High Court Karnataka High Court

Sameer Ahmed S/O Abdul Subhan vs The State Of Karnataka Rep By … on 23 January, 2009

Karnataka High Court
Sameer Ahmed S/O Abdul Subhan vs The State Of Karnataka Rep By … on 23 January, 2009
Author: N.Ananda
IN THE HIGH COURT OF' KARNATAKA AT BA;s:£§}Ai;:I3;RE§  .

DATED THIS THE 23% DAY QF JAWAEY éoeg j %  

BEFOREK:

was HoN'Bi.E MR.uL:_s'r:CE.§:;.aNA:é'i3.§  

CRIMINAL 1=_I§T1T1oN1\:£:.3583  200:3

BETWEEN:

I.

SAMEER AHMED s/QVABDUL EZs.UB'HAN'~.  
zzssrxes,     
R/ATNo.5«w-,..;,éRDié:Rc:ss--s,  
KOD£HA.E.LIA.?RPORT;_    .
BANGALORE 560--~._{§08";{f-- * V V'

AB.3~L.BAsHE%3§e-- " _ . 
spa LATE A5901, ;<;g;AD.ER ;
4S3n2:3, V   
R/AT N'€).64*4_, 331) C2985;
KODIHALLI AH-2_POR'i',_ 
BANGALORVE .550 003. 

  i~EAgI§ERA Wu/"0 é'-.;$«."3'Ui, SUBHAN
_ MAJOR, 
 ..Rf--A_T'NO,64é£, 31:21) CROSS,

" . KO.[)iHALI;£,A.iEPORT,

 '1 '~
I 11,

 --._E3ANGPL_"LOE2E 560 003.

., PEWEONERS

(By §=;=;:~s.  'KHALEEL PASHA, ADVOCATE}

 THE STATE OF KARNATAKA REP BY

JEEVANBHIMANAGAR PS
BANGALORE.



 A J petiti6z1AV'iaqii:if$i;._pi?i)€;eediI1gs pending therein.

 Gwqvefxlmcnt Pleader for the State.
3  --.f3.""ffI'ie"Aleamed counsel for petitioner has made the

h   V . .,foIimié*ing submissions: ma, 

:2. ARSHIYA JASMIN
25 YRS,
R'/A'1'NO.'?'?'4/B, NEAR' DEEPA EYLE, __   ._ ' --.
KODIHALLI, BANGALORE 560 003.  RESPO.NDEI'I_'ES 

(By Sri.B.BALAKRISHNA, HCGP FOR '-R 1: T A. 5'
Sri.SUNDAR RAJ FOR my  

CRLP FILED ms, 432  PRKY'ING--TG_: hibitior1 Act. They have filed this

-V 2. I f1a5vié: learned counsel for petitioner and

 



The 21"' respondent herein had V.

Pasha. By suppressing that marriage _A

18′: petitioner, therefore, 211*’ eesiioraoeiut Y

suppression of fact. The Inatxfiageiissioid. 1 ” A’ ‘
The learned counsel
2115 respondent and h.erV~~approae1ied Khazi
to take Khullanama and
marriage wags’ 23¢ respondent

and her petitioner to pay

Rs. would file a dowry case

against fiaerefore, the entire prosecution is

.» .ti1otj\{ai:e(vi._ii’The eominpiation of proceedings before the

be abuse of process of court.

H ” Government Pleader would justify

_ initiation of prosecution and continuation of

« before the court below.

5. in a decision. reported in AIR 2008 so 737 the

_1Siopreme Court has held The High Court should be

N . C,g(Wg::x «Mia

petitioner before this court it is not possib1e–‘«jto:’f’ho%§l

that continuation of proceedings before

would be abuse of procoss of K K

contended by the petitioners is

to take up such defenVoe::””b¢fo15é ‘V V

Therefore, I do not .fi;1d ‘gro:;-mcls A’to’-quézsh the
procoedings. V’ %

Ac<mamg:y,pe:aaon amassed.

back the records along
with a of 1
Judge