High Court Karnataka High Court

Sri H K Madhusudhan vs Smt Shruthi W/O H K Madhusudhan on 5 January, 2009

Karnataka High Court
Sri H K Madhusudhan vs Smt Shruthi W/O H K Madhusudhan on 5 January, 2009
Author: N.Ananda
K "  ' "  ~ ;  Srivvdzfiayanagaxaj

" (By Sn'. Vishnu Murthy 8:; Asseciatts, Advocates)

IN THE HIGH «:2-sum' OF KARNATAKA AT   ° 
DATED THE THE 05% DAY 01:? »J1Ax3*I1JA1{§*§;  
BEFORE V  Q' VV V   %
'THE HONELE     
CRIMINAL PE"I"1"I'I{)N_ :\245I2b'o~--$_  
BETKEEN: V  _ 1  
1. Sri I-I.E{.E¥/iaciilusuciixaxz

Sfo. i~i.T.Kes1fzava.ia1r1".  V
Agmi abaut  yearés '

$0

Smt. Paidma    '_  
W/0. H.T--K:3s:}havaiah ..  
Bkgvsdahoiijt 60 §;'*c.ax"~;2;  

Bczth are 'rf.-.._a: _aRV.'VC.R.Qéd__ _ _

Opjp. Missiofi  }?.1';1cih~Madhu Nilaya
fiasszgn; _ '   

3. Salt. Latha * 
~'Wf0x«' Nagmfij'  .
' V"L~--Ag<=.lfitabout 40 yam, C/0. Nagaraj, FWD
" ~ .VMa;1dya_,% 

 ~_  
/O. .Jayanaga3aj
Aged about 38 years

V' , Aged about 46 years

Both are 1*} a:  mam Town
Koiar District.  Petitioners



(NJ

1. Smt. Shmthi  b
W/0. H.K.Madhusudhaz1 " '
Aged 22 years   .. 
Rio. NW6. :3-51, New Town, Bliadrgavafili
Shimoga District.   

2. State of Kanlataka 
B}; Station House Qfiicer 
Bhaciravathi Police Stézrtiotx  V    _
Shimoga District.    _   .".-..Resp0nc1ents

(R1 35 R'2--Scrved)  

This peti€ia§n.__ié::..§il¢d'L1§;g1é:r._s6:ét:i€i;1 {£82 C1:P.C., praying to
quash targtim p':<_x:e:xf3d§w:1gs"3I: P.'Cg.R.F€a.,31j72OO8, p{';'.I}diI'I§g can the fih:
of Civii Juri__s_.;¢ {J't'v..D't;.'}1.;-5; J£x'!,_E9'C':_aL Bhgdravathi, Shirnoga District 85
€:tt;:.  W  X' '17'  " 

Thif;=,g p€t_iti£::n_ ¢atn5;:g..p:2-.§¢;~_. acimission this day, the Court
xnaciea the faflgwizjagz ' "  ' V

"pénma

" V'  A "Eiihé."{~I€S§)0nd{éfif"fi1€d a complaint under section 200

 €_%'..;"{i»*'_.T[C'.".,V,TA  'igfiences pu11isha!:31e undezr sections 30?,

49s ;;, %32«£::,."1:§:3: 196, 406, 408 :{'/W' 34 IPC and also for

'enfi'e11ces"Vpi:nishable under sections 3 as 4 of the D-awry

  "f~?i'ah§E'ifi911 Act. Aggfieved by the same, petitioners are

 _.._ "."b€f§3re this ('30u:("t.

'2. i have heard their icarmtd Clounsel far pefitizmers.
7 5&5?»-

'-.
xx  ,_ 2 7;-"xv-1  *'"-'K.' 'V"'
{j \,- . gw,-V' *' V



S. In the resultg I pass the foI10wing:-

ORDER

The petition is dismissed.

SNN