IN THE HIGH COURT OF KARNATAKA AT BANGALORFET
Dated this the 2"" November, 2009
Before
THE HON'BLE MR JUSTICE HLrL'ijV;4.')g ;L<(z tIE3I; F"
Criminal Petitions 5540 / 5'54I»./i_-{$009 2 V'
Between:
In Crl.P 5540/2009
I
Dinesh G B S/0 G B2:savann.;ipp£1*--.
37 yrs,R/:1 # 18/2, 2"" FlQ.o.r_ ' V .
Nagiippa szree:,IPa~13Ce fisuttahaéli
Bemgaiore i '" ' .
G Basavaianap;;$3;.'_S/0
78 y¥rse..._ _ 2
S 1n:1vQm3<a:'aVJ11i11:{'W/ 0 ~GVB.g1SVi1=ganhappa
65m. 4. . .
Both are rt/'a #_'21V0./A, M.1G',"'i<a1}aha:11
',Vf§_inob¥2z:naga1*, 'shjinogav
-.!~
....... ..
'-.&':ALsoI{;*21z307, 14 'main
' ; _RM\_/, .Ba_ng'a.iQre 80
Petitioners
(By .sri'1B%i15i'r, f4Iegd¢';"_'Aav.)
é A_f1d.-
; State of Karnataka -- by
' --.I§J§0or Gate. Women Poiice Station
Bangalore
Netllravathi @ Nethra, 25 yrs
W/o G B Dinesh, R/a House # l9
2"" Cross, Someshwa1'anngar
Jayanagar 1"' Block, Bangalore l l
(By Sri A V Ramakrishna, GP)
In Crl.P 5541/2009
Nethravathi @ Nethra, 25 yrs
W/o G B Dinesh, R/a House # 19 V
Kumari Nilaya, 2"" Cross '
Someshwaranagar, Jayamagar 1. Block
Bangalore ll
(By Sri S Dore Raju, Adv.)
And:
IQ
StateofVK£1:tni1'Lai};:;:__: bye" ll
Safijaynagarzi. Polizie Station
Bai3.._galC=:'e V
DinesAh<.G' B S/o"B
3"] yrs. Rio # "l.fA, "V1" l's-?I_21i1'i~--"
4E'fl1G Colony,'RMV I Stage
Sianj2;yn:<1Vgara, Ba1:g..=a..!ore 94
;-:7..VS':'*i--./A V__Ra£l:F1£l1%l"'iS_l]na, GP}
Resp()1ideTJS '
l" ._ ' T Petitioner
Respondents
V 'l A V""I'l'&l1e.<;e' Petitions are filed under S. 482 of the Cr.PC praying
-to quasi'; tlle--A'enL'i.re proceedings in Crime No.33/2009 before the VI Addl.
Cwgml Bangalore; in cc I 1.536/2009 before the VH1 Add}. CMM, Bnagalore.
V_ These Criminal Petitions coming on for Admission this day, the Court
-made the following: XV
ORDER
These two petitions are taken up together for disposai._….._ 4′ »
Petitioner in Cr1.P 5540/2009 is the husband and p:etitione1′.iiii1 4_
5541/2009 is the wife. In connection with a.;:natriinon§.a1 offence ‘ .
under s.498A, 506 we rfw s.3 & 4 of the4’Do’wiry:ii Prohibit.io1iy2xe_t–~.oin’i–the
compiaint filed by the husband simuitancousiy case is _aiso tfi«i.e’d’–iby the wifie V
for the offence under S504, 506, i49,y_§_§?ii(:».3gvtt.ic_h areigjendingwevvbefore the VI
Add}. CMM and VIII Addl. cm/it;’ Byztti.ga1s:;i¢. ” .
In the t’it’st.. appears case iswunder investigation. In so far as
second caseis concerned i:which_is..fi.!–ed by the wife, already investigation is
cornpiete and charge sheet iis–._fii]edi. A joint affidavit has been filed by the
…..
i 2 , it transpires; in between the two petitioners, there is ii matrirnoniai case
peiidiizgV«before,_theiV;’i7aini]y Court, Bangalore seeking for divorce which is
V _posted”on Z-__’3…i. E1009. It the submission of the counsei representing the
. pharties thziziafter these crimina! proceedings are closed, they wouid tile :1 joint
ii–.}”1″lt3<Vi"IV1O"~-i'h€t1'(3 also seeking for rnutual divorce and due to some
We
misunderstanding, compiaints came to be filed and now they are no more at
logger heads and intend to settle the matter amicably. Pursuantf to some
understanding between the parties. petitioner husband is said_.to_ha1ye an
amount of Rs.10 lakhs in three demand drafts amounting to Izics, 3.50 V '
and 3.50 lacs respectiiveiy drawn on Apex:'Btink,' «Vidihana Braneh,
Bangniore and given to the wife. She niso agrees that she has no. fttrth'-er'e.laiini
towards permanent ahmony or any otiierflailaim agains't.yyIf3._ineish yyho is the
husband.
Both the partiesi’i”.;t_ve su’birnit’teid thatfihey iia~;ei’ino objection to quash
the proceedings pevn.di4ng’iIibefore the E\I{agis’tré_te Court. Counsei for the parties
submit th2it__the_ partiesintend_to’~cornpo:md the offence and have entered into
terms and they maybe liermittied compound the offence.
V ‘ in View the joint memo filed and the subrnissioii made, and in View
oifi’the-ratio v}t1ii:d«.do=.i{ii..i–i1 the case of B S Joshi Vs State of Haryana & Anr –
[LR 2003, _pet’it.ioiis are ailowed. Impugned proceedings pending before the
” and Vliiiloiixddl. CMM, Bnngaiore are quashed permitting the parties to
compo.u_nd’ the offence.
Both the petitions are allowed.