High Court Karnataka High Court

Chikkabbayyappa Alias … vs State Of Karnataka on 14 September, 2009

Karnataka High Court
Chikkabbayyappa Alias … vs State Of Karnataka on 14 September, 2009
Author: Subhash B.Adi
Lflldlhflld

IN TI-IE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14"" DAY OF SEPTEMBER, 2009
BEFORE

THE HONBLE MRJUSTICE SUBRASH__Ei.AO1"'--'   L.

CRL.P. No.3273/zoos A/W. cEL_.1é. NO;'32--'?2;/'izoiag  " "

BETWEEN:

CHIKKABBAYYAPPA ALIAS ISHWAEAPPA   '-

S/O. LATE CHIKKABBAYYAPPA ' _' _ 

AGED 61 YEARS   ..

R/AT HEEBAL VILLAGE  «. '

Sm CROSS, S S A ROAD ' 'A _

KASABA HOBLI, V    'V  ..

BANGALORE NOR'1"1~.1 TA;LUK'.- _  -  *  PETITIONER
       cRL.P.3273/2008

AGED    

I MAIN, SHIVAS21IAN'KARA'~BLOCK

HE13SAL.Av1--:LLAG1:;j"-H A.F'ARA.M POST

BANGALORE NORTII;AL'UK."«.   PETITIONER
 " " 2   IN cRL.P.3274/2008

M  VS./'O ;§:ij:JiA:;ASA1?PA

 _ (By..Sf;1'V: M S  ADV. }

1  STATE'"OF KARNATAKA
BY NEEBAL POLICE STATION

 A  HEBBAL
 'BANGALORE M 580024

  MVISWANATH

S/O M MARULASIDDAPPA

HINDU, AGED 45 YERS

R/AT NO.426/26,

2ND MAEN ROAD, MARUTHI LAYOUT
R M V II STAGE

BANGALORE.



3 SHAIK ASHWAQ
S / O. LATE AMMERJAN
AGED 57 YEARS
R/AT NO. 16 STANDACE ROAD
FRAZER TOWN

BANGALORE » 560005.   I'

(By Sri : G.I3.S1NGH, SPP FOR R1. 0 _
SR1 O.SHfVARAM BHAT, ADV. FOR R.2&=3]

THESE PETmONS_ ARE EILED U/S.482--C_R.AP5.C BY THE
ADVOCATE FOR  PETITIONEIR, PRAYINC 'THAT THIS
HONBLE COURT MAY BE PLEASED""--TO'ISET ASIDE/QUASH
THE COMPLAINT FILED BY'd~RES'PONDEN"'£'S_2 AND 3 AGAINST
HIM IN P.C.R.NO3I17079" "81 A7080/200? " RESPECTIVELY ON
THE FILE OF' TjHE.A'DDL_. (}.1\!£fM';«.B;'--\fJGA;;ORE CITY, AND THE
ORDER DT. ,.7.,1I:;;07_i ~PASS-ED THE SAID COMPLAINTS
REPERRING" TI§I.E ._T'O. .]7I'H*E -1 ST RESPONDENT FOR
INVESTiGAT10.N"Ai':»lD R_EPORT--.  

THESE PETI*I?I§)I\I1SI'~COM;I1\IC ON FOR ADMISSION THIS
DAY, THE«CODR'T.VMADE'TH'E POLLOWINC:

ORDER

‘V nave Sought for quashing of the proceedings in

2007 and 17080/2007 pending on the file Of

7..«._”;43’§1ditiOI’1a1’i~ChieI’ Metropoiitan Magistrate, Bangalore and Order

1 1.2007.

2. Respondent NOS.2 and 3 have filed a private Complaint

” under Section 200 Of CI’.P.C. for an offence punishabie under

Sections 420 and 307 Of the IPC.

(COMMON IN..BQTH’C}’1SES)” d

-3-

3. The learned Magistrate considering the nature of the

complaint found that, the matter required to be investigated by
the Police and referred the matter to the jurisdictional police
under Section 156(3) of Cr.P.C. It appears thlaty, the
jurisdictional police on investigation has filed for

the offence punishable under Section 420 of the orilyl l ” ll

4. The dispute between the pa.;ti__es
agreement of sale and it is purely a Zprivjate’ivdisputer’anld:l”t*iotl1ing
to do with the public policy orllanyt offence society’

Now parties have filed joint mem:o”stating theniimatter has

been amicably settleld “between the ‘parties.
Learneox”Counseyl”appearing for the complainants

submitted “tha*t.v complainants do not want to prosecute the

_ mattyerlfurther.

l’ 5. lC:onlp«1_ainants Sri M.Viswanath and Shaik Ashwaq both

ar.e’¥p_reselr1:t:« .before”the Court. Petitioners namely Mshankarappa

_ in C’rirI1irial.VdA1:5etitio11 No.3274/2008 and Sri Chikkabbayyappa

ll.’4″-Lalias Ishwarappa in connected Criminal Petition No.3273/2008

. isda1.so5present. before the Court.

-4-

7. Considering the nature of allegation in the private
complaint and also joint memo filed by the parties pa-‘n__d also

placing the submission of the learned counsel Sri

Bhat appearing for the complainants on record,-ines»e::paeti£ions’»

are allowed. Proceedings in P.C.R.Nos’;’17.079{fO”ffiand i’

stand quashed.

*AP/ —