High Court Karnataka High Court

Sri Erappa vs State Of Karnataka on 1 September, 2010

Karnataka High Court
Sri Erappa vs State Of Karnataka on 1 September, 2010
Author: Subhash B.Adi
-1-

IN THE HIGH comm' or KARNATAKA AT BANGALORE
DATED THIS THE 1st DAY OF SEPTEMBER, 201-0
BEFORE V _  4' _ 'V
THE HONBLE MRJUSTICE sUBHAs1:i :13 5' 5  3  H
CRIMINAL 9ETIT1oN:7'i¢b;'3933.;2:g15 -    'V  D. 

BETWEEN:

 

Sri. Erappa

S/ 0 Late.G1'ddegowda

Aged about 75 years .   *  '

R/ at N0.307, 6th Cross} ?F§"Ma;in  V 5'

RPC Layout [fiarnpinagarj      

vijayanagar, Barlgaiore --.y560*04e.A  5   '" ....PETITIONER

 5  31:1-.Véi¢i;aPfi533~'.-""C'-'.'Adv.)
AND: ._   _ 
1.  . _
Byystation }*1(5u.Ase =Offi_cer

Vijayanagara Police' 'Statibn
Banga3.Q1'e_-- 560 'O_4'O..z_ 

 2. D,  Priyadarshini. K.S

- .D..W/,0: K.'S,Srinivas"

  Ag¢d.about 35 years

 5 'R,/at._&ND.5O55 7"! Main
_ "'.._é}«"'1"'A"'Cr0Ss; RPC Layout
' , Hampinagar, Vijayanagar
""Barz.gaIOi'e --~ 560 040.

H M    ' ---  .. , L .Smt'." i\/I.Arnbika

_ W/0 Shankar
"Aged about 35 years

R/at No.273, 731 Main

6"' 'A' Cross, RPC Layout

Hampinagar, Vijayanagar

Banglaore -- 560 040. ...RESPONDEN'IS

[By Sri. Satish R.Gi1ji, HCGP for R1]



THIS CRIMINAL PE'I'lTION IS FILED UNDER SEC_fl'ION 482
CR.P.C PRAYING THAT THIS I-ION'BLE COURT MAY BE VFLEASED TO
QUASH THE ENTIRE PROCEEDINGS IN cR.NO.59V/..1\c.VREOD;«,. BY
VIJAYANAGAR P.S., BANGALORE FOR THE ALLEOED:'g

P/U/S 380, 381, 463 8: 506 OF IPC AGAlNST_THE:':PE'l'Kl'IOl\EEl§,"

PURSUANCE OF THE ORDERS IN FOR' 'z§fO'.'25e9/10 O§.f4THE"F1LEiFo1'._g l

THE FIRST ADDL. CMM., BANOA1,oRE.AOM_"'n-1lE  N

SECOND RESPONDENT.

nus PETITION COMING Ql\lll:’FQR.._vORI.)lERS.__TIjlfS DAY. THE
COURT MADE THE FOLLr§w1NO_;’ D ~ ‘

j-OR 1)

Petitioner “quéIs§a¢:i’thé proceedings in Crime
No.59/ 2016 police for the Offence

punishablenlnder 381, 463 and 506 Of the IPC.

2. Co’rnphlaDinantlAalIeges that, the cheques belonging to her

havelpeen stolen ‘=by___t__he accused who was a servant and has

been _made.use”to make a claim.

N ‘ has called in question the proceedings 011 the

h°'<.._l*grOund"that, 138 proceedings have been initiated against the

'respolndent and to Overcome the same, false complaint is filed.

4. Since the matter is at the investigation stage, the

it jurisdictional police would take into consideration all the

-3

relevant facts and material and file appropriate report. As such.

there is no ground for interferemxe.

Petition dismissed.

sd[sE% 5

A A.

a=AP/_