High Court Karnataka High Court

Mr Arul Raj Prem Sagar vs The State By Hennur Police Station on 11 August, 2009

Karnataka High Court
Mr Arul Raj Prem Sagar vs The State By Hennur Police Station on 11 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

B

DATED TI-iiS THE 1 1"" DAY OF' AUGUST, 2009
BEFORE

THE HOIWBLE MRJUSTICE SUBHASH BABE:  

(3RiMiNAL 1I>ETmoN NG.5035l2OQ'?.j7  J" '

MR.AF2UL RAJ PREM SAGAR   
S/G LATE MR, S. THANGASWAMY  '
AGED 28 YEARS, = 
RESIDING AT' #7,

TRENITY BLOSSOM,

HENNUI2 MAIN ROAD,

B§aNGALORE. . ' 

MS.RUTi{_THAI¥IGAS§£'ANE{-,  * 3
W/G..1«€~.TE'M'R-' TPIANGAWAMYV;
AGED A::~:~:3.1;-'fr <30 i"§:1~:~Ar<.,  '"
BANGAL€")RE.. . ' ' . 

.-- ., ' ._ * V' WPETITIONERS

   {By s:?£;iJ'.'féANJ1':'1~i SHANKAR, Adv.)

' .f§i ~u<; sm;~;e'.%,{%%

SY I+~i..IZfZI*~3REJl€? POLECE STATION

 .. VTLGLM3-'aés DEEPA,

€310 SEJNDEVR mt

" «.512, ESCHGL,

19TH GRGSS, HTS EAYOUT,
KENGERI SATELLITE TOWN,
BANGALORE, KARNATAKA.
 RESPONBENTS

(By Sri.HONNAPF'A, HOSP.)



_-2-

TEES  m;2:;:> U/S. 432 CR.F~".C av THE ADVOCATE FOR
THE PETITIONERS PRAYING THAT THIS HoN'Bm5; COURT MAY BE
pmgsaa TO QUASH THE P'.I.R. IN CREME :~:.358/2007 0.5' THE
HENNUR P.S.,WH1CH cows UNDER THE; JURISDECTTOISI 'c:»F*';jHE
HOWBLE XE ADDL. C.M.M, COURT, BANGALORE. "  

THIS PETETIQN comma ON FOR ADMESSEON 'm::1sv.1;2;<S{Y,"*;*£~:'is§,_  

COURT MADE THE FOLLOWING:   ._
O ;

Pcttitioners have saught for.4_gua$hiv3.:lg of  

N0.358fi2(}O7 investigated by Henliufllpcficelll  the file
of the I 19' Additional     
2. Qfliance alleged agAa:inV$t'--Vtl1'eV_V  one punishable

under Sefiiiens 'of the IPC. Case was mgistered on

2.11.260

? “Ezf;_’ ” (Sf the complaint. police has

_ Vinvestjlgéitéd. the land has new submitteti the charge

‘V.Vsl1lee§;_’vll1; €113 same, F’.I.R. cannot be quashed.

‘i’lbwévi}fii._ 11$ I’ESf:I’V€d tn the pactitioner to seek for

dischmgfi, if cast: is made out.

sdl-L
1115.99

‘HAP! »