High Court Karnataka High Court

H K Shivaswamy S/O Kempananjappa vs Rohidas Acharaya on 10 July, 2009

Karnataka High Court
H K Shivaswamy S/O Kempananjappa vs Rohidas Acharaya on 10 July, 2009
Author: Manjula Chellur
IN THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED: THIS THE 10?" DAY OF JULY, 2009
BEFORE

THE HON' BLE MRS. JUSTICE MANJULA c111a:L:;L;:r{  " 

CRIMINAL pnrrmom No. 445442006,  ' O
BETWEEN    '

1.

1-1. K. Shiva Swamy

S/o Kempananjappa

Aged about 43 years

Police Subwlnspector

{shirva Poiice Station)

Now working at Chamaraj i.’Jaga1f–

East Police Station ‘_ ; V . ”
Chamaraj Nagar Taiuk Distiict
PIN — 571 313_ _ 2 .. ” V ‘

2. Narayan 1 O g

S / 0 Late ..I\/ianjiji _ _De’~vad_ig::1
Aged a5out_.–55 years :

Heade_Consata{iie_, No_,’721– *


Udup«:’1’a1u1<; &'Dj1s_tr1c;"»»..
PIN — 5741,16" _

3. Vferikatesh’-» _ ‘ ”

._”S?;./ 0: Late Mahalinga
. V Aged iabouat 48 years
Head Consiable, No.545
.I7V’o1ie.ev*’Station
‘Udupi *’3’fai1i’k
=5: D1vst::¢’1:~574 116

4. Raghavendra G.K.

AA .»_.S/oVKrishnappa
, Aged about 32 years
Police Constable Cum
Jeep Driver
Udupi Taluk & District PETITIONERS

{By Sri. S. R. Hegde Hudlamane, Advocate)

E

complainant was man handled and was insulted by these

petitioners. It is also important to note that, neither”‘»on

16.5.2005 nor on 27.5.2005 or subsequently
Rohidas Acharaya had an occasion to appearF’~l3.efarel’_the’~l
Court in C.C.l\lo. 2753/2005, he-Ivenevertnjoi1’ght’~to_:’thVe

notice of the Court that heggwas ir1an’–..handlledil:by” these 0′

petitioners on 13.5.2005. kept”
2/?53/2005 ended in he
comes with a private against these
police officersg. year after the
alleged ill complaint is lodged
against the xelterior motives. It cannot be
acceptedethati these came in the way of Rohidas

Achaggraya — the relsponldent herein to bring to the notice of

alleged ill treatment given to him in the police

Therefore, in order to wreck

vengeance ~fo’r arresting him and after registering a criminal

pl case against him by the petitioners herein at the instance of

he Acharaya, the present private complaint is lodged.

For the reasons stated above, the petition deserves to

be allowed and P.C.No. 135/2006 [C.C.No. 2722/2005]

pending on the file of the Additional J1\/IFC., Udupf is

quashed.

Nsu/–