High Court Karnataka High Court

Mallappa vs Smt Annapurna on 27 November, 2008

Karnataka High Court
Mallappa vs Smt Annapurna on 27 November, 2008
Author: N.Ananda
IN THE HIGH COURT OF KARNATA¥A[  " 

cmcurr BENCH AT DHAR\I(A):« V V" 

IJATED Tms THE 27118 mi; 6M%9'§*EusB*3 1§,_ 

BEFORE  A
THE HON'I3LE MR'  .mjAr&'ij}{  

CRL.§>.N0.4§*fs: 

BETWEEN:

1.

Mallappa,    V' " 
R] o:  

€$mt.  .6"-Maiiappa Hcbasur,
 Major, V€}<s§::_}¥ic:g:£srho1d,
R] Navalgund.

. ;jSm1;.  W/0 Fakhappa Hebaur,
 Major, Ova:--Household,
R/Q;  Taluk: Navalgund,

.    Ba? Hanchm amani,
.  Mafiir, Doc: Agiculurc,
 R/5):' irialaktxsugal, Taluk: Navalgund.

.  1 ya Kistur,

" Major, Occ: Agtricultme,
JR] 0: fialakusugal, Taluk: Navalgund.

Smthdafiawa, W/o Adivcppa Kistur,
Age: Major, Occ: Houaehofi,
R/oz Halakusugal, Taluk: Navalgund.



7. Shivappa Angadi,
Age: Major, Occ:  ,
R10: Dcvikoppa, Taluk: Kalaghatagj.  "  
.. -i"E"I'Vl'!fIVO-N'E.!2"S  4_

(By sn Ashok s.Mcnasinkai, Advocate-abs.-=.-ntaf  .

AND:

Age: Major, Occ: Householédfi "
R/0: Basapura, Taluk:   * -- -' 
Not at Kittnl, Tsluk:    " ;..RESPONDENT

Smt.Annapuma, W/o Mallappa HAe-‘béisur,

(By Sri Dincsh M. xu1k.§;ni,–.5¢;v;x:at¢,; %

Tags cfgsécama 482 Cr.P.C. pray1ng’
to ssxtt-Iasigié; théft.;i:npugned “uet dated 3.7 .2004 passed by
the;..tMF_C,’ ix; ‘£:,C..No.647/ 2004 {P.C.No.15/1999).

‘g'” on for admission this day, the
Court ma§Ie..the .foI39wi;.t”‘g:
<* ~ " % ORDER

1 .-V"rph»ve,A:it:spon£icnt is the first wife of petitioner No.1.

" . is alleged to have taken a seco. nd wxfe-' when

$15. was subsisting with respondent. Petitioner No.3

AA ' is.' mother of pctimncr No.1. Petitioner No.4 is the uncle

petitnloner No.1. Petitioner No.5 is the maternal uncle of

T pcfltioner No.1. Petitionarrs 5 and 6 are sisters of pctitionacr

No.1 and petitioner l"io.7 is the husbami ofpetitioncr No.8.
1"') .. cr2'I'v'3*1*"'~- '

3

2. The respondent had filed a coxnphint agmnst
petitioncrs ailcfing an ofiencc punishable under 494

I’/’W 109 i.P.C. The learned Magistrate after

statement of respondent and statements ”

respondent. has made a details-,i1″‘o:r1cr 2

petiticners I to 8.

3. Considering the dfi V’ ‘ haviiig
regard to the p’éirties; i am of the

opinion, thc of pxnccss to

494 1’/w 109 I.P.C-., cannot be

found “fat-11?, are no grounds to quash the

petition is dismissed at the stage of

Sci]-

Judge

Eta’