High Court Karnataka High Court

Pramod S/O Suresh Dadedavar vs State Of Karnataka on 25 August, 2009

Karnataka High Court
Pramod S/O Suresh Dadedavar vs State Of Karnataka on 25 August, 2009
Author: Huluvadi G.Ramesh
1.

E 95 5

IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 25TH DAY OF    .

BEFORE  

THE HOIWBLE MR JUSTICE IIULIIRAIDI     E

CRIMINAL REVISION PETETIONVINOI 145/7?IOQ6.../  

BETWEEN:

PRAMOD s/0 SURESH---fiADEIDA'JAR.._'~.,C"~I_
AGE; MAJOR, occ: AGRICA_ULT.I,IRE    "

BASAPPA s/o_RAR.APP.;AwGUIGITAL?'--.._ .
AGE: MAJOR,?__O(3;G': AGRICULTURE"- " 

SHIVAJAREA s:,'_/CG SA'RI-IAI$'IéA: KUDEIKERI
AGE: M_AJ0R;.VIoc'C:;A_ AGRICUILTURE"

MARUTIII 'S/' 0' EAf'R ISjIAR'RA"KIJDDIKERI
AGE: MAIGR, oC_C:..AGRIC'UETURE

RAMU _s/ 0 "sA1$INA.t~RAvKUEDIKERI
AGEII/IAJOR, GCC; AGRICULTURE

I :AARLINAESA,(OJMARUTHI KUDDIKERI
 __AGE': MALIOR,A,_(.)'CC AGRICULTURE

s.AI§_ITosI_»I  MARUTI-II KUDDIKERI
AGE: MAJOR, OCC: AGRICULTURE

 VEANEURAMU KUDDIKERI S/O KUDDIKERI
=fA_GE':~_MAJoR, OCC: AGRICULTURE

ARV'



9. PARUSHARAMA S/O RAMANNA KUDDIKERI
AGE: MAJOR, OCC: AGRICULTURE

10. ARJUNA S/O YALLAPPA GUDIYAL
AGE: MAJOR, OCC: AGRICULTURE

11. RAD}-IAKRISHNA S/O SADASHIVA GANAVA 
AGE: MAJOR, OCC: AGRICULTURE;   ' '

ALL ARE RESIDENTS OF NYASARGE

MUNDGOD TALUK _   

(By Sri C H JADHAV, ADV.,)

1. STATE OF RARNATAKA_...   ,  'I
BY MUNDGOD POLICE; MUN_DCw.O'D'_--.._
REPRESENTED B}\f~"'PIIE'-- STATE PUBLICPROSECUTOR

HIGH COURT EIIILDING.._V«..___ 
BANGALORE; --5eOOO'i '  

2. NAGARAJ E\I1N.GAPPA"KURIHAR'
AGED ABOUT 25 yEA;RS«. " 
OCC: AGRI'C.U"LTURE 1 - _ 
R/O NYASARG_I', AIUND.GOD TALUK
NORTH CANARADISTRICT  RESPONDENTS
(B-Y SRIYUTI~_IS.P.H'.~..(}OTKHIi\IDI, I-ICGP FOR R1,
S.S;= I<OT_I"AND_vINAYAKA S. KOTI, ADvS., FOR R2)

('3f3._:I:I2PVPTI'I;.:E:T)}: U/S397 r/w 401 CR.P.C BY THE ADVOCATE

 FOR THE' PETITIONER RRAYING THAT THIS I-ION'BLE COURT
'4.«.1';=gI;AY-».13E PLEASED TO SET ASIDE THE ORDER DT.30.5.05 IN
, -..C;C..é\IO.'146/O5 ON THE JMFC., MUNDGOD.

-  'THISA PETITION COMING ON FOR ADMISSION THIS DAY,

':A.V'1'}---!.I,§3..v('3_(3)UR'{' MADE THE FOLLOWING:

ll?'



ORDER

In this petition, petitioners have sought to set asi.réletttiivejorderf’

passed by the JMFC, Mundgod, in c.c. No.Ai46/05–daté§..3o.io5,Vo5:.”

2. The respondent No.2 filed compiair.-tit the

petitioners on 13.03.03 before the-.__Mun”cigotd pceliccjgge

No.123/O2 for various offences undertHSe.ctions 1′?l7,s;.48, 341,
324, 323, 504 read with S’. V’I’h.e».tVp’o1ice report
against which a protest Learned
Magistrate taking process.

3. Accor petitioner No.5 had filed a

complaint against and 6 for the offence under
S.302 of IPC. 3 has filed the complaint
fcsisely agajinsti’~the only to harass them. The learned
cognizance without looking into the factual

veracity ‘and of the same which is erroneous.

‘Police are said to have filed B report after

No such piece of evidence is produced regarding the

‘V J”

3′ sustained by the complainant. It appears that it is an

W.

afterthought who made a complaint to retaliate the petitioners and

also petitioner No.5 is said to have filed a complaint againstllthe

second respondent. Hence, the revision is allowed.

cognizance by the learned Magistrate against the

issuance of summons is quashed.

sac*