IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF' AUGUST 2009
BEFORE)
THE I~iON'BLE MRJUSTICE SUBI-{ASH E.AD3:f 'f ~
CRIMEVAL PETITION NO.17'76/2009': K I
BETWEEN: _ 'V I
1 MALLIKARJUNA @ GURUPRASAD
S/O.CHANDRASHEKAR ;
AGED ABOUT 30 YEARS,
N019, BANNERGHATTA ROAD,
GOTTIGERE, * ' _ '_ E'
BANGALORE--56O 083., . _ "_ .1f--rE:EmONER
[By Sri.K.NAGABHUSHAN A.SSOc:ATES;'ADvS.}
AND:
AGED AEOUTEI2
BASAVEVSHWARA-..V_NAGA.'§ '- *
1 MANJULAA;Dv,{OiAIéH.ESE~IE_GQWDA 1} .
EALwPET. ' . _
BELAGODU HQBL1" ._
SAKLESHPUR TALUK »-- I
HASSAN DIST. RESPONDENT
" {By Saim}. ADV.)
. "i§:~£IPAs"OE1;.E.P'RFI*i;EO U/S482 CR.P.C BY THE ADVOCATE FOR
THE 'PE:zTEON'EB..PEAYING THAT THIS I-ION'BLE COURT MAY BE
PLEASED flrov QUASH THE ENTIRE PROCEEDINGS IN
C.MISC.NO.'l28/O8 ON THE FILE OF' THE C.J. {JR.DN.) & JMFC.,
"--«C1""'SAKLESHPE.I_R' INCLUDING THE ORDER DATED 26.7.08 VIZ,
V'DISREC'I7{_E\?G THE PETETIONER HEREIN TU PAY MAINTAINANCE
=_A.'iVIOU_I\%TA.' OF RS.10,000/- PER MONTH TO THE RESPONDENT
__E°*IEREIN" FROM THE DATE MOI'? PETN., AND ALSO TO PAY
RS. 10,00,000/-- TO THE RESPONDENT HEREIN AS COMPENSATION.
THIS PETITION COMING ON FOR ADMISSION THIS DAY, THE
COURT MADE THE FOLLOWING:
-vcIf1oose'-sf, V
-2-
ORDER
Petitioner has called in question the order dated
26. 7.2008 wherein the learned Magistrate in
Cr1,Misc.No.128/2008 has directed the petitioner to~.._ pay
maintenance of Rs.10,000/– per month and also
iakhs compensation. This order has been called
this petition.
2. The proceedings are initiated ‘under thei_”pro’visions’tofu.L
the Protection of Women from Dorriestic v:o1¢ncé’.:A5; and any
order passed under the pro’visionsi’o’f is appveeaiavble under
Section 29 of the said Act. $ince is provided, it
is not a case for intetjferendge. _,
Accordiirgiy, fails and same is dismissed.
However, libertypdisv the petitioner to file an appeal, if he
Sd/Q
Itidéé