High Court Karnataka High Court

Dr Mohan Keshavamurthy vs State Of Karnataka on 5 October, 2010

Karnataka High Court
Dr Mohan Keshavamurthy vs State Of Karnataka on 5 October, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED '91-ns THE 5TH DAY or OCTOBER. 2010
BEFORE V 'j

TI-IE I-ION'BLE MR. JUSTICE B.SREENIV1§5.;'§i5L§" _

CRIMINAL PETITION No. 56o5e0p$Lei2o'o"Q%eek   

CRIMINAL PETITION. LNo;e'5-604   :2 
IN CRL.P. N0.5605/O9  1% "  I V'

Between

1. Dr. Mohan.Keshav'aIfiufl:hj;_ ' '_ ¢ .
S/0. I-I,«S;«.Kesh:1va;mirt'hy*  
Aged ab.ouiA;?I;--8 Ye.2_1rs:»_ _ i_ . 
R / af F131" Nb .' 'A. 3 :[XH_'c'tI'1d
1\(Ia11theI"o¥:?.:Q41, Wh_ite"I<{_Qus_e,

15*" Crejsvs,  _Nagara,_ 
Bangalore.;.56Q"032.. M e

2. Dr. L~.--,i\|';vRaj_uA,1_  
; ' {"3/0. S.  VS'r'ini\'-'asa Raju
" ' Agedv%'ab01i1%  Years
_ R,/at_ NQ.788/E, 3111 Main Road,
3 '= _ 2»r,1§!"5t'ag'e9 Vij ayanagar.

 A. Bai;ga1Q'1~e' - 560 040.

 Petitioners

(B;y Sri. C H Jaclhav, Adv.)

 State of Karnataka,

By Sheshadri Purarn Police Station
Bangalore.
Represented by the



I' J

State Public Prosecutor,
High Court Building.
Bangalore ~ 560 001.

5%..)

Dr. Patil P.M

S/o M. S. Patil

Aged about 54 Years

Chaithanya Hospital,  
No.80, 31" Cross, P & T Co1o1ay.._4  B
R. '1'. Nagar,  ' ~ "
Bangalore w 560 032.

  

[By Sri. B. Raja.s.ubramari§;'--a'Bhat,' HCvGI;?.f'or R. 1,
Sri. K. A. Chaodr-3as];eka.r.Adv. for R2)

This Cr1.P fi1ed...I.Ig/3.482..» c"t~.p;e'.hy the Advocate
for the petitioners pjjaying: thattthis Horrble Court may
be p1eased_Vt_o  _aside the order' dated 6.3.2009 in PCR
No.5045/'QOQQ; """"p__ass.ed  by  the VIII--Add1. Chief
Metropo1it--an'~M.;1gistra.te.B.' Barigalore City.

IN cIé;,.1=..*No';'3@4[gO9_:V----.. ' 5
Betweeian " V
'1    Seetha. Belavadi

' Wt,/o"; ._Dr. Mohan Keshavamurthy
Ageda_a"bout 38 Years

   " mat. flat No.A3--204, White House

' 15$-"flCfDSS, RT. Nagara
Bangalore «W 560 032.

 _ 2. B' 1:113. Venkata Krishna Raju

 S/o. SR. Srinivasa Raju
" Aged about 45 Years
R/at No.788/E, 3*" Main Road,
2*" Stage, Vij ayanagara,
Bangalore W 560 040.



Mrs. Lakshmi Priya

W/o. Dr. L.N. Raju

Aged about 36 Years

R/at. l\¥o.788/E. Sm Main Road.
2!" Stage, Vij ayanagara,
Bangalore -- 560 040.

Mr. Vasudeva Raju

S/o. S. R. Srinivasa Raju   
Aged about 46 Years   
R/at. No.9801, 67"' Avenuej  A'
4--R. Rego Park, ' - 
NeWyork-- 11374

USA

Mr. Venkatarama1i"Raj.u  " '
S/o. S. R. Sriniva§a.i.Ra._iu"' 

Aged abou..t.44 Years. V _   A "
R/at. No.'E"88/E.¥_3r<! jsam Road, 
2nd Stage, ':%f'i}fayariagara.._.- fa 
Bangaloife _--" 5'60 04.0.    A

Mr. V"en§i.ateshura1*a' Raj L1 
S../ 0  S. R". 'Srifiiyasaflaju
Aged about #1-.3.Ye--ar's«. 
R/a"L..__N'o,4'6,_ 115* _C_ross,

_ -RT. Street,»  i
~  Bangalore'-.  053.

 Petitioners

it   H Jadhav. Adv.)

A C} no} f 

4- State of Karnataka,

V'  By Sheshadri Puram Police Station.

Bangalore,

Represented by the
State Public Prosecutor.
High Court Building,



Bangalore -- 560 01.

Ex.)

Dr. Patil PM

S/o. M. S. Patil

Aged about 54 Years
Chaithanya Hospital

No.80, 3"' Cross, P 81 T Colony,
R.T. Nagar,

Bangalore -- 560 032.   

. ' Reisponcienltsi ._

(By Sri. B. Rajasubraniainya  1.
Sri. K. A. Chandrasheliargi Adv-. for R2 }

This Crl.P fi1ed"'--U/_S.'48f.2by the Advocate
for the petitioners praying that this }lon_'_bl.e Court may
be pleased to set asidethje order date-ti.' 06.03.2009 in
PCR No. 5045,'2,(i09 passed byme viii Addl. C.M.M., at
Bangalore .Ci.ty.5fU__-_'_ ~ 7    

 coming on for Admission,
this clay, tlie5Cou7'rt',  the following:

   1) E R

 .,Petitii;ners...inA't.hle":above petitions have sought for

   prooeledlings in PCR No.5045/09 on the file

  'aft ll\'/'ili:"i4itiel.1V';t~.C.;M.l\/I., Bangalore.

  learned Counsel appearing for the

 Appetitioiaiers submits, allegations made in the complaint

C'--_lareFfalse and there is no case made out for registering

 " ~~the complaint and referring the case for investigation

%



and he prays for allowing the petitions and quashing
the proceedings.

3. Learned Counsel appearing 

respondent submits. the trial Court  

cornpiaint fiied by him has ju;s>tMre«ferI’:ed_:

Police for investigation and thelsarne can:1O’t».b.e “souglit

to be quashed and he of the
petition. N l A l

4. It is to be respondent
filed a petitioners before

the trial’ of Cr.P.C. alleging that

t.he3:}.._haVe.lc’l;;nrnitet.ed:”offence under Secs. 420, 120-8
read w’ithllSecl. All that the trial Court has

dea.ne’1is,V it Vregistered the private complaint as PCR

and referred the same to the first

“.respond’ent*ll– Police for ir1vest.igation as contemplated

undeij Sec. 156(3) of Cr.P.C. Even before Police

jpifoceeds to investigate the complaint, petitioners

have flied this petition seeking quashing of

proceedings in PCR No.5045/O9. If the petitioners

are of the opinion that they have not

3?

committed the offence alleged in the private complaint
filed by the second respondent. it is always open for

them to appear before the Police and make a

if necessary produce documents and establisti

are not guilty of the offence. :}f”th’e«

there is no case, they may file .Police–::afte’1″._VV

investigation find materi’a~ls’*-. prinia V ‘Vfaeielfl disclose it

commission of offence’ alleged la.:inll’i:h«e coiriplaint, they
may file charge sheet.

5. oi’. the”tri’al:.Court..7in registering the

complaint reslpondent and referring

the same to Policelfofiniiestigation cannot be termed as

abuse of procesls. of .1aw}..’i’

. llll “Criminal Petition is dismissed as

ycievoidv :o«f_yrr1eri.t’s.

Sd/”

judge