High Court Karnataka High Court

Sri M Gopalakrishna vs Smt S Sowmya @ Kavya on 3 November, 2008

Karnataka High Court
Sri M Gopalakrishna vs Smt S Sowmya @ Kavya on 3 November, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH coum or KARNATAKA AT BANGA§..w;'3--§§.E': ' 

DATED THIS THE 3*" on or: NOVEMBER,...2 {'§0$' 7T.f 3 T

BEFORE M
THE HON'BLE MR. JUSTICE Asytok"i3;% %HINcHMI{;f.ég:"
cm... PETITION no.113:1oF 2oi3%3
BETWEEN

SRIMGOPALAKRISHNA
SIGNMUNIYAPPA
AGEDZMYEARS
RJA No.2o7,MuNEs;3wo;xJR0Ab,
n:A(;A1AHNAPA1«vA5 % A '
MARUTHISEVANAGARA.._P£JST A
flANGAL()RE~3_3 M A V %

-- V ,..PETITIONER
« kk (ext 59.: sme1L%s% ma, ADVOCATE)
AND

swig SQWWA @_ AKAWAVV. .....
wig SRIVGGPALAKRXEHNA
AGEB AEOUI 23 'r'EA§;s---.

Rm Nc,83;_ G0wR:£$iiAM"'

" =.__KRISHNAPE"A GARBEM;
C 2* RAMAi's%__flAGAR 9057,

_ * T §AhEG:.Ai..0RE-93

_ L _ T RESPONDENT
= (BY SR} (.1 3 GQPALASWAMY, ADVOCATE)

% Ttfzzs CRLJ3 IS FILED U/8.482 crmc 5*: "ma ADVOCATE ma

;THEx PETXTIONER PRAYING THAT THIS HOWBLE COURT MAY BE

--91__E§kSED TO QUASH me IMPUGNED ORDER DT.1fi.2.2008 PASSED av
'IH¥:' XI ADDL. CMNL, MAYO HALL, BANGALGRE IN FCR !\£9.9/2908
" TAKING COGNISANCE AGAINST 'me pmmomen FOR HAVING

COMMITTED AN OFFENCE U/S. 494 OF THE IPC AND U15. 1? OF THE
HINDU MARRIAGE ACT,

This petition coming on for admission this

made the following:

The petitioner has sought the quezihinoof the

16"' February, 2008 passed the¥ Adcii.tion'ai"

Metropolitan Magistrate, Mayoheii,_"'B:e"ngaioré._fn"*ei5Ci5t}iiio.9 of V

2008 taking cognizance e§e.i_nst_«"i'ti1§j'j4petit'i.onerVifsorv having
committed an offence' Indian Penai
Code and Section 1?' oi'~the Hindgii eiiilerriiefzjie 1955.

2. Sri :eun_ii.A counsel apibearine for the
petitioner subrinites of higamy is not supported
by_ an ioteé esridenceiflii

»3}*S:ri €::.G%.'.¢epaiaswamy, the learned counsel appearing

for tihehh-resoonéent"submits that sworn statement of the

v'v".t:orriVi3iaine'nt, 'fimother and her father are recorded. He

eo_hrni'ts that a chiid is born in/out of the wediock

petitioner and second wife, hi. Chitre.

My scope for interference in the proceedings under

iiection 482 of the Code of Criminal Procedure is rather limited

Q55.

£9 situations like the cempiainant not disclosing ting

proceedings being witheut jurisdiction, abuse of

iaw, etc. Whether the petitioner has Cf3f!'iffii«'?iti