High Court Karnataka High Court

Ashok S/O Kashinath Varma, vs State, Thro Humnabad Police … on 26 March, 2009

Karnataka High Court
Ashok S/O Kashinath Varma, vs State, Thro Humnabad Police … on 26 March, 2009
Author: Subhash B.Adi
'i:{;B*£ :-3;2;. s£iAR;{NA3AsAPpA K. mgsngrrrv, HCGP)

'4"*A'.."_"s;l::vr:%:101':sz' '"482 OF' CR.P.C. PRAY¥N{} THAT TI~ii'S
§~£"OE$»I'}3LE% COURT MAY BE PLEASEED cm EXAMINE

 7{'4'..,:U__mf;MENT EXERCISED 3? THE TRIAL COURT, IN
 ;A..1§é£;>' WITH SEC. 6 (3) (a3 0;? DOWRY PROHIBITION
" AC1' IN <:.¢;:. NO. 639/G7 if)A'I'ED 22.10.08.

iN1?H§HKfi{COUR?OFKfiRNATAK&
€HRCSYFBENC}IKFGU£BARGA

DATED THIS THE 26?" DAY OF MARCH, 2§§'G9j'{ "E 
BE?GRE:*M"~ ' " x
"ma HGWBLE MR..}{}STiC1E} é:;B::§ASHJJB..,A9,: A. "  A T

CRIMNAL .I?'E)'I'ITf{T)»N.,: N{) . 8'"fA64.[2V0()18v:  

BETWEEN: _
ASHOK. Sm KAsH1NA'1j1mrAé'M;§
AGE: 30 YEARS'; ,ecc;;A'A'9x?§;~{:_A%:jE_,V_

R/O {)'FHAG}'\%'E'1LLAC}§3, =:  ~_ 
TQ: HUM1_sm.BAn2;;_,_::g1s*r;: _I_3'i£}AI?-3'.  .

_  .,._'¥'E'¥'ITIONER
(BY sm Av1NA$a_ 'UI?LO§}s:égE?»,:'P:3§ViT}CA'I'E}
AND:  V' . ' 

S';-:'é§*:*;a--.TH§6ui<.;'H H.uMNA}3¥Ab
POLECE ;sT5:r:Qre.,   _

H.RESP0NDENT

  '?:*;:;S""'c:R:M1NAL PETITION IS FILES UNDER

THKREQGRQS AND QUASH mg PORTION OF THE

 



THIS CRIMINAL PETITION COMING ON 

ADMESSIQN THIS DAY, THE <::0t3RT MA9E... "?1fIE'*:j'AA,,

FOLLOWENG ;-- 

ORDER

A joint memo signgzsié by p¢:{i%i0ne:.v–‘;’a11.{‘i “th€§

re:sp911der1t~comp1ai:1ani
flied, inter aiia pafV{i€sAVVvhave
settled tlxe {iispute withdraws}
of petition. i:*I:<:-égcl Plaader.
This the proceedings

in C33. N0. 5:3a:;.?m¢%;%%f{rhe 'Jiiciicial Magistrate: ; Class
by hi$&j'11{_'igmef1f. 18.2008 has acquitted the

pcgifionar {of punishable under Section 498,

€3f ¥.P.{3. read with Ssction 3 and 4 of the

._ Act. Howsver under Section 6 {3~A)

c$i'–.Dm¢xi*ijy*.AI5rAhi}:;iufon Act 1961, learned Magistrate had

.. the pefitioner to return back here honda
” cycle and other articles. New both the husband

is. the accusad and the wife: are present befcare the

court and both have been idfiritifieci by the learned
ceunsel appearing for the petifionar, Joint mama is

taker; on mcaxd.

ff : . T ;

2′ W W»

S’

§_WJ,_,_._

Accorfiingly» the: pfitition is dismissed as V

w:ithc:%raw11.

1UD$= [

swk