Karnataka High Court
Dr S Ravindra Bhandary vs Mrs Swarnalatha Bhandary on 17 September, 2010
_ 1. DR S RAVINDRA BHANDARY
UDUPI TALLIR & DISTRICT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17% DAY OF SEPTEMBER 2010
BEFORE
THE HOEWBLE MR. 3USTICE C.R. I<u:~»TARASvI{A'IvT.$}f
CRIMINAL PETITION NO.34€§'4WO'F' «2oMI1o.
BETWEEN:
S/O LATE DR SHEENAPPA BHAI\IDARY*»_
AGED 70 YEARS, _
RESIDING AT OPP. BHAVANI,..SHAN+<A-R----TET~I.PLE_
NEAR LIC OFFICE, ROTTUR I __ ' . .
PUTFUR TALUK -- 574 201. "
[Q
SMT VIMALA SHETTYD/O SAN~3EE\fA SHETFY II
AGED 45 YEARS V '
R/AT BAILU THENJA r§jQUSE 3 ~ _
KANDAVRA VILLAGE 'I ' H. .
KINNIKAMBLAEPOS-T*_ * .
I~AANGALORETAILOI<--_1., _§...PET1TIONERS
(BY SRI::'-5° P I_~:EGOE',.A,.DVOCATE')...__ - I
AND:
MRS SWARNALATHA BH,_£\NDARY
w/_o DR.S.RAvINTDRAr\IAT ET-!._BHA|\£{2ARY
D/'O' LATE 5._ANIJ«AwA HEGDE-I" ---------- ~ "
AGED AIIOUT 66 YEARS.
RES--IDIr\IG"AT 'G.OT<uL'_, NAIRKERE ROAD
POST TAM:+I_A.LRAD'I'.._ " *
...RESPO|\fiDEE\lT
{BY"SRI:.«._RAIE«I\'TDRA PRASAD SHETTY, ADVOCATE)
" "THIS CRIIVEINAI, PETITION IS FILED UNDER SECTION 482 OF
.1 --.COD_E»OF' CRIMINAL PROCEDURE PRAYING To QUASH THE IMPUGNED
RORDER DATED 26.5.2010 PASSED BY THE ADDL. CIVIL JUDGE & }MFC,
D'D_U~?I".IN " F.C.I\IO.122/2010 (REGISTERED AS C.C.NO.20"77/2010)
-f'DI_RECTING TO REGISTER CRIMINAL CASE AGAINST THE PETITIONERS
{/
HEREIN FOR THE OFFENCES PUNISHABLE UNDER SECTION 494 AND
1208 OF INDIAN PENAL CODE AND ORDER OF ISSUANCE OF PROCESS
AGAINST THEM AND ALL FURTHER PROCEEDINGS IN THE SAID CASE,'
THIS CRIMINAL PETETION COMING ON FOR ADMISSIONNs'e%FoiiijEi.'"~v.,
THE COUR? THIS DAY, THE COURT MADE THE FOLLOWING:« '
ORDER
Learned counsel for the petitioners haejj.fiied4.Aa’*–.iVieineoAw.:.,f
dated 17.9.2010. The Memo readsi’a§
“The petitioners… prayer——-tVh”atA’-the ab’o.ve-V2
petition may be permitted to}be_’wi’th’draw,n, with
iiberty to the petitioneir;-;_V’toVV n’1’__o{(e–‘thVe’~:Sjeé;sions
Liudge, Udupi,:..invreyisio;n.”€ I’ I
In view of this Criminaf
Petition is virEtAh_’draw.nVVV’Vwith liberty to the
petitioners touvfifewrey’i’si_on”‘pei:iti’on before the Court of
Sessions, ifthe law so permi”ts.””‘
iiiii
Iud§§