High Court Karnataka High Court

Sri Shashank Dwivedi vs The State Of Karnataka on 1 June, 2009

Karnataka High Court
Sri Shashank Dwivedi vs The State Of Karnataka on 1 June, 2009
Author: Subhash B.Adi
- 1 _
IN 'THE HIGH COURT OF' KARNATAKA AT BANGALORE 
DATED THIS THE EST DAY OF JUNE 2009 V 
BEFORE

THE H()N'BLlE3 MR.JUST§CE sUI:3§iAsH B;fi'D:I:f..   V'

cmmxm. PETITION HO.2213lQ€¢0 9  ':   "   é » T T

BETWEEN :

1. Sri.Shasha11k Dwiveéi.

S/0 Yadavencira Dxvivedi ..

Aged about 36 years ' 'A  "  
Prcsidenfiy Itsiding at C1_1vf2,._ V __ 
Alakananada Aparhneni, ' ' _ _   - 
Uttara Prad_.r3:;-zii (I.f;§3?.} Stat;   V' V .

2. Smt.Suqh"t;tai"I?eiuiix';yVV _ ._

W/o Sjri, shashank §'}w*ivéc1i'
Agfid a'£;_ou;t 33 j,'r'ea1-"s  _   ' .. ' '

Residing at «No. 1(}5'9 ,'  .._(_3ms.:s,

W31 Main, EWCfEI}C6V"C0lQIi}f,  

HAL Ii Stagé",~. I1id.ira _ Nagaii

Bangalcnz --- 55:}, (138 .. PETXTION ERS

(By  Adv.)

AND;

 Statxi"-:3f  by
_  PolicéfSt&ii0n .. RESPONDENT

c S:*i;v1’~§cs13′;:1a§)pa, HCGP)

Tms Cfimixztai Pefifien is filed under section 432 af Cr.P.C.

_ “;;§}szy~:ng to quash the cnfire proceedings in C.C.No.36939/ 2006,
‘ geifuriing an tha fila of the Hozfbita P9’ Add1.CMMC, Bangalore City,
‘*« . Vat” B’10rc.

This Petifion Gaming on for Admission this ciay, the Ccrurt
made the followisag:

riicdjzatcd ti1Edi:§.putc and has resolved by agxvement

for pefifioner N-3.2 submits that, the matter is
terms of agreement datsci 28.5.2009 before the
x Petifioner N02 is also present befom the Court and
V §33v:fiM§ €knoWledges the receipt Gf demand draft for R$.5,()0,,0GC1;’ ~.

Both petitioner NQS. 1 am} 2 apart fmm filing joint pfltitien. are

-2-

0 R 3 E K
This pfititiflll is yresenttzd by petriizioner No.1 .M

gsetitiomzr No.2, who is the camplainant. Pefifi¢n._ci fi”_:
camplaint against petitioner No.1
sister for an c-fiance punishabie »1z n£ier ‘&’§::’£iA(.}11
Wiflix Sections 3 and 4 of the S I13
puxsuanse of the same, niégztter and
charge sheet is filed and noxg? pending on the

ft}: of IV Addifiongi. Bangalore in

C.C.No.36939/ ~ ‘

2. when pending before the leamed
Magistrate, n1a’ti§.:i~’:.L:Vta7j5a§S* to the Mediation under

Section 8_9_of thé’ “Procedure and it appears that the

appearing for Smt.G<:ei:hadev1'.

present before the Cam': and aiso submit that the mattfir is

resolved in terms of the memorandum of settiement stated abéive,

In View 0f the swe, mattfir is clostd.

Accexdingly, the petition is al]owe;_i,…. The "' V
C.(3.No.3593€3{2GO6 pending on the £115' effthéi fi.'f A'di§};.CM!%.{}";A::$_"

8:–:u1ga1ore stané quashed.

Both petitioxxer No.1 a¥;1d_ iaetitibixféf jiemifitied to
Sign the cmder sheet. 4′ _
sa/~
‘ 1; %]’udge

Xi _____