criminal

Procedure for modification. Instead of approaching the C0Vq'r't'V

of Sessions, the petitioner has approached this   

there is specific remedy under the statute,.,_iri's~teadfoft"

invoking the same, the petitioner approachi;n"g_,, 

under Section 482 of Code of Criminal Prcaceclure   if

proper. In that view of the matter,i'i».this_Crim~ina'i --.i'>eti'1;i¢>ri is
dismissed, with liberty tothe p.edtitio'neVr.i_f'to_ approach the
Court of Sessions under prof Code of

Criminal Procedure,"       
6. Offi.ce is aiirecjteiai tovrieturin-C the certified copy of the
order of the trial,__Court',  Memo is filed.

 .....  

Judge