Karnataka High Court
Mr Arul Raj Prem Sagar vs The State By Hennur Police Station on 11 August, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
B
DATED TI-iiS THE 1 1"" DAY OF' AUGUST, 2009
BEFORE
THE HOIWBLE MRJUSTICE SUBHASH BABE:
(3RiMiNAL 1I>ETmoN NG.5035l2OQ'?.j7 J" '
MR.AF2UL RAJ PREM SAGAR
S/G LATE MR, S. THANGASWAMY '
AGED 28 YEARS, =
RESIDING AT' #7,
TRENITY BLOSSOM,
HENNUI2 MAIN ROAD,
B§aNGALORE. . '
MS.RUTi{_THAI¥IGAS§£'ANE{-, * 3
W/G..1«€~.TE'M'R-' TPIANGAWAMYV;
AGED A::~:~:3.1;-'fr <30 i"§:1~:~Ar<., '"
BANGAL€")RE.. . ' ' .
.-- ., ' ._ * V' WPETITIONERS
{By s:?£;iJ'.'féANJ1':'1~i SHANKAR, Adv.)
' .f§i ~u<; sm;~;e'.%,{%%
SY I+~i..IZfZI*~3REJl€? POLECE STATION
.. VTLGLM3-'aés DEEPA,
€310 SEJNDEVR mt
" «.512, ESCHGL,
19TH GRGSS, HTS EAYOUT,
KENGERI SATELLITE TOWN,
BANGALORE, KARNATAKA.
RESPONBENTS
(By Sri.HONNAPF'A, HOSP.)
_-2-
TEES m;2:;:> U/S. 432 CR.F~".C av THE ADVOCATE FOR
THE PETITIONERS PRAYING THAT THIS HoN'Bm5; COURT MAY BE
pmgsaa TO QUASH THE P'.I.R. IN CREME :~:.358/2007 0.5' THE
HENNUR P.S.,WH1CH cows UNDER THE; JURISDECTTOISI 'c:»F*';jHE
HOWBLE XE ADDL. C.M.M, COURT, BANGALORE. "
THIS PETETIQN comma ON FOR ADMESSEON 'm::1sv.1;2;<S{Y,"*;*£~:'is§,_
COURT MADE THE FOLLOWING: ._
O ;
Pcttitioners have saught for.4_gua$hiv3.:lg of
N0.358fi2(}O7 investigated by Henliufllpcficelll the file
of the I 19' Additional
2. Qfliance alleged agAa:inV$t'--Vtl1'eV_V one punishable
under Sefiiiens 'of the IPC. Case was mgistered on
2.11.260
? “Ezf;_’ ” (Sf the complaint. police has
_ Vinvestjlgéitéd. the land has new submitteti the charge
‘V.Vsl1lee§;_’vll1; €113 same, F’.I.R. cannot be quashed.
‘i’lbwévi}fii._ 11$ I’ESf:I’V€d tn the pactitioner to seek for
dischmgfi, if cast: is made out.
sdl-L
1115.99
‘HAP! »