IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 2"" November, 2009 Before _ THE HON'BLE MR JUSTICE HULUI/ADI P 1 Criminal Petition 472Lii/ -1' V' V Between: A. P Mr L Vivekanand, 36 yrs S/o L Ramakmshnappa Rxa # 73, 3"; Main, 1 Cross Defence Colony, Indiranagar ' _ _ V -,_ , Bangalore 38 P' ' * it M _ Petitioner (By Sr: R Nataraj, Adv.l*- V -- V P V P. 1 State of Ka1:1iata.l<at_--tby _ Indira.nagar Police. Statieti " Bangalore' _ '-- 2 Sn1£--»Kunjita Ma1a,4'3 W10 late Rainarnurtliy _ A A "R/a HVAC Systems 'Ply! Ltd » V ' it E4-5, 'i'l."i"~./l'v'c1i'l~1. l B Cross " V&i.IIlPhVa'se, E)om_lii;j, Bangalore 71 Respondents (By lS;._i_ V Rarnakrishnei, GP for State; Sri Praveen l§.Ln"r1at'Raikote, Adv. for R2) it Pffhis Criminal Petition is filed under S.»4£82 of the Cr.PC praying to P ejuasii.allAlpi'oeeedings in CC 22029/2.007 before the X Add}. CMM, Bangalore. This Criminal Petition coming on for Admission this day. the Court .. H the following: Er] !\J ORDER
Petitioner has sought for quashing the proceedings pending before the
X Addl. CMM, Bangalore in CC 22029/2007 for the offences putiisliable
under S354, 509 and 506 (b), IPC.
Heard the counsel for the parties.
According to the petitioner’s counsel, respo’ndent.:’_’her5:ei1’_ has
approached him at the time of crisis when her l’;.usba’i’1d..cliedt.by-requesting l’ii_m
to be in charge of the company and on her assurance. and request,A,Vpeti:t.ioner has
invested _Vcon’§§paiiy”and the company is also making profit.
Respondent Coinplainant ‘w§’1s,_d’i*a_in’ing..=out the amount therefore, when the
petitioner qaesticnnéetl the .sai;”oe,A’helh’as been falsely implicated by making false
…..
. W}:lavin5gv.heard..Vthe counsel for the parties, it is noticed that this
cornplaint is V’s’l1o’_»xr_pto.V:1ia.\re been filed to retaliate the petitioner in connection
V witli moinetary.asp.e’cts and the company affairs due to some misunderstanding
3and”regarding’-misuse of funds. In the circumstances. impugned proceedings
V