-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 191" DAY OF JULY. 2010
BEFORE
"me HONBLE MRJUSTICE SUBHASH Law): 4A:''7 "'
CRIMINAL PETXTION NOISZ7/2()'1o:.2 f V'
BEYWBEN:
S1'i.G.N.Naveen
S/0 Nagen(:11'appa
Aged about 30 years _
Residing N0.202, 4"' Main Q.
5"' Cross. Srinivasanagar. u -. _
1*" Stage, 13anga1ore;»._560i05o.' _ I ....PI'-ZTITIONER
D" ..__ M Fi.rn:i.v AdvD.H)"
1. Thetfitate oi'VK>fi'1j1'at';\k;>; .. '
By Basavanagu'di:*W0men Police Station
Ba1se1vei'11.'ag\1di§' Bangalore.
__ . M .J . SP1"re.eD1vav1ksh:mi
QA'G.N.ANaVee'n' """
' . ,D,«'Q GTE-,Jayadevappa
" DAgedv«abr>u.£;. 22 years
._ Residihg awt;'»-3:310
A 4th Mgun-.'i._}<I'ebba1 1-" Stage
'myssejre-~'-"570 O16. _ ...RE3SPONDEZN'l'S
[By Sri. Bflalakrishna. HCGP}
TI-IES CREMINAL PE'I'!'l'EON ES FILED UNDER SEC"I'EO1\E 482
~ (fR§E5.C PRAYING 'i'HA"1' THIS HONBLE COURT MAY BE P1..EAS£C1') TO
, _ x'QUASI~l T}-IE CHARGE, SHEET FILED IN C.C.NO.32155/{)9 FELED BY
4 TI--IE FIREST RESPO§\EDEN'l' STATE OF KARNATAKA BY YES
BASAVANAGUDI WOMEN POLICE BEFORE THE) II ADDL. CMM..
{3NAGAI.ORI3. AGAENST THE PE'TI'I'IONER HEREIN, WE-iI(I¥'i 153 AT
AN;\§EXURE:I~C. BASED ON 'E'HE COMPEAINS'I' GIVEEN' BY THE
SECOND RI:",SPONDEN'I'.
THIS PEI'FI'I'ION COMING ON FOR ADMESSION "EH18 DAY, THE
COURT MADE THE FOILOVVING:
ORDER
Petitioner is husband of respondent
No.2 fiied 21 complaint before the Bashayanagtadi'”S/’v*:oi_its:en: iflgglicte
Station. for an offence punishable tinder
EPC 3’/W Sections 3 and 4 of t.he Diotiiffy on
investigation has filed the charge shee-t.:
2. After filing of the husband
has filed this pet;t..;i.ogn’:-for parties
have filed an CPC and matter
went. to he”-~ Lok Adaiath. parties
resolved t:h,ei_r” »entei'”i*ng “into the settlement. The said
settien’1er1t’ it-accepted Family Court. Mysore, in
~ 2009′ by ‘OHI””(‘Zhi5I dated 12 . 8.2009.
= No.2 Smt.M.J.Shree1akshmi is present
befoi’e.__theV.Coi;.i’t and submits that, she does not want to
3”-‘.._pitoseeute criminal case. Petitioner Sri G.N.Naveen. husband
oi-3resp’o”ndei1t. No.2 also present before the Court and he submits
–..hthatT?the matter is settled.
4. In View of the settlement. no purpose wouid be served
in continuing the proceedings much less when complainant
z%:[“”‘f’:
-3-
hc’:’.1’seil’ has stated that. she is not interested 1.0 p1*0secut(* the
111ai£.e1′ and the Family Court, have aiso resoived thsir ciispu-{._e. in
ihcasce circumstances. I find the pr0(:ee3cii’31g’s .”ix:;1
C.C.N0.32l55/2009 required to be quashed.
Accordingly. this petition is :§1il0’qt-?\{‘_€:’Ci’:., “‘.i’1’:)Ac%eed;’z1g.{s ..,iIq1f
C.C.No.32155/2009 stands quashed.
*A_1:> / –