High Court Karnataka High Court

Mr Vivekanand L vs The State Of Karnataka on 12 November, 2009

Karnataka High Court
Mr Vivekanand L vs The State Of Karnataka on 12 November, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 2"" November, 2009 
Before _
THE HON'BLE MR JUSTICE HULUI/ADI   P 1
Criminal Petition 472Lii/   -1'  V' V
Between:   A. P

Mr L Vivekanand, 36 yrs
S/o L Ramakmshnappa
Rxa # 73, 3"; Main, 1 Cross

Defence Colony, Indiranagar ' _ _ V -,_ , 
Bangalore 38 P' '  *   it   M  _ Petitioner
(By Sr: R Nataraj, Adv.l*- V   --  V P V P.
1 State of Ka1:1iata.l<at_--tby  _
Indira.nagar Police. Statieti  "
Bangalore' _  '-- 

2 Sn1£--»Kunjita Ma1a,4'3  

W10 late Rainarnurtliy _
A A "R/a HVAC Systems 'Ply! Ltd
» V ' it E4-5, 'i'l."i"~./l'v'c1i'l~1. l B Cross
" V&i.IIlPhVa'se, E)om_lii;j, Bangalore 71 Respondents

(By lS;._i_  V Rarnakrishnei, GP for State;

Sri Praveen l§.Ln"r1at'Raikote, Adv. for R2)

it Pffhis Criminal Petition is filed under S.»4£82 of the Cr.PC praying to

P  ejuasii.allAlpi'oeeedings in CC 22029/2.007 before the X Add}. CMM, Bangalore.

This Criminal Petition coming on for Admission this day. the Court

.. H   the following: Er]



!\J

ORDER

Petitioner has sought for quashing the proceedings pending before the
X Addl. CMM, Bangalore in CC 22029/2007 for the offences putiisliable

under S354, 509 and 506 (b), IPC.

Heard the counsel for the parties.

According to the petitioner’s counsel, respo’ndent.:’_’her5:ei1’_ has

approached him at the time of crisis when her l’;.usba’i’1d..cliedt.by-requesting l’ii_m

to be in charge of the company and on her assurance. and request,A,Vpeti:t.ioner has

invested _Vcon’§§paiiy”and the company is also making profit.
Respondent Coinplainant ‘w§’1s,_d’i*a_in’ing..=out the amount therefore, when the

petitioner qaesticnnéetl the .sai;”oe,A’helh’as been falsely implicated by making false

…..

. W}:lavin5gv.heard..Vthe counsel for the parties, it is noticed that this

cornplaint is V’s’l1o’_»xr_pto.V:1ia.\re been filed to retaliate the petitioner in connection

V witli moinetary.asp.e’cts and the company affairs due to some misunderstanding

3and”regarding’-misuse of funds. In the circumstances. impugned proceedings

V