High Court Karnataka High Court

V V Ramadevi vs The Station House Officer … on 7 July, 2008

Karnataka High Court
V V Ramadevi vs The Station House Officer … on 7 July, 2008
Author: N.Ananda
in: THE HIGH coumflaiz' KARNATAKA4... -_:_ ..._

CIRCUIT BENCH AT GULBARGA % 7 * --' %  %

DATED THIS THE 07TH DAY OF gum?  3 _: "  

BEFORE

THE HOINPBLE Mi'{..;,fUS'I"1i7v.'I§i"N.ANV!3si*+I1';$f§ 1 'jg 

CRIMINAL PE'z'1'r1i§1a1;1_y;:_:, V1536-Q'? 
BETWEEN:  V _ % 1.  

Smt. V31. Ramadevi

w/o. v.v.R.I:,1?rasad _  "  
    

Doc; Managing E):1.te:, Advocate)

 ~_   Sfafion House Oficer

_.;s.:

 Police Station.

'"M.Veerbhadra Rao
8,' 0. M.V.Ratnam
Aged about 28 ycazs
R} o. Movva of Mavva Mandala
Krishna District, AP.



ORDER

The petitioner had filed a complaint under _
Cr.P.C., against respondents 2 to 5, ”
punishable under sections 447′, 379′. 0

468, 469, 471, 417 r/W 34

2. The learned tfxé’ to
Police Sub-Inspector, 156(3)
Cr. P. C. The In,ve§:£ig_;a:t:in;;””(J’fi:i’}~:=rV1″” accused and
they were };efo}03_ released on bail.
Order 01300? would disclose comp}aman’ t

had med a’*– gmtcéf The learned Magistrate posted

the far On 05.01.2001, complainant

V. firaa. the application filed for his cxcmptison was

had remained absent on

0 05.0’10.,2001,-.i5s.02.20o1, 16.03.2001 and 17.04.2001. On
complainant wm absent. The was Wm posted
K « sworn statement of L 011
007.2001, at the request of learned Counsel for

” complainmt, matter was posted for recording sworn

*’ .5
§\;. Q/iflr/”g__/.,,é’x/vi ‘;~… I

statement of complainant It was repeated till
On 26. 1 1.2002, apphacatixrn filed to ezgpt ~» ‘
appearance was rejected and 4’ ‘
nomprosecutien. Against
petition is flied under section 482 H

3. Against order’ non»
prosecution, section 397

Cr. P. 0., mstm-1

that exercise ofpawcrs
necessary to give cfibct to any

V’ to prevent abuse of process of my

to secure the ends of

.j’nnn-_’pmse.cution. Therefore, this pefition does not fall within
__ of section 482 Cr.P.C. The petitions: should
ava1k-;:d’ remedy ava1lsb’ k: to him under section 397

V Cr.P.C. N is

5.v-.fI:1.z case on 11%, compiaint was dhmissed for

mg/LA. (34»”(*&£?/v’ .

6. For these reasons, Pfltition is .’

7. The learned HCGP is to vhf i.

appearance within two Weeks.

SNN      Sd/-