IN THE HIGH coum OF KARNATAKA AT BAN6ALC)§E
DATED THIS THE 14*" my OF Aueusff
BEFORE
THE HON'BLE Mi2.JUSTICE MORAN:$H'Ar§l'f$N'AG§.§}fi§AR_ L
CRIMINAL Pgmiteu Naaisa/2m?y
Batman :
1 A. L. RAv11z;U1sr:A1"'<=-. , "
3/0 LA.i{SH"s3£;1;§IA Rm. -- A ;
A.G'i§f}!%.BC'}1.3'I' 3é3.;':'--RS',
E2:/AT NEARPANEUFANGASWR-MY
'1'E_MPL2;,S1§<;a"mim~a ' -
Tum.-:u.R DLSTV
2 Sm wfimawm-§ ._
, we RAW ..KU'E*fAR '-
.. {AGED ABC)U""P..32 YRS-
» "~£zA,Itr xvmaza PANWRANGA swam TEMPLE
« , SIRA Tomi
" » . *r'L:M':a;L;:~:: 23:3?
33: --.._'M'"'ré::.taE:s:i$fzA RAG
._ S/Q fI'i--EA'f?l~¥.AJ"I RAD
AGED -:+:;3<::uT 55 YRS
R/AT MAMATHA CGMPLEX
(£11331 mwn
" MAHAVEERA ROAD
"j_~'rumm112 ms?
' 4} Sm ssmsrraa BA:
WIO SURENDRA RAG
AGED ABCJUT 45 YRS
RXAT MAMATHA CONWLEX
GUBBI TOWN
MAHAVEERA ROAD
TUMKUR DIST
, 3 .
Station, Nagamangaia Taiuk, for the offences punishable unclcr
Sections 323. 324, 143,144, 504, 506 1"/W. Scctien 1499f IPC.
The police after investigation, have laid the charge" the
oflencas punishable under Sections 143, 323,
Section 149 cf :90. Ncsw the 1f1at'i3er« is: tnfg, ' ;
C.C.No.230/2007 before the
This petition is filed under _"f§5i""aiuiéshing L'
the said proceedings.
2. It is oontcndeti' faetitioners that the
a}1egat§V£fo¥1;iija§fi,: the: investigation report
are a11 'fa1s-6V at:;d'A:.:£?($i1z;-§:$t:tt¥d, inasmuch as, the criminal
'' attended with main fides and is
V' .maii§;iuz;;;3ly 'with an uiterior motive for wreakm g
«M-," accused and with a View to spite him due to
firivété grudge. According to the petitioners, the
some haw wanted to harass them due to personal
A "gfi1&gc. It is further contended that the comp}aina111;'s sister is
Pavithra. Her husband is Kiran Kumar. The 15"'
" hfietitiencr hemin the maternal uncle of Khan Kumar. All other
peiifioncrs are near ralatives of 1°' petitioner and Kira]: Kumar.
\/5
.,, 4 .
Pavithra and Khan Kumar axe living separately and Iitigafions
are going on between the couple. According to the peiithnners,
respondent No.2 has lodged the ~txhe
pefitioners ta Wreck vengeance in the 5f
aforementiened matfer.
The petition is opposed by
Government appearisixg can V ei” .__1″=I*-,_
G.Dev:3mj, leamw c(3unselVAe—a;.§fiea’ii:gg oi: V-beheif of 2″‘
respondent.
” 4′ Smt.Pavithra has filed
C.Misc.NeI”3}_ 1:ef9ie;3′.MF.C., Clollrt, Nagamangaia, under
147 of VCr.P,_Q,.pra3zi11g for maintenance. The husband
_Vwife’.€;re: 1ixot liv;i11g tegether. The matcimonia} disputes am
Kixau Knzmar — husband of Pavithra is 1*”
pei{fionef’s” éistefs 503:1. Second petitioner is the wife of 1*’
V. petiijofiéf. Petitimtzers 3, 4 and 5 are the family members of
” Kumar. Petitioner No.6 is the friend of the petitioners.
Petitioners 1 and 2 are residing in Sira Tewn and
whereas, petitionezrs 3 to 6 are the residents of Gubbi Tmxn.
V’
false complaint is lodged at Nagamangala which is “p.l_ ace
from thase two places, is ta be aoctepted.
5. The allegation in the VV
other materials. do not ciisclose.
rightly concluded by the pofice’§fi ‘t1;e fifit’§;13ta1§#{§;{ *T3<1:::éfom,' : *
there was no justificatiog; for %i1vestigate
the ofience based on after 67 days
relating to the ve1y.incid:en*;. Bzxada in the FIR
anti other and inherently
impmbablmiv __ <'C'..ou¥:t is of the: opinion that
there. is no against the patitioncrs.
Mcmnaven.' -the éirjzfimal seems to have been
iiimizzigd main fides and the ssame i3
.4§,¢;x1gfi8'Li"1€Ti-'fig e::;1v.§i1:4%c:*:',a£:cused and with a View in spite them due:
–.V.T.T’_:’:fe:’1_”p;’ivate z}11f1_éf- personal grudge. In View of the same, the
before the Court below are liable to be quashed.
V. the fallowing orcier is made :
mé1§Qib’g.s§1y with an ulterior mntive: for wreaking
W’
The proceedings in C.(l.No.230/ 2007, pendixgg
of learned Civil Judge (Jr.Dn.,) 8:. J.M.F.C.,
stand quashed. *
Petition is allowed ar:cor¢:iix;¢gly. ._
“bk/ £3312.