High Court Karnataka High Court

B.R.Dhananjaya vs The State Of Karnataka on 30 November, 2009

Karnataka High Court
B.R.Dhananjaya vs The State Of Karnataka on 30 November, 2009
Author: Huluvadi G.Ramesh
IN THE HEGH COURT OF KARNATAKA A? BANGALORE
Dated this the 30"' day of November, 2009 

Before

THE HON'BLE MR JUSTICE HULUVADI G   A '

Criminal Petition 5._?1..1,_/ 2ao"é"*- "

Between:

Sri B R Dhananjaya, 75 yrs

S/o B T Ramaiah

iii 13, K H Road, Shantninagar    
Bangalore __     .Petiti_rjner
(By Sri C R Gopaiaswamy,vAdt-".)A   is it

And:     

State of Karnataka ?:;i>y'_VUpii;arp;et. Poiice   

Bangalore Respondent

(By Sri B i&3aia'i<4'risi1na;jC5i7:')'i~..T=.._" '

This Crirriinai'VP.etiti'onT.is fiied under 3482 of the Cr.PC

_.Vprayin,g.%.A&to quash tnegproceedings in CC 959/2009 pending before
' the IX-.iAdd:EA;-i.ACi~i?{i, Bangaiore so far as this petitioner is concerned.

V  AThis"Criirn'iinVaVi"- Petition coming on for Admission this day, the

Ccriirt«.inade «the .fci£'owing:

ORDER

” * Petitioner has sought for quashing the proceedings initiated

.”a’.géi.ifist”iiim in cc: 959/2009 pending before the IX Addi. CMM,

.. _’ tsangaiore. ‘

is.)

On the night of 7.3.2006 alieging running of a prostitution

racket, case has been registered against five persons inciulding the

petitioner. Petitioner is the 5″‘ accused. The police ioi:..’cj;;.r.j_;ji1ic_ti’iig

raid, also recovered certain articies.

Heard the counsel representing thepa-rties.

According to the pet.itioner’s—–co.:i’nse~i-,, petitionerhas nothing
to do with the aiieged offenllceilHei_hé§.s}on’l’v.f_ieahs»ed out the property
in favour of the alt. vaccusecj-~._.,:,;’ho” after the iodge.
Petitioner is oniyia o§Eiiner.ahd he nor is he involved in

the cornnjiission i’of5t,he ¢::%ren¢’e.._’

Except hare .alieg’a_tion”V made against the petitioner in

“‘.C_Qflne.f;fi’0fl, iiieaga’i~-acti’vities in running the lodge, there is no

V7r_nater’iai, available’..to show that petitioner is either directiy or

indirectiy invvolV.\gfed’,:=ivn the commission of the offence.

it .«I__n the circumstances, having regard to the factual position,

castehled in so far as this petitioner for various offences pending

lg.)

before the IX Addl.CMM, Bangalore in CC 959/2009 is quashed.

Petition is allowed.

Tudgfij A
An