High Court Karnataka High Court

Vidyalatha Shenoy vs The State Of Karnataka on 20 March, 2008

Karnataka High Court
Vidyalatha Shenoy vs The State Of Karnataka on 20 March, 2008
Author: N.Ananda
h--

THE HON'BLE M12;.Jgs'ricIé§'i>:. AN,»..1m:1§¢_V"   M
cnmum ;._PETm_"Vu(?v;¥..V*:It'g:39'§§'i?_{V_   
B E N:     
1. smnvidyalatha sh¢ji§$ 

W10. Gajaz1_ana:'¥$henQy-' '  ._
Aged a::bm;t,.28 ~ '

R]e:~!i~ 22/7,itmma.R¢e&, mm Main

   A  

2.  §:_:i_   %

'3] 0.. K. v,?'VV., AV '.2 nun on run '
"v}:'Kfi'.I1.3vu?n3u1w:fa. S'v'v'u..

Fiatuwe, Britta Lane
__ 'lvi'aVn'gaio1e. ...P uiu 1'''

9''!-

=5
3
I
P
3
B
1
H

A  AA (By ..SrLfB.V. Pinto. Advocate) '

 1. The State of Kar1_1at_akaTby'

Pviangalare %ut}1  .Stat.'....11.

Mangalom.

 



I-J

510

914 B.RaIna "E-......flI9.

570. Late Dr. Subbami Baliga
Ageri 86 years
R] a: Adonai Towers, Highlanti'  A

Mangaiomé.   T j...;'  T. T f

(By Sri H.Hanu1nantl1a1§ayappa,"._ HQGP1»"'for' R1"; 
B.La..A_o11e;ye;, Advocate for RL'-?.)_ " . '   'V 

This Gzimina! wtition  made eefltion  C_'«reP,G,,
praying to quash the *proeeedir}."ge in P,..C,'No, 10 2 o
1 Acid}. C.J.M., Mang9J'e:'e,.,new as Crime N935 2004
against petitionerefisete. T ' " V * ' '

This petition eoujing for fir§e!_l1eai?izig this day. the Court
rrrde the fGH5.'}'fi"ii:§gi _ '-- ' . " 

- - -  '-- -..-_'.=.e_-... '".;;.' ..... ..., -.. -
111 *.. 2 er' mgr ymi us: emuuucd 2, 3 8.5 5 11.: ea

No.713f2004,-  oifellces punJs' habie under

see_ti_oI1s 4€)5', .420  IPC by Mangalome South Police,

3 "  _ liéve  thie i3et:'-flan to quash complaint.

1 "'v §'.«.,!'VI'}:1.¢"3v.s)1"'f 1:: -t

for  of petition are as foiiowe:--

" 'v...'i'hc inter est: relationship of petitioners and other

" --ac:eueed me as follows):-

Aocueed No.5 is the father of accused 3 85 4. Accused

Noa.1 85 2 am the daughters of aeeused No.5. The H-



M3

During the year 2662, pcfifiofiéifi I if) Sfivéie   2:  

Accused No.5 was staying at  hi 

requested complainant to leixd. a_ sum cf ,

to perform maniage of Flex. 1.  stated by
accused No.5. his  they have
substantial irncpmc.  need not worry
about Thi$_  by pefifionels

and ethcf Qfi'Cé'a1;.h.  ggmplajméggt  a

. . ' . .. "    - ' .
=15: am-.:.s.-3.-1 919.5, fm wk-.1911. .....'~-In W11.-

3-' _ .1

atooci as   tr: aCxT'.l.im:LI" a

'-a

...._..._

fll

FL'B.'_1-',0O,xO40{')]'~  b610W:-

 .:C:)hr,que"t1at=:é'1l.06.2003 for a sum of Rs.2,75,00()/-

' .~ _  21.02.2003 for a sum of Rs.25,000/--

" iii.' vCf.ié:;1iit§Vdatod 19.12.2002 for a sum of Rs.40,000/-

 .. ""3s..'6o.ooo/-- in cash
The maniage of I-petitioner was performed on

- w n nf.nded. by all the aepugcd, when

I u-nu Ian'-vI7-------

..1.....l 1' .. ....-....-nu.-....-.-. '
t "f "wve sand 1.':-an ....m-o.:.=..':t,



-In

accused No.3 shified his residence '_'7i"iieiWefoIeo:,i'aVV 
complaint under section 200  3 = 
offences punishable 1mder.»seefions.!4i05,   s,
againstaocused 1 to5.   V V i V  

In the eomplaiiigfa  wasiiinnde to refer
the oo1:nplaint to   Pandeshwar
Police Statiorigeiii'  The learned

   

 '' At this .. it is necessary to state, petitioner

i ,.  iilx have heard learned Counsel for petitioners and

2    HCGP for I-respondent. The learned Counsel for II-

"""""' (U Qwmo J



  acuc-nan} :16.

U'!

4. The l%'**..u-J' %'.meel for """F.".'.§t'iGI';e}"€'§.- would' '~e_u'iaf..,.i.e

averments of complaint accepted cnp their  » 
establish transaction in questicn   
averments made against Hccnsecili" to  L.
improbable. Even if theme weet' _inoneteiy'i't1*eigeection, it
was between  No.5.  I to 4
who are staying in   implicated to
obstruct their'   Mangalome and vice

verse-.. £1'; tlrieee cimu11i:s=.m;:s".:. 'ies.=;rn..ed. C_I_In_..1 w H

s"bif.ir" c'n'a"'--1ii.=.%.o/§.r»~a»~<L ,



G\

g an these aemte has 

referred the complaint to    AV:  '4
i . \ Iegietered crime Nc;,:75/hzotfieeniit'eniyagemst
accused mmhtioned in oompieipt, bot agai31at4_vpe1:_';tioner" ;

No.3, whose name has not bee-;i1w..._1x;1e1;;Vtio1Vie:i   and
no avennents have '   to her
involvement  moneAt£g_1f§':v;»\¥'}1ich took place
between   VTIICIBFDIB, I am of

mwneiden-ii :3?-;i,11.L..1;,» L;.e...;r_-"J~

..,_r --

= 2

 :a_g:_na:«;-. hefoge n;a.l_o'_11g

Ieféfiéflfie '

;,_"_'1__. ' -..'_.. 'r.-.' . 
1.1.13 1'  u._}.u5 13} ul. . ., u I.l.Il.«l. uavu aylunu-\.|.

his  to £1ve1'}:iIeni:s« oo:'~.np'1am' t.

 6.  Di.\_Vr_ieion'V'Bench of this Court in the case of

   ....n..,. oihore   Bhat 

 '  'If every eompiaint filed under seofion 206

H  is referred to the police under section
156(3) without application of mind about the
disolostue of an oflenoe, there is every likelihood

of unscrupulous oomplainants in older to



'J

. .......nm.... 3* tliezsiw  " '

25
ii

._1_1 _11_.__;.:,_.

their coinpiainte malriflg bauu um: uu"i':.. ."ji.iat~.

.2: 
I

see that the  aocuaeci:  . 
police who have no otlrieljgo  to  
as ordered by the   is
mandatory for .2 apply' iii.-3 
to the allegaiiolle  and in
only  wifich '  ..  Voflence. the
V'  to order an
  'Wu :1 Lu a'l}eg"':'i"'1s
__    does not ciisciose
  ..._.ofl'ence, the Magiuate has no
r to older police investigation under

 13)."

x  In View of the above, i pass the foi'lowing:-
ORDER

The criminal petition is accepted. The impugned order

of reference under section 156(3) Cr.P.C.. and consequent

RI

Fiist i1″1fcni-“‘fi’i1 Rirpor-t reg–istr:r”‘ iii Cr””‘e are _

sat asifle. The mathar is remanded the »iVia.1gi§h’;31te~» , ‘V

to reconsider the complaint ?tlie ;_it’s

plesentation, in the light of0bgcIvafio_i1S- ” L.

accordance with law.