High Court Karnataka High Court

Sudhakar Kamath vs The State Of Karnataka on 8 September, 2010

Karnataka High Court
Sudhakar Kamath vs The State Of Karnataka on 8 September, 2010
Author: Subhash B.Adi
_ 1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 87" DAY OF SEPTEMBER, 2010

BEFORE

THE HONBLE MR.JUS'I'ICE SUBHASH B Am 2'  -»

CRIMINAL ?E'I'ITION No.4455/2o1o__.-- 

BETWEEN:

Sudhakar Kamath

Aged about 52 years

S/0 late Prabhakar Kamath  V
R/ at No.506, Chitrapur Apartments 
8"' Main, 15"' Cross,   
Malleshwaram, V   L ;' A . "   
Bangalore -- 560 055. V      ..,..PETI'I'IONER

(Bye  A§s£s--.,_ _Advg;-.'.j'

The State of Karnataka'      A'
By Banaswadi "P_OIic:Ve S$:_atiOn.. ¢  . . RESPONDENT

 C~RIMII\iAL_VV:PVE'fI':I'ION ES FILED UNDER SECTION 482

'j§:.R'.1v_c "p§2A'mIG""r}iAT THIS HONBLE COURT MAY BE) PLEASED T0

QUASFIT THE..4;:A%fm§E:11PROCEEDINGS IN C.C.NO.25236/O8 ON me
F1Lfi~.O'F_VATH'E"';;:__ Ar::1V1M.. MAYO HALL AT BANGALORE FOR THE

2 '"'O1+*FENc:..E pg-;~,IS'j'5b4 OF IPC.

  A THISv.I?§i"3'I'I'£'IO}\§ COMING ON FOR ORDERS THIS DAY, THE
 4_COURTEMADE THE FOLLOWING:



-2."

ORDER

Petitioner is seeking quashing of the proceedings in

C.C.No.25236/2008 on the file of X1 Addl. Chief

Magistrate, Mayo Hall, Bangalore City.

2. Though the eorripiaint was filed

punishable under Sections 5O4,.4’_30bf,”._5’11 of,

No.458/ 2008 before the BanasWadi.:.p’oiice, iflanaswadi
police found that, only éeetion of IPC is
alleged and accordingly had

3. submits that, the
offence under: non–eognizable offence
and the police investigate the matter and file the

charge sheet;. Initthese cireurnstances, there is no dispute.

‘this«’petition is allowed. The proceedings in

stands quashed. However, liberty is

reservhed to tfiejijcoinplainant to take appropriate steps.

Sal;

yéfciqe

*Ap/_