CrE.P No.382/2009
&
Misc. Crf. No.380./2009
IN THE HIGH COURT OF KARNATAKA AT BANGAIjo_1éVdE- A.
DATED THIS THE 19TH DAY on MARCH H
BEFORE
THE I-IOIWBLE DR. JUSTICE K. BriA;{if:¥xAvA'£$ALA "
CREMINAL PETITEON /"2Qo9.;p'
85 p
M1sc.GRL.38o-;--2o"_o9 "
BETWEEN:
Shri\/ishwanatha vidya.;sa_msthe,*-V.; _ .
Dr. Radhakrishna Teaehérfil =i A V
Educational instit"u__Iio"ns,lA1.._V.if. " _:
Vishwanathapuraj .3 l' » '
Devanahalli, _ .... '=1;,___ --.
Bangalore--562V 1lO'."~ _V 7'; '
Rep. by its Seoretlaryl ._ _
N M Theerthe Gowda. V H 4' ; = V Petitioner
(By Sri M Skéjendrapraisod, Sr. Counsel, for
_Rajve_n"drgpratsad As'soc*iates, Advs., for petitioner)
AND} '
" B 1 Police?' - __
V'.;-Gangenahefili, -.
-4 ]3'%T.1ga.101"€: A
'[_Superinten"dent of Police Respondent
Ashok Haranahalli, Adv., for respondent)
Cri.P No.382f2009
&
Misc. Cri. No.38()/2009
This Criminal Petition is filed under Section 482 of the of
Criminal Procedure, praying to quash the complaint. »’in’j–_Fl<R
RC.21(A]/2008 of respondent/Police. u .
Misc. Crl. No.380/2009 is filed under section. u
of Criminal Procedure, praying to stay furither.investigation iin_fR.iC..
No.21(A)/2008 of the respondent/Police. j. ' " V V '
These cases coming on for Admission thisday, theCourt i',rI1iadre* *'
the following:
ORDEl§_.._.ii:”v.._
The petitioner/accused 21(A)/ 2008 of
CB1/ACP, Bangalore, is_’before;’this 482 of the
Code of Criminal fort: the FER for the
offence under:CSiecition:s, 471 of the lndian Penal
Code and Section_ 13(2):.””iri/w_r’See.tion 13(1){d) of Prevention of
Corruption Act.
.vl;earne.d”CVouns_el for the petitioner submits that there is no
Riprvima facieilicase*.i«i’r:r_r1e;de out for the offence alleged against the
_ ipetitioner and thehipetitioner is only the Secretary of Sri Viswanatha
.j’v’idya:”Sa1ns.the,i Vishwanathapura, Devanahalli, Bangalore, and the
C”-iipetitiionepr iisibeing harassed by the Police. Therefore, he prays for
the proceedings. It is also submitted that the petitioner
Ls
L»J
Cri.P N0.382/2009
&
Misc. Crl. N0.380/2009
himseif lodged a complaint against the Regional Committee,
Bangalore.
3. It is the statutory right of the Investigating_Ofiicer_ it'(3d:I’€g1Stvé1′–.VV
a case and investigate. The offence aiiegeid is
under Sections 120-8, 420, 468 and 4571 o1′.the
and Section 13(2) r/vv Section 13(1)(d’)’c’..o:f’ Preventioiniiof ‘Corruption
Act. At this stage there is no goodi~gro%§1nd:to the
4. In the result, the Petitiasn ‘faii’s* and the -same is hereby
dismissed.
Consequentiy, the Misc. Cri. No.380/2009 does
not survive and thie”refoi’e theisszneiiiis rejected.
r
Sd/-§
Iudgfi’