High Court Karnataka High Court

Raghavendra Guruprasad Hebbar vs State Of Karnataka on 30 July, 2010

Karnataka High Court
Raghavendra Guruprasad Hebbar vs State Of Karnataka on 30 July, 2010
Author: Subhash B.Adi
. -1-
1!? THE HIGH COURT OF KARH.&.'i'A!{.A A1' BANGALORE

DATED THIS THE 3031 DAY OF JULY, 2010

BEFORE

THE H()N'BLE: MR.JUS'l'§CF; SUBHASH B A{)Ig"'~  "
gmnalrmr. pmmoa xo.':?312o1o    

BETXVEEN:

Sri. Raghavendra
Gnruprasacl Hebbar
Slo B.J.S. Hebbar
Aged about 85 years
R] at Yelemadlu Village
Durgadabetta Post
Kappa Taluk
Chickmagalur {)istrict.V

2 " '  ;, ... .--~PE'I'I'}'IC)NER

 QQQQ  'A T'=?{BY  VAV('1v.)
AND: ' V V H' "  "
State ofKar;1ataI<fa VV 
Rf?P- by $'§i3'5€ 935119" 'A 
PIbfi{f:C11'fQf',t}3.rO&1gh  ---------- 

Jayapura Police Station. ...RE'.SP{)Nli)§~3NT

  Eaja Subramanya Bhat, HCGP)

mtg ckimziéiaz, PETITION IS FELEE) UNDER SECTIOEE 482

~ 17.1':V<;:4;2_;';:«..'1i" THE cu. (JR.iZ3N.} 8.5 JMFQ, KOPPA {N so FAR AS 11'
 R.ELg:fE*,s TC} THE PE'I'i'I'EONER.

THIS' PE'Ti'1'ION C1OM1NG ON FOR ORDERS THIS BAY, THE

  COURT MADE THE FOLLOWING:



ego

O R D E R

Petitioner has sought for quashing of the proceedilfxgeizg

C.C.No.481/2909 on the file ofJMP’C, Koppa.

2. Complainant has fileti a oompiaixgt ” =
police, Chiekmagalur, on -1.8.2069
under Sections 323, 325 r/W 34 offizeh IPC
a case in Crime No.25/2009. the
accused were digging a. obeeroefion to
the free movement of {;he at about
12.30 p.111. when “:fi1e._e}:oused assauited
on the face of gushed him, he
sustained to éiiehflospital.

3. 011 glilegatéon, the complaint is
Iegstemd made and the charge sheet has
i’6 ee:;._ Mottefiis for trial. At this stage, this

pevtit1′:o;o_’1ia*.s: for quashing of the proceedings inieralia

vgfiegng ,__t’E;at,V_ oflegafion made in the complaint are only

believe “£31. story and there is no trmih in the allegation anti

‘$230 delay in filing the complaint.

«A 3%». Whether the allegations are true or not, whether there

-1′-3,’ delay to the proeecution case, are 3}} matters to be

Vkonsidezed at the stage of trial. However, grime faeie allegation

discloses the alleged offence against the aocuseri.

-3-

Hence, in: the cizcumsmnces, i find no goeci groimd 1:0

interfere with the proceedings on the file: of the nial Gourt, K

Accordingly, petition fails and same is dis:nisset:l_.;””*~ «’ A’

é ‘
IUDGE&&g_Vj

mp; –