-1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THE; THE 31" DAY OF JULY, 2008 BEFORE THE HONBLE MR.JUSTiCE SUBHASH mm D' D D' Narasimhaiah. Sio. Ghikkanarayanappa. Aged about 55 years, Residing at Colony Chikkabettahalii, Vidyaranyapura Post. Yaiahanka Hobii, ' " -. Bangalore North Taluk. _ ' ':=.;,.F*ETIT!0NER (By srs; M;$9}Q'Rg§an¢1fa"i°r§s§d;Adx:,§' 1. $1ateofKa'ma'£alca - ByYalahanka Satelite . Town Police, " BAN€3£d;t")fiE. 2.'-_ Narayanarsm. D' 1 usfg, Chikkgriarieysnappa, Residing at Catony, Chilci-:abetta,§uallij;.-- A «Vidyaranya%pura'Pcst. -- ":f,alaharaka_¥'-iobli, '= * sangaiore North Taiuk. RESPONDENTS
(By Sri. Honnappa. HCGP for R1
Sri. Myiaraiah Associates. Advs. for R2)
-uuuu-an
This Cri.P is filed UfS.482 C:.P.C. praying to quash the
Aiffsoceetiingficomplaint in Crime NO.21€)f2007 of the 1″ respondent
police.
This petition coming on for admission this day. the Court made
the foiiowirrgz
S2.BJ2.E.B
Petifioner has sought for quashina of compiaint registered in
Crime No.210f200? by the Yeiahanka Sateiite Town Police.
2. Respondent No.2 flied a complaint against
aiisging that, he and his two brothers have got _i’a”hds: ii 2
Sy.Nos.-215.4832 and 51:1. For the share of m§42″€-irs§’p§nom5i;’-ha’ ‘g-gag
iand to the extent or 18 Guntas. 1 Acwanei 8 csiuntés anaiir
rwpectiveiy. The petitioner herein by his
Generai Power of Attorney and .’_regg:ist’ers_d;tiis Rsiesss Deed.
Based on the said compiairxt, ms ihaérsi iihs case.
3. Learned submitted that. there is s
civii dispute esndine as such. the complaint for the
aiisosdi ofiieiics_’..iA,:is mt mainsiinabie. The aiiegation made in {he
oorripisinr’r:issii3r_:’rsvssis. she aiiegafion of forgery. The compiaint
s»…_r_snreais brirha’ faoieivsssvoagainst the petitioner and I find no reason for
_ _:7::iiria:-airing: the pzoosedinn just because there is oivii dispute pending.
41 V’ in’visu§r ofviihe same. this pefition is dismissed. Liberty is reserved
é ‘ the to take aii such contentions in the proceedings.
Sd/-v
.;AP,m Juagé