High Court Karnataka High Court

Dr Nandini vs State By Chamarajpet Police on 2 August, 2010

Karnataka High Court
Dr Nandini vs State By Chamarajpet Police on 2 August, 2010
Author: Subhash B.Adi
-1-

IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 2ND DAY OF AUGUST, 2010 
BEFORE   
THE HONBLE MRJUSTICE SUBI-{ASH  0':  
CRIMINAL PETITION No.1622/2019;'  "  H
BETWEEN: "  " - 

1. Dr. Nandini
Wife of K.s.Chandrashekhar
Aged about 36 years T '

2. Sri.K.S.Chandrashekhar
Son of K.L.Shivappa 
Aged about 42 years, 

Both are residing    'V A

At N0.113,_4F*}1'.'{_air;f: V   . _ 

8th Cross, 3_Chgfimarajpet;_ ' _  " 
Bangalgre        ' ....PETITIONERS

 --------   Adv.)
AND: V 2 4 4 ' '

1. State By' Ch.VaT:t1afva1j.p'eii:_}'o1ice
Chamarajpet' ~  '
T03:-maiore " 18-. .. ..... .. e

  * .. Sri.vM;1\I'agAaraja R30
 " _,S0n_"0f 1;ate_ M.Raghavendra Rao
2 ' Aged 'albout 74 years
A ,Residi.r1ga. 't No.1 13, 431 Main
8th Gross, Chamarajpet
Bangaiore -- I8. ...RESPONDENTS

3" V. _ H (By Sri. Raja Subramanya Bhat, HCGP for R1]

THIS CRIMiNAL PETITION IS FELED UNDER SECTION 482

    ;'CR.P.c PRAYING THAT THIS HON'BLE comm MAY BE PLEASED '10

QUASH THE FIR REGISTRED IN CR.NO.9/2010 REGESTERED BY
THE IST RESPONDENT POLICE AS PER ANNEXURE -« E.



_2_

THIS PETI'I'lOi\2' COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:

ORDER

Petitioners have called in question the procpeejdiiigsriri
Crime No.9/2010 registered by Chamarajpet police; H

City, on 10.1.2010 for the offence p1:i’Ifi’S’h?1’bt€.?: it

323, 324, 506 1″/W 34 of the IPC.

2. Complainant alleges 1oA.”1.2_o*1.o’ at”:-gb’ouit”:1.oo”‘ 0

pm. the accused came ,.to the——–h.olu._se*»..,Aof the~..co:hplainar1t
assaulted, abused and of the said
complaint, the po1ic_e’h__as regi’ste:ijed:’a.V:’jcase’- on investigation.
charge sheet has ’13eeiii.fi3ed.:_:

3. Co.ns’ide1’i.ng collected, 1 do not find there is

any justificatio-nxhto iiiterfere.:_”.i2vith the proceedings. However, if

-the petitionersx foiindthatv the charge sheet does not make out
please -t_0’~pr.oceed against the accused, petitioner is given

liberty to sVeei{fs.1ichlvremedy as available in law.

fltccpordingly, this petition is dismissed.

sal-

JUDGE

*AP[_