-1-
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 2ND DAY OF AUGUST, 2010
BEFORE
THE HONBLE MRJUSTICE SUBI-{ASH 0':
CRIMINAL PETITION No.1622/2019;' " H
BETWEEN: " " -
1. Dr. Nandini
Wife of K.s.Chandrashekhar
Aged about 36 years T '
2. Sri.K.S.Chandrashekhar
Son of K.L.Shivappa
Aged about 42 years,
Both are residing 'V A
At N0.113,_4F*}1'.'{_air;f: V . _
8th Cross, 3_Chgfimarajpet;_ ' _ "
Bangalgre ' ....PETITIONERS
-------- Adv.)
AND: V 2 4 4 ' '
1. State By' Ch.VaT:t1afva1j.p'eii:_}'o1ice
Chamarajpet' ~ '
T03:-maiore " 18-. .. ..... .. e
* .. Sri.vM;1\I'agAaraja R30
" _,S0n_"0f 1;ate_ M.Raghavendra Rao
2 ' Aged 'albout 74 years
A ,Residi.r1ga. 't No.1 13, 431 Main
8th Gross, Chamarajpet
Bangaiore -- I8. ...RESPONDENTS
3" V. _ H (By Sri. Raja Subramanya Bhat, HCGP for R1]
THIS CRIMiNAL PETITION IS FELED UNDER SECTION 482
;'CR.P.c PRAYING THAT THIS HON'BLE comm MAY BE PLEASED '10
QUASH THE FIR REGISTRED IN CR.NO.9/2010 REGESTERED BY
THE IST RESPONDENT POLICE AS PER ANNEXURE -« E.
_2_
THIS PETI'I'lOi\2' COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDER
Petitioners have called in question the procpeejdiiigsriri
Crime No.9/2010 registered by Chamarajpet police; H
City, on 10.1.2010 for the offence p1:i’Ifi’S’h?1’bt€.?: it
323, 324, 506 1″/W 34 of the IPC.
2. Complainant alleges 1oA.”1.2_o*1.o’ at”:-gb’ouit”:1.oo”‘ 0
pm. the accused came ,.to the——–h.olu._se*»..,Aof the~..co:hplainar1t
assaulted, abused and of the said
complaint, the po1ic_e’h__as regi’ste:ijed:’a.V:’jcase’- on investigation.
charge sheet has ’13eeiii.fi3ed.:_:
3. Co.ns’ide1’i.ng collected, 1 do not find there is
any justificatio-nxhto iiiterfere.:_”.i2vith the proceedings. However, if
-the petitionersx foiindthatv the charge sheet does not make out
please -t_0’~pr.oceed against the accused, petitioner is given
liberty to sVeei{fs.1ichlvremedy as available in law.
fltccpordingly, this petition is dismissed.
sal-
JUDGE
*AP[_