High Court Karnataka High Court

Latha Shenoy D/O Narasimha Shenoy vs Muneesh Kumar S/O Sathish Suvarna on 12 January, 2009

Karnataka High Court
Latha Shenoy D/O Narasimha Shenoy vs Muneesh Kumar S/O Sathish Suvarna on 12 January, 2009
Author: N.Ananda
 , Mtmisssfi KUMAR «S,f_Q«SATHISH SUVARNA

 CRL.PzF.£.I;ED U/S. 482 CR.P.C. PRAYING TO QUASH THE
, *9R0cEED1NGs m <::c.No. 3486/98 (p.<:.1~:o. 1050/973
 are 'rm-.:_'§':;E are THE JMF-'C., u comm; MANGALORE.

 -.    This petition, coming on for hearing, this day, the
" V   made the folluwing:

{N THE HIGH COURT OF KARNATAKA  3 A'   A 
DATED THIS THE 12% DAY;:J(5F :JA.NUAR'§"QOQQ, 

BEFQRE %

THE HON'BLI3 MR.  N.'.rmARt)A 

CRIMINAL  or 2003

BETWEEN:

1. LATHA SHENQY' I:x.fi_') NARAs§m'HA.sH~EI~JO¥V«
AGE: MAJOR    .1 _  1;. ,
R/A L:xXM1;'NIV'A.S;"AI:$HAt;a NA__GAR=_ 

III CROSS, RA1v1Arg1UR'?HI..NAGAR" j
BANGALORE      .. PETYPIONER

(By Sri:}_ K PJ1"NAv'F}U{AJ,' .abv§)'cA-'rE)

AD

uun--¢-wIwI-

 - AGE: MAJOR».'
 . RmNo.1'.«a2g3;+vARsHA'
 _ PERLAGURE-caoss, PADAVINANGADY
"MANCxAL@RF,_ -3'  RESPONDENT

(l3y”Sri. B-EQESHPANDE, ADVGCATE)

5. It is seen from the recQ3fd’s,– –

respondent/complainant had 1eg9J’i1di§i$e’~Vf£>’–th€:’4 ” ‘V

.2

Editor, Printer and Publisher of

and they have pleaded t11eir4..:§poie’gies VVh.;a,ve *

stated that copy of ~ petitioner

was published in apoleges
pleaded by :Pub1isher, the
eomplaiiaafff as accused, on the
other cited as witnesses,
counsel for petitioner

regaxfding of the complaint for not

” –i.m;;1e;a.d.ing”e* Edite1fi”Pfir1ter and Publisher cannot be

A from the records that petitioner had

complaint on 14.1.1997 maldng certain’

d:.”defe.z;§iato1y statements against respondent. The

..pet1’tioner instead of pursuing the complaint iodged by

‘ her, had given a copy of the complaint to the Editor of

newspaper ‘Hosasanje’ and got the same published in

the said paper on 22.1.1997. I” CE.” 9% firm

7. On consideration of the ‘IHIosas.aI1j%*;:’ ‘

issue of 22.1.1997, I find that st€1ti§iIitin1:$4’ma’d§’

respondent are per Se defamatorfi V

petitioner, the case would ” to

Section 499, has to

.. I .3 ‘K

8. In View of the fortagoillsg r 35-1′ L?

reasons statefi any merit in
the pet3’tioi.3,j,!VV is’ dismissed. Since
the year 1998, the trial
court trial.

Sd/-

Judge