High Court Karnataka High Court

Girish Nanoor vs State Of Karnataka on 23 October, 2009

Karnataka High Court
Girish Nanoor vs State Of Karnataka on 23 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE: "'.

DATED THIS THE 23% DAY OF OCTOBER 20o,9..._"" E:  " 

BEFORE

THE HON'BLE MR. JUSTICE HULUTVAD1'     I

CRIMINAL PETITION No.4E6./2"0o7
BETWEEN

Girish Nanoor, __
Occ: Supervisor,   '
Standard Chartered Bank,  A V E  .  .
E-I MJeevan House,   V .    _V   

14, Cunningham Ro;at'1."'  '     

Bangalore. V 2 --f__  " '  ¢_   Petitioner

."":.

(By Sri C H Jact1_1av__ ._t\A{1\'z'§},,fo_r'petitj:oEer] -'
AND: ' ' V
1'  'Of  A E ..... .. Q

By High t}ro_u11d "i'oI.i.ce Station.
Ba1'1g8lore,= T'  "  V 

 'Representcd"b'y the 'State

V P115111'. Prose'eut0__i'.' -. 
Ifiigh Court Building.

' ' B'an'ga1o"1-e-560 G01.

 .    Joseph,
' '  Vlfo Sharath Tejeswi.
  V  occ: 'Mer::her Correspondent of

$9′

Times of India,
Bangakore,

R/at No.38.

H B Samaj Road,
Basavanagudi,

Bar1gaiore~»56O 004. 1=:§ésp,gn,§éfits’_””4’i

[By Sn’ G Bhavani Singh, SPP, for respondenf§§\I*oi 1) _: C.

This Criminai Petition is filed .esecfiim_ 482 ‘t_)fVVt1:fi”e”Coi:1e of” A
Criminal Procedure. praying to set asicie__Vf}he_ order “passed the V111
Addl. CMIVI, Bangalore City. ‘i3.étnga1:ore;. V”iI1_ No.27 543 / 2006,
thereby taking cognizance against: ii for the offence
punishable under Seetiohe__ ‘I P C and consequently
quash the entire prooé.edi2§gs. periding therein. CV

This Petition _ooiiriing;;::oVn this day, the Court
made the follovgingz _ . _’

The petVi_tioner'”‘1<3aVs so:-ighwt for to quash the case pending before
VIII__fJAddl. Metropolitan'Magistrate, Bangalore City. in C C

No.2%s§13/2096-fa:-[tag-pffence under Sections 506 and 509 of the

V

2. A complaint has been lodged against the petitioner alleging

the above-said offences for outraging the modesty of the complainant

over phone calls. The Police, after investigation, is said toWb_ave’

charge sheet.

3. According to the learned C0Vunse1d”«fo:IV__ltl”l1e

petitioner is a Supervisor in a Bank. ‘isin-charge. _ofgco”l1ection of ”

the loan transaction. in order,» to harassf.theg_ petitioner; a false
complaint has been filed against tl1e.epetI_tiVbn;erz.V” ‘A ‘

4. The learneg.-»State;l..Publtc.__Prosecntor submitted that a

case has been after investigation, charge
sheet is filed. Itzis peiicit’iirvV..before the Magistrate and after
filing the charge regarding phone calls made by
the;_vpetit’ionver”i~ also slecvared. Whether the phone calls have been

made the =pet.itio_ner’ or some other person has to be ascertained

and it is not ‘a case’ ‘forquashing.

View of the above, it is for the petitioner to approach the

Magistrate seeking for discharge or any other appropriate

V Vjg’o.rderV,.Vi.n’accordance with law, and the learned Magistrate to consider

$2.2′

the material available on record either to pass appropriate orders or

to deal with the ease, in accordance with Law.

6. With the above observations, the Petition is dispesed t

-Bjs