High Court Karnataka High Court

Mr.Sudarshan Mantri vs State By Vidyaranyapura Police … on 6 November, 2009

Karnataka High Court
Mr.Sudarshan Mantri vs State By Vidyaranyapura Police … on 6 November, 2009
Author: Huluvadi G.Ramesh


IN THE HIGH C()UR’1′ ()1? KARNATA KA AT
BAN(}AI.,()RI£

DATEI) ‘I”‘HIS ‘”‘l’Hi+3 06″‘ DAY 01? N()V’1*2MIi;F§l'{–2_(}é§§ _

mi+:1’«'()R1_+:% A

THE .H()N’BLE MR. J”US”l”ICE

CRIMINAL PE’I’l”I’I(jN.3§}().2’E{)5 QF’ -2669″

BEZTWIEEN:

I M’R.SUl.)ARSH.A§\F :v:ANTr<:'*
AGED3iYEARSw»fi»'_
S/() M S'A_Vl"~'_:'T"Ir~I',¥r_\I\I;'-\..?.\'..'E' '
R/AT N0. 5'§);_A, 4 ST c%1z(),.ss~,V V
GKW' LA&'§j)m". \ /'i–J.'jAY"AN AQA12.
BAN 1c§%AL¢)'%:::V1a:V–_5a(')o;;;<%: "


Ix)

S=M"i" smP1:f';=Y_A:.     ~ %
ACIED 30' YEARS'  

w’/(>’aa;~.:_;<%AMT;\M, wxsu CHAKKERA
mg) L"; S_ANTHAE\IAM, R/AT N().5()–A.
" LST CE{()SS;'8–K'W LAYOUT, VIJAYANAGAR,

« . ¥3A ;'\'C§'AI.()'R E-56()(i)4(_)

ANTHANA M

A(3.E?1_I)_.{34 YEARS
" 'S/Q LAKSHMINARASIMHACHAR
'?2.[_/XT NO.5()-A. EST CROSS, GKW LAY'OUT,

X' \r'I,I/XYANACEAR, BANGALORE
56(')()4(1

% SMT R_;4\.¥AE,.AKS}-i'§\/E3'

W

AOL:O 57 YEARS

w"/O M lT.S;-'-\?\i'I'H;\;\EAa\»-1.
R/AT NO s<_)A__ IST CROSS. GKW LAY(')U'T_f
vI.IA\»'AA~AAc3A1z,BANc3ALOREA5e()04<) '

VA

("By M/S RAVi & RAVI. :'\{..)\/S}

AND:

1 STATE BY V i’1)YA_R_ANY”A:P{,IRA ‘POi£;iCT+: S’=1jAT1ON
BANGALORE ,A /¢\#q\) *-_ 3
MR. VENKATA \}’A’sO –

S/O RAM A.cHANm Ac HARU LU ~
AGED 3.34\fE~.AI{S$ . -. O

[Q

C/O MJj–E\/E 1;. A”I,:(}()’I5§IfF ¥’I’}§/l’S”‘GR()UPS LTD.
\N’ILF<IN_S'()N E»i()iI§'S;%),";If):RI)–AN HILL ROAD,
C?X.Ff<3T?-..¥O3'-C?:?§ ,2 DI?" "
2;:~uT'EOAI()A<:TV_ % A I'{f3SP()NI.i)ENTS

(By Sn C].__BHA SPP FOR R- E )

;"THI'S L%<.1:A12TTL;P" IS' E'IL,E,D U/8.482 CR_P.C BY THE

*"-._A13'f$;*«’IN(;, CRIMINAL }’RC}CiEEii)IN(}S IN C.C.N():
‘6.5’72;’«2(‘)ti’)9_’v_v.ON'”‘I’H’I€3 :rm;:=; OF TH}? IV ADDL. (;:.M.M.,

13 A151 G A1fl.¢(T)A1g.1s5.

.;I”¥–1&iS C,’.REE\/1I:’\EAI., i’I;§TlTI(_.)N C(I)MING ON FOR

A”:j”fAA)ViiEO3-«l¥LI{S THIS DAY. THE CCJURT MADE THE

‘E'()i;ifJ()\VING:-

W,

L;

0 R D E R

Pciitiumw; have :<m1g}1t for to quash I'h,t3….Qiifiil-ihlififiivi'3

p1'o<:ccdi1'1gs 1'Tt'.E1diI1g£ in C'.C.:\1o.fi572/(")9 on 1l1<.:..,i:iEB._<'5§'.T.:T}1¢ EV~

Addi. ('hiei' 2'\/§ct1'n1.)oli1;-:12 Mugist'mte_V=.[33.1'1ga]i3;1'C;9 1

2.Hemd.

3. Acc()1jL1i–.ng-.1(‘> the ifirz’-us:;%:d’«C<.)L1h'scj fox' the peti1'iom:rs

this came h?i.1s i)"ea.:h""'i1Ziai$t.e.(ji–.._;i§;_:;_ii':;st".tht:.'pctiti0ne1"s when they

…. ' E 1
went ,to t.h'c..;_hou5c. _0!._1:'2»iz1_\-vs 0'1 2'" rc;.x'p0ndent for

1'Lt:0nCililliidlj.

‘~”i.,A’Ltj’,EEi’.ijCL1 SPP has submitted that already irwcstigmion

‘ ~i;<"u.g1111Vp'}t*'L~c';1 ;1hLi"cha11'gc. Slit'-Ct is filed.

5. It ;:;.31)c.z11’s petitioners hm-‘c z11.”)pr(>:1ched 1*espo11dcn1

No.2 fur rt:c.onL:i1ia1’ion. In that 1’cg_z1rd allc-:gi.ng intimidation and

W