IN THE HIGH COURT OF KARNATA¥A[ "
cmcurr BENCH AT DHAR\I(A):« V V"
IJATED Tms THE 27118 mi; 6M%9'§*EusB*3 1§,_
BEFORE A
THE HON'I3LE MR' .mjAr&'ij}{
CRL.§>.N0.4§*fs:
BETWEEN:
1.
Mallappa, V' "
R] o:
€$mt. .6"-Maiiappa Hcbasur,
Major, V€}<s§::_}¥ic:g:£srho1d,
R] Navalgund.
. ;jSm1;. W/0 Fakhappa Hebaur,
Major, Ova:--Household,
R/Q; Taluk: Navalgund,
. Ba? Hanchm amani,
. Mafiir, Doc: Agiculurc,
R/5):' irialaktxsugal, Taluk: Navalgund.
. 1 ya Kistur,
" Major, Occ: Agtricultme,
JR] 0: fialakusugal, Taluk: Navalgund.
Smthdafiawa, W/o Adivcppa Kistur,
Age: Major, Occ: Houaehofi,
R/oz Halakusugal, Taluk: Navalgund.
7. Shivappa Angadi,
Age: Major, Occ: ,
R10: Dcvikoppa, Taluk: Kalaghatagj. "
.. -i"E"I'Vl'!fIVO-N'E.!2"S 4_
(By sn Ashok s.Mcnasinkai, Advocate-abs.-=.-ntaf .
AND:
Age: Major, Occ: Householédfi "
R/0: Basapura, Taluk: * -- -'
Not at Kittnl, Tsluk: " ;..RESPONDENT
Smt.Annapuma, W/o Mallappa HAe-‘béisur,
(By Sri Dincsh M. xu1k.§;ni,–.5¢;v;x:at¢,; %
Tags cfgsécama 482 Cr.P.C. pray1ng’
to ssxtt-Iasigié; théft.;i:npugned “uet dated 3.7 .2004 passed by
the;..tMF_C,’ ix; ‘£:,C..No.647/ 2004 {P.C.No.15/1999).
‘g'” on for admission this day, the
Court ma§Ie..the .foI39wi;.t”‘g:
<* ~ " % ORDER
1 .-V"rph»ve,A:it:spon£icnt is the first wife of petitioner No.1.
" . is alleged to have taken a seco. nd wxfe-' when
$15. was subsisting with respondent. Petitioner No.3
AA ' is.' mother of pctimncr No.1. Petitioner No.4 is the uncle
petitnloner No.1. Petitioner No.5 is the maternal uncle of
T pcfltioner No.1. Petitionarrs 5 and 6 are sisters of pctitionacr
No.1 and petitioner l"io.7 is the husbami ofpetitioncr No.8.
1"') .. cr2'I'v'3*1*"'~- '
3
2. The respondent had filed a coxnphint agmnst
petitioncrs ailcfing an ofiencc punishable under 494
I’/’W 109 i.P.C. The learned Magistrate after
statement of respondent and statements ”
respondent. has made a details-,i1″‘o:r1cr 2
petiticners I to 8.
3. Considering the dfi V’ ‘ haviiig
regard to the p’éirties; i am of the
opinion, thc of pxnccss to
494 1’/w 109 I.P.C-., cannot be
found “fat-11?, are no grounds to quash the
petition is dismissed at the stage of
Sci]-
Judge
Eta’