Ci'E.P N0572/2009
&
Misc.CrE.569/2009
EN THE PHGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 1913* DAY OF MARCH 2009 .
BEFORE
THE I-ION'BLE DR. JUSTICE K. BHAKTHAVA'f'SALA'~ A'
CRIMINAL PETITION No.::372/2GQ9«_ -I' '
86 .
MISC. CRL. NOT559/2009'-._
BETWEEN
Mrs. Sunita Kumari,
Age: 37 years,
W/0 Mr. Manoj Kumar, -. v
N0.B4-356, Kendriya Vihar, . A
Venkatala Amanikere, , '
Yeiahanka, H _. , .
Bar1ga1ore-560 064.? i _ " _ ' Petitioner
{By Mrs. Rupa B"P__, Adm', Aésociates, Advs.,
for petitioner) . . ' p
AND: .
1. State» Qf'I{arniataiKaV,ii"'V __
By Yelahanka PQ'1iee"Statiion,
:fBanga10re« V'
aRe'p. by State Pub.1iC"}7rosecutor,
High Court of Karnataka,
« - -B.ajvngei1ore»56O
M--ré;-- E_\Eoor¥3;1s~Sahr Siddiqui,
v V._Age.' 36 years",
i WV]"o--._Dr. Afgha M A Siddiqui,
. A _No..E2~3¥~2,09, Kendriya Vihar,
V" _. ' A Venkeitala Amanikere,
Cr1.P No.572f2009
&
Misc.Crl.569/2009
Bellary Road,
Banga1ore--56O 064. Re spondents
(By Sri A V Ramakrishna, HCGP, for respondent No.1)
This Criminal Petition is filed under Section 482″ Code. of .g
Criminal Procedure, praying to quash the “proegeedinpgsr 1 WC I
No.2l545/2008 on the file of CMM, Bangalore. . -r
Misc. Crl. No.s69/2009 is filed under seem, 482ilo.fvthe Ciocie
Criminal Procedure, praying to stay’v–.l4g(further ‘proce_dings in C C
No.2l5-45/2008 on the file ofC M M, Bangalore: ”
These cases coming on for_..}¥;dmiissiond.ay, the Court made
the foilowingi * T’ =
The petitivoner/acicosed.VinuCi”C___l’«lo.21545/2006 on the file of Chief
Metropolitan Magistrate’ is before this Court under
Section 482 of the Codejof Procedure praying for quashing the
crirnina’l-proceedings for theiioffences under Sections 335, 509, 326 and
. S06 ofme’ ~i§fe15’ai.:cpde.
2. LeiarnedVCou3nse1 for the petitioner submits that the ingredients
«–ofi..1S~e.ction 326″ofi’il P C is not made out and apart from that there are
«dajifis deiay in filing the complaint. ft is further submitted that now
‘_ stage for framin s.
Cri.P No.5″/’2/20(}9
&
Misc.Cri.569/2009
3. The petitioner has got all the statutory remedy to address
arguments for discharge, if there is no prima facie case, beforegt-hie.._triaI
Court. I see no good ground to entertain the Petition.
4. In the result, the Petition failsjiianciilii ”
dismissed.
survive and it is accordingly rejected. it .3
Consequently, stay petition not