High Court Karnataka High Court

A L Ravikumar vs State Of Karnataka on 14 August, 2008

Karnataka High Court
A L Ravikumar vs State Of Karnataka on 14 August, 2008
Author: Mohan Shantanagoudar
IN THE HIGH coum OF KARNATAKA AT BAN6ALC)§E

DATED THIS THE 14*" my OF Aueusff       

BEFORE 

THE HON'BLE Mi2.JUSTICE MORAN:$H'Ar§l'f$N'AG§.§}fi§AR_ L

CRIMINAL Pgmiteu Naaisa/2m?y  

Batman :

1 A. L. RAv11z;U1sr:A1"'<=-. ,  "

3/0 LA.i{SH"s3£;1;§IA Rm.  -- A ;
A.G'i§f}!%.BC'}1.3'I' 3é3.;':'--RS',  
E2:/AT NEARPANEUFANGASWR-MY
'1'E_MPL2;,S1§<;a"mim~a   ' -
Tum.-:u.R DLSTV   

2 Sm wfimawm-§ ._

, we RAW ..KU'E*fAR '-
.. {AGED ABC)U""P..32 YRS-
»  "~£zA,Itr xvmaza PANWRANGA swam TEMPLE

« , SIRA Tomi

" » . *r'L:M':a;L;:~:: 23:3?

33:  --.._'M'"'ré::.taE:s:i$fzA RAG

._ S/Q fI'i--EA'f?l~¥.AJ"I RAD

 AGED -:+:;3<::uT 55 YRS
R/AT MAMATHA CGMPLEX
(£11331 mwn

"  MAHAVEERA ROAD

"j_~'rumm112 ms?

'  4} Sm ssmsrraa BA:

WIO SURENDRA RAG
AGED ABCJUT 45 YRS
RXAT MAMATHA CONWLEX
GUBBI TOWN

MAHAVEERA ROAD
TUMKUR DIST



, 3 .
Station, Nagamangaia Taiuk, for the offences punishable unclcr

Sections 323. 324, 143,144, 504, 506 1"/W. Scctien 1499f IPC.

The police after investigation, have laid the charge" the

oflencas punishable under Sections 143, 323,   

Section 149 cf :90. Ncsw the 1f1at'i3er« is:  tnfg,  ' ; 

C.C.No.230/2007 before the  

This petition is filed under _"f§5i""aiuiéshing L'

the said proceedings.
2. It is oontcndeti'     faetitioners that the
a}1egat§V£fo¥1;iija§fi,:  the: investigation report

are a11 'fa1s-6V at:;d'A:.:£?($i1z;-§:$t:tt¥d, inasmuch as, the criminal

''   attended with main fides and is

 V'  .maii§;iuz;;;3ly  'with an uiterior motive for wreakm g

 «M-,"  accused and with a View to spite him due to

firivété  grudge. According to the petitioners, the

 some haw wanted to harass them due to personal

A "gfi1&gc. It is further contended that the comp}aina111;'s sister is

  Pavithra. Her husband is Kiran Kumar. The 15"'

" hfietitiencr hemin the maternal uncle of Khan Kumar. All other

peiifioncrs are near ralatives of 1°' petitioner and Kira]: Kumar.

\/5

 



.,, 4 .
Pavithra and Khan Kumar axe living separately and Iitigafions

are going on between the couple. According to the peiithnners,

respondent No.2 has lodged the ~txhe

pefitioners ta Wreck vengeance in the 5f

aforementiened matfer.

The petition is opposed by

Government appearisixg can V ei” .__1″=I*-,_

G.Dev:3mj, leamw c(3unselVAe—a;.§fiea’ii:gg oi: V-beheif of 2″‘

respondent.

” 4′ Smt.Pavithra has filed

C.Misc.NeI”3}_ 1:ef9ie;3′.MF.C., Clollrt, Nagamangaia, under

147 of VCr.P,_Q,.pra3zi11g for maintenance. The husband

_Vwife’.€;re: 1ixot liv;i11g tegether. The matcimonia} disputes am

Kixau Knzmar — husband of Pavithra is 1*”

pei{fionef’s” éistefs 503:1. Second petitioner is the wife of 1*’

V. petiijofiéf. Petitimtzers 3, 4 and 5 are the family members of

” Kumar. Petitioner No.6 is the friend of the petitioners.

Petitioners 1 and 2 are residing in Sira Tewn and

whereas, petitionezrs 3 to 6 are the residents of Gubbi Tmxn.

V’

false complaint is lodged at Nagamangala which is “p.l_ ace

from thase two places, is ta be aoctepted.

5. The allegation in the VV
other materials. do not ciisclose.
rightly concluded by the pofice’§fi ‘t1;e fifit’§;13ta1§#{§;{ *T3<1:::éfom,' : *
there was no justificatiog; for %i1vestigate
the ofience based on after 67 days
relating to the ve1y.incid:en*;. Bzxada in the FIR
anti other and inherently

impmbablmiv __ <'C'..ou¥:t is of the: opinion that
there. is no against the patitioncrs.

Mcmnaven.' -the éirjzfimal seems to have been

iiimizzigd main fides and the ssame i3

.4§,¢;x1gfi8'Li"1€Ti-'fig e::;1v.§i1:4%c:*:',a£:cused and with a View in spite them due:

–.V.T.T’_:’:fe:’1_”p;’ivate z}11f1_éf- personal grudge. In View of the same, the
before the Court below are liable to be quashed.

V. the fallowing orcier is made :

mé1§Qib’g.s§1y with an ulterior mntive: for wreaking

W’

The proceedings in C.(l.No.230/ 2007, pendixgg

of learned Civil Judge (Jr.Dn.,) 8:. J.M.F.C.,

stand quashed. *

Petition is allowed ar:cor¢:iix;¢gly. ._

“bk/ £3312.