Karnataka High Court
Marigeppa S/O.Basavaneppa … vs State Of Karnataka on 16 July, 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 16fliDAY OF JULY 2008
BEFORE
THE HOWBLE MR.JUSTICE A.s.PAcHHA%E>i:i.R'E" " '
CREMENAL PETITION No.2838 9;: %2o%.:.:7
BETWEEN:
1.Marigeppa, _
S/0. Basavaneppa Ankalaknti,
Age: 71 years, *»"M
Occ: Agriculture,
2. Smt.
W/0.
Shantawwa,
Murigeppa,
Age: 61 yea:sf "V , .
Occ: Household w6r;r '- '
Both P1 and 2 are R/6; ne§r house of
Mirji Engineer,.AV' '
_3ehind€g¢ad Post Effice,
' Sfiiggéon;5*
~ ,. .Ai
Nandini Extension; »""-. T i*f
Near Kanteerava Stadium,
Bangalore-560 O96.
Indrappa,
S/0.
Age:
Occ:
Sathalingappa Dharwédiii
53 years, 'a
Business,
Smt.
W/C.
Age:
Gcc:
Shankuntala, _
Idrappa Dharwad,_:a
major,_»_ _ 1 'p
HouseiheL§'wQrk,i"" --w
Both P5 and-::_6'_.»a;:é R/'{:{.jAkk:ia;u§be,
Taluk:WHafigalffi,_ i._'fi= 5
Pres9ntiy'r£at Manager,
Maiefiadu'RQadwayS,'"_':'
Kalammana.Beedi,*Nea"vAraiimat,
T:-ziuk: c:nannag--1:'::,.. "
District{HDavange£eLV
M:fiihy@njeyafi§a,__ .....
'«S/6, Sathaiingappa Dharwad,
,',Age:'S1=year3,
v Gcc{vG¢ye;fiment Service,
Sm;. Girijamma,
W/o:.M;uthyunjeyappa,
'45 years,
Household werk, PETITZONER/S
ilfibtfi P7 aad 8 are Cfe. K.P.C. Accountant,
Ambikanagar,
--~Ta;uk: Qandeli,
District: Uttara Kannada.
[By Sri. Neelendra A.Gunde for Sxi. C.H.Jadhav, Adv.)
AND:
3" State of Karnataka,
By Town Police,
Haveri,
Represented by the
State Public Prosecutor,
High Court Building, _-,_
Bangalore-560 O01.
2.Smt. Jayashree, _
W/0. Kumar Urf Kumarapp&,'a
Ankalakoti, "
Age: 34 years,
Occ: Household work,"
R/o. Shiggaon, V f~ a 5., ,»_ _
Taluk: Shiggaon, Districtifflaveripi'
Presently r/at ,W_'; '_.,'"~V*°
C/0. Smt. Neeiamma:Ha1akoppa,i
Melinapete 0ni,f ", {'" '*AVCv-m,
Haveri, _ ', T_f_" ' ' " i
Taluk: Haverig =,a =_: 2:'
Distrio§:"HaVe£i, _",g-*.__ ,% m RESPONDENT/S
[By Sri, AnanghK}flavalgimath, HCGP. for R1.
Sri;«A;V. Gangadhaxappa, Adv. for R2.}
"k*'#
Qffiisi Cri. "petition is filed under Section 482
i_C£.9.C_ by the Advocate for the petitioner, praying to
'Set. aside _the=.0rder dt. 29.01.2007 passed by the
learned .¢,J.f»{Jr. Dn.] s JMFC., Havari, in c.c.
No{?6f2GO7,h"thereby taking cognizance against the
petitioner_ahd registering the case against them for
_u 'the offefioevp/u/33. 143, 147, 354, 323, 114, 504, 566
u}fo:fiw.149 ,_iPC and consequently quash the entire
' pzoceedings in C.C. No.75/2007.
A", fhis Crl. Petition coming' on for Final Hearing
,_,tpia day, the Court made the following:
ORDER
The learned counsel for the petition§§$ fiiéd a
memo praying to diamisa the petition as wifihdriQfiL:”‘*
In View of the memo, the Qetgtiéfifiis diSmis$g§ as!
withdrawn.
Judge
Ksm*