High Court Karnataka High Court

Kaisar @ Asgar Ahamed vs Syeda Yasmeen on 19 June, 2008

Karnataka High Court
Kaisar @ Asgar Ahamed vs Syeda Yasmeen on 19 June, 2008
Author: H N Das
 -1   SYEDA "fasivzmsw

    STATE OF KARNATAKA

IN THE HIGH COURT OF KARNATAKA AT BANGALORE.
DATED mzs THE 19TH DAY op' JUNE 2003 --f f i
BEFORE  
':'1-IE HON'BLE Mr. JUSTICE H N _3.\5x°x(}AN§Qu'i;IAN.::Vtjf%éV'  ' 
C--RL.P.NO. 565112906      X

C . .NO.5 06

KAISAR@ASGAR AHAMED  %
S/OJAFFAR MOHIDIN  '
AGELD go ms,  X  I   
PRESENTLY R[A'I' 1§:1i'YAD*3_1'4.37 ,  ' 
PB.NO.28308'      
i*'0RM.':2RLY 1i~:_AR)._ 

--_ -mo  SIRAJ
._22 YRS; 12'/<12 BOMBAY
BU1"i;.£.)l'N(.;': ROAD, 9TH cxoss,
 P H_C.~0LoNY
" = ».'1_'UMKU1'~1'

BY TELAK PARK
POLICE, TUMKUR
 RESPONDENTS

[By Sri : K R RAMESH FOR R1
Sri: A.V.RAM1\KR}SHNA, HCGP FOR R2)

P)

CRLP FILED U/S482 C3R.P.C BY ‘}”I””IE ADVOCATE

FOR THE PETITIONER PRAYING THAT Tms HON’BLE
comm’ MAY 1319: PLEASEI) TO SET AS§DE THE ORDER.’
m:13.1.9e IN ISSUING PROCESS AND QuAs;~1~~._:–:.§:Vi’
PROCEEDINGS IN C.C.NO.253/O6 ON THE FILE=– €)F’ €151»-:3-A *

III ADDL. Cid (JRDN) 35 JMFC–IV COURT, TUMKIJVR:V.VV V V’

CRLP NO 2880 OF 2006

1 REHANA W/O GHOUSE PEE R~.,
END CROSS, IDIGA :f’*.:1§i)H1\?£;i;2K, frzimguia.

2 SYED JEELAN ._ .»
S/Q SYED NAZIR _ ‘
AGE 40
131’1sLocm)ci?m;Ar’t:’1*§::; ”
CHITRAQURQA;-~’:–_V_

3 SYE;.DA.MU%BEE;pgA
W/:O.JEEL!&N, .

2ND__ CRGSS’ :I}I..G’A._ “”O_H’ALLA,
‘mM1«:u1.~z. ‘

* PETITIONERS

(By sg; S G BHAGAWAN: FOR N SRIN was 69
‘ . ~ ” M..R S}~iASHiD’PiAR)

1 SYE{)F; YA$MEEN

D/QLSYED SIRAJ
» A AGED/22 YEARS
‘ “ii/0.BOMt$A’! sumuzme ROAD
= CROSS, P H COLONY,
TUMKUR.

T STATE 91? KARNATAKA
av TILAK PARK 901,101:

TUMKUR.

RESPONDENTS

/V

J”

(83; Sri : K R RAMESH FOR R1
Sri : A.V.RAMAI{RISHNA, HCGP FOR R2)

CRLP FILED U/8.482 CR.P.C BY THE AD’v’QCA’F5§3___
me THE PETITIGNERS PRAYING THAT THIS’ *
COURT MAY BE PLEASE!) TO SET ASIDE ..THE {)RD_ER ._
li)’I’.18.1.(}6 IN £SSUING PROCESS} AND: QU’ASz~.I “mg
PROCEEDINGS IN <:.c.No.2s3/oegon _'§'H–E'*Fi'LE~._Oi? ;

1iIAl.)I)L. <;..J(J2<.1)1~4)ez. JMHJ-IV ceu1afi'e.*~'i'uM;g'u:<p. A ~

These Criminal Petit;io1i.~3.,:VL4'£:<)_%mi,x1A5g" Q11' 125;»
this day, the court made the fo11owi_31g:_ ' " ~ '

in these prayed for
setting 18.1.2006 in
C.C.No.253}:.2§)€):_6 V)A»dd1.C.J.(Jr.Dn) and

JMFC–¥$7 eeénizance of the ofience.

2. V”*I¥_’i3.*::;_t complained to the 2″‘

ggeixlst the petitioners in both these

fee ‘A-z::Vfi’r°:CtI:’:e__ punishable under Section 504, 306 and

i’ IPCx.” i2§5’§espondent registered the cosnplaint five-n

V . by Vibe “—i3*'”1;espondent in Crime No.164/2002. After

.f;n::¢;stigauoa the jurisdictional police fled B mport.

‘flgegfieeed by this report of the police, first respondent filed

VT ” ‘aj3rotest memo. The ‘1″ria1 Court under the impugied order

” rejected 13 report and had taken cognizance of the offence

and proceeded with the matter. Aggrieved by this order of

6)/«/”‘

For the reasons stated abeve, the follewizlgz

ORDER.

Petitions are hemby allowed.

The impugned order dated M113%§%1A1;.:;o~é§
c..c. $10,253] 2006 is he1§§by §1i1a§s’1:¢d;AA ~ {_f = ‘

The matter is rczzzanded ti) w’if}.i< V

a lfiaerty to the first' "1°&::V$ pondefi£_f;(5'*f£3€ éfipfifitest
memo in '~§Q1mf €:1I'1d"thVVCI'f:€l.fiZ6I'
the Trial Court gmyeed._ T'm';;g;¢.omance with