Karnataka High Court
Smt P S Chitra W/O Dwarakanath C N vs State By The Station House Officer on 11 August, 2009
IN THE HIGH COURT OF KAR.HA'l'AKA AT BANGfiLOF".,E
DATED was THE'. 1 vb DAY op' AUGUST, 2009' 'f ~ V,
BEFORE
THE ir~iON'Bi..E MR.JUSTICE sua:.~15s§§'é,.V'A'D711}'
CRIMINAL PETITION
BETWEEN:
SMT'. RS. CHYTRA,
wxo. DWARAKANTAI-1'{1_.N.
AGED ABOUT 45 Y{9A¥¥S.]
RESIDENCE AT 1R£;,3
§§1AS'E'PARK}20lf';D,
MAL:,EswARAM,._ '
BANGALORE %-w5;50V%oo3--;::;_ ~
I '~ '1. ....PE'I'ITIONER
(IN CRLP 910.344/2009)
~(By"3;i;i£.»S.:'P,x1é*rHAsARATH: 85
" ' 9;-;;.M.';e.s:21i<2ar~z*1*2aAdvs.)
--'K.'M.SI'r§RAM V " ..... .. «
310 Law MUTHI} KRISHNA risk,
'AGES 'ABOUT5 3. ' YEARS,
RBLs:*£:~:[re'a:3. ££'I',_ :~:;*4; 1;. 13,
SUE: RAl_\_«L!§.I~I'f££" ;\1_A€';é.R ,
RAJAQJELBIAGAR :g_m:>r'sTAGE,
E3ANGAE.»_QRE_§'-4 €560 010. ..PE'}'I'I'I<")NER
(IN CLRLP 930.345/2009)
{By Sri.M.S.F'AR'THASARA'I'HI 85
SriKM.P.SI-?II{AN'¥'H Adve.)
V STATE: BY
THE STNFIGN HOUSE OFFICER,
VIJAYANAGAR' }'3C)I.iCE $3'{'A"l'}ON,
VMAYAHAGAR,
BANGALORE --» 560 040*
-4-
against body, agaixxst repufaizioxi. against the damage. In this
case, the compiainant aileges that, she is the wife and thegfeafter
the petitioner during the subsistezme of the saici maI1*ia;g"e_ i}.as
disfaoneatiy married another woman. in my .
case is made out for the ofience ymlishaljle under' " ~ 'V
the IPC. The allegation also (10 revealed the .éafi;e.t;<i:e'
under Secfion 506 of the IPC.
5. in so far as the juIis{iicfio_;ei:eo:;eerfieé.;[_ 'vtvlhe eomplaint
is filed. Second m3niage~--..._i$ 'Vyalikaval police
jzuisdiction. in is in__this fife observed that,
investigation to be' V'§:fa.h,:;k"f;i€!e:.$"':§)oIiee. There is no
error of jurisdictaien, .443" itfielf is filed before the
Vijayanagar police; "after itxvestigation and
after tzoliecting infoxmetinji h.a..3 charge sheet.
_ve:iiser:w:.»tions are made on the interpretation
gmder Seeiéoiie of the IPC, hewever, they are only
fc$;t*V;.1A:'i3e of.--__é:m:eic1e1'ing this getition. These obsexvaticms
*APf -
be"influeI1<':e.the trial Court; while considering the matter
-
‘z?see;2I?:ii11gly, both the petitions axe dismissed.
Sd/-
JUDGE