-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3"? DAY OF AUGUST. 2010
BEFORE
THE HONBLE MRJUSTICE SUBHASH B ff.' *'
CRIMINAL PETITION No.:34'5'3«.t2a'-_':;o_:V.I 1' I
BETWEEN:
1. Sri.1\/Iehboob Pasha
Aged about 38 years
S/0 Sheik Ahmed I
2. Srisheikh Ahmed
Aged about 72.yea_rs ;' '~ _ ~
S/0 late Sheik Ifirgzsngan "
3. Smt.Naseem-ajaav _ A . :
Aged_.ab0u't'~5_5 years '
W/0 Sheikh{A11ms:'d _ "
All are«residir1g are} ._ ._
No.0/082 fl '_fl .
C /I 0 fasafavanaw Gas.
Ckigarnpion Reef V
A. _____
. WK0i3.:D1ai;rict. ....PETITIONERS
I __SJ:§;S.B.Mukkannappa, Assts., Advs.)
I AND:
Sate ; L'
.1831" Champion Reef Poiiee K.G.F. ...RESPONDEN'I'
(By Sri. Raja Subrarnanya Bhat, HCGP]
THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C PRAYING THAT THIS HONBLE COURT MAY BE PLEZASED TO
QUASH THE PROCEEDINGS IN S.C.N€).62/0'3 PENDING ON THE
FILE OF' THE PRL. DIST. & S.J. AT KOLAR.
THIS PETITION COMING ON FOR ORDERS THIS BAY,
THE
COURT MADE THE FOLLOWING: _.
ORDER
Petitioners have called in question the proceedings’ ~
S.C.No.62/2009 pending on the fiie Sess’ion’s,OJeud.ge,.v’
Kolar.
Champion Reef police, K.G.F”;,;re.gistei’edp a it
No.2/2009 on 8.3.2009 for the*”‘oiFne’ncVen._punishable under
Sections 498A, 302 of IPC.
Initially, case’ ‘_regi’stered tl?1e——–offence punishable
under Section dais’ tliellvictim Was alive, her
statement was recordedv,”si’;ej_.reVe3s.ls .the’_’offen.ce.V Thereafter, on
investigation chargesheet «Now the matter is
pending
for trial.V.Considering.theA”nstt.1re of offence and the
rr1ateriaIOcollecte.tl’ c:iu.r’3ng investigation, I find no ground to
interfere.
O”‘e–.Petiton disrnissed. *
Sd/e
IUDGE