IR THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
mmn mm THE 22313 DAY or
THE norrnm ma. JUBTlCE:1H.!:i;
csummn. ps1.'m9x !ie,7316¢"2§§3f§§._,
QETW BEN:
1.
AYYANAHALLI MAL.L2~KAR.JUNAL" ~ V . V ' * .
AGED ABOUT 44 YEAR"=§ '-- L .. *
SHANTHAPPA '- _ f '
occ COMPANY AGENT
R/0 vIRUE'>A.P:5RA=:_ 3»
KUDLi'(}i._ . 1 '
:£{A12IB'AsVA_PPAi";V ' _ _
2:2_GE:>1AB0i}?_,40 maaés ~ -
S/Q BASAPPA .
OCC-._A{3I?IL'r. _ '
R/O VERUVPAPURA AYYANAHALLI
g {UDLiG£».. _ '~
1.
PETITIONERS
' Mfs ;é'CI;I*:§ LAW FIRM, ADVS.)
S'I;ATE OF KARNATAKA
3§3Y KUDLIGi POLICE STATION
AA BELLARY
YEMMERA BASAVARAJ
AGED ABOUT 36 YEARS
aw
S/O YEMMERA SIDDAPPA
OCC AGREL
VIRUPAPURA
KUDLIGI
(BY SRLANAND K. NAVALGIMATH, HCGP"FGR R':1 _ "V .
SR} '1' KOTRESH, ADV. FOR R2) ' 3 V V
-- .
THIS PETITION IS FILED U,?_s';'~-sgsz (312'*.c:a~.1?.J'c.:, "i?:é;«w1:'~3G TO; V
QUASH THE ENTIRE CRfI'viI_NAL 'PRQCEEIRNGS IN
C.C.NO.644/2008 PENDINQIN 'rH5:1--1r='.;'1'3E COURT--0§i"THE JMFC,
KUDLIGI. ' 5 .. v
THIS PETITE-N c;( )"rV§{ 1'I:s:V}:;. (3§4I%_§v.12jr')ra'='§< ADMISSION, THIS
DAY, THE comm' ;s4Ar;;E'rH,E FC)J..LQ\FJI£~R'}:
fi §RD£R
.. under Section 482 Cr.P.C. to quash
__i11 C.Ci.No.644/2008 pending on the 51a of
Ji»!£F'5C;_V:itVVK¥{i:_11igi',"" .
A. s Second respondent filed a compiaint on
against the petitioners and the same came to be
“ncgiistcmd in Cr.No.44/2008 for the ofiiances punishable under
A ‘ Sccfion 143, :47, 143, 341, 323, 324, 506 R/w :49 of IPC.
dgvx,/\_
3
After completion of investigation, the Police have
charge sheet in C.C.No.644/ 2008.
3. Learned Counsel for the petitioners
respect of the veiy same incident on
filed a complaint against the 2″‘? :fC_$pOn&f{fii’- and o
same came to be registered in C1’fi%§o’}t4I /2008 foi;’the;:ott’ences
punishable under Section “3531, “($324, 504,
506 R/W 149 of IPC. The investigafion
and have;xnow_ {against 23*’ respondent and
others in (38. Counsel for the petitioners
contend; that tnerejts’ tielny of mom than two months in filing
respondent and the-refoxe the
be quashed in C. C. No.64»: 12008. The
Supreme ogufieieae 2004 AIR sow 1342 heid that delay by itseif
ground to quash proceedings under Section 482
Therefoxe, i decline to accept the contention of the
Counsel for the petitioners.
C7″”””k”%
4
4. Secondly, the leazned Counsel for the petitioners
contend that the medical certificates pmdueed: file
prosecution are false and they are contmxy to
prosecution. This is a matter of evidenee be
assessed by the Trial Court. Under
not proper for this Court to the.”evide;;{ce at V
this stage. . _ _
For the reasons _”L’he’apetition is hereby
dism1’ss(§d thefespondents.
3d/Q
Iudg”‘é’