High Court Karnataka High Court

P Raghavendra vs The State Of Karnataka on 2 November, 2009

Karnataka High Court
P Raghavendra vs The State Of Karnataka on 2 November, 2009
Author: Ajit J Gunjal
"ooAND;Vm

1 WP 31912/U9

WIN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE ye BAY 0? NOVEMBER, 2e09W7,ee

BEFORE:

Tag HON'BLE MR. JSSTECE AJIT J.onN§AL 5'

WRIT PETITION No.3l9l2 Q§VggQ§*{@MeReéi"f.'*"

BETWEEN:

P.Raghavendra,

S/o. P.Kondaiah,

Aged about 26 years, -

R/o. No.3AO3, B.C,Colony, r

Pedda Guddam Palli; t ._t ,4 ,3' .
Hindupur Taluk, §? V. e t' _V,'""*w*
Anantapur Dxsttictyg ~ = V n' »
Andhra Pradeehg 3 " 4_._«

Presently r(at_Not5?O,',' ' _Wo
l4""B';CrosS{gMathikere Layout,
Gokul Extension;JE»'_'\TV_'-
Bangalore~56O 054;f,'~_'»_. ... PETITIONER/S

{By Sri. Bfiaska: Babu HpJ., Adv.§

1: The state of Karnataka.

'Rep. by¥;ts Chief Secretary,
V:dhana_Soudha,

Bahgalore.

"The State of Karnataka,

_xRe§; by the Station House Officer,
"nYeSwanthpur §olice Station,
§Banga1ore--56O O22.

 =3. G.K.Rav1kumar,

S/o. G.C.Ku1layappa,
Aged about 32 years,



2 WP 31912/09

4. G.C.Kuilayappa,
S/o. late G.Narayanappa,
Aged about 62 years,

5. R.N.Lakshmi Narasamma,
W/o. G.C.Kuliayappa,
Aged about 58 years,

R3 to R5 are r/at No.67D,
l4""B' Cross,

Mathikere Layout,

Gokul Extension,
8angalore~56O D54.

6. R.N.Parvathi,
W/o. P.Konda1ah,

Aged about 55 years,"
R/at No.3»3, B.C.Colony,
Pedda Guddam_Paili,iM""
Hindupur Taluky,' :5 ;
Anantapur.Distriet»y_1

7. G.Nagamani E G?Kalyani,
W/o.{G.K.Rafiikumar, W
AgedVaboutv25'yearsf_"
R/at No,2/97,_Dargapet,r
Sherkhafi,Masjid Road};
Penukondaf y A_1 5.55
Anantapur Dietriet. ... RESPONDENT/S

it {By 5rii;N,B;Viswanath, AGA. for R1 and R2.]

~k~k"k'

T Thisd Writ Petition is filed. u/Article 226 of

the Constitution of Endia, praying to direct the I

5uAdd1,gCMM., Bangalore and R1 and R2 to dispose of

y*~C.C. No.1652/2007 expeditiously, without
",ad§ournments setting outer time limit.

This Writ Petition comings on for Preliminary
hearing, this day the Court made the following:



3 W? 31912/O9

ORDER

.r*.

The petitioner is accused. No.4 _§in*gdC.t¢d>
No.1652/2007. The case is registered against hie”
and 4 others for the offence :nnnishahle°gander#
Sections 498~A and 3 and écof the howry §rohihitioni

Act.

2. The grievance oi the §etitioner is that the
proceedings before th€W~iearnedg’§agistrate are not
concluded inasench as efien thongh the charge sheet
is filed in theihear 2d6% and no serious progress is
made. Hence he sooght fie; direction to conclude the

Droceedingfi at the eariiestl

3; u’.Apparently, it is to be noticed that

*accused No,lzi,e., respondent No.3 herein has filed

a “criminaiy petition in Crl.P. No.2737/2009 under

iVSection é82sCr.P.C. to quash the proceedings. If

u’5 “then petitioner is of the View that there is no

“evidence against him, he can aiso seek for quashing

i”wofH5the proceedings. The present petition riled

R’m seeking direction to conclude the proceedings at the

earliest or within the stipulated time does not

arise. /fig

4 WP 31912/O9

Reserving liberty to do so, the petition stands

disposed of.

It is always open for the petitioner fo seek s:*

direction in the criminal petition, iwhichnjheu

proposes to file for an early disposal.

Sri. N.B.Viswanath, AGAfL for respondents i and
2 is permittedo to fiile’ mefio’Vofi nappearsnce within

four weeks.

‘UDGE

KSITW’ ;