cr1.p--$0.55/2099
1
{N THE: men comm' 0? KARNATAKA Arr T' H
mam) THIS THE WE DAY c:§'£5%E:133z}Amf
BEEQRE i x . "R
THE Honrnns DR. JUs'r1cr::%:.i:;V
«V .."}"};:i:.é5 sf Karglataka,
' -- V V By All 'M-men Police Stafion,
-:Ba_s'ava12.aguéiW0mcn Poiicc Station,
By: State Public Prosecutor,
% «X-{_ig'i2. Court Bumings,
"'«.If3;ét'1igaI{)re.
Smt. K N Auupama,
fife Narayana Rae,
Age: 28 years,
No.1 16, 1*" Floor, 6*!' Main,
C11? N<:v.55f2(309
3" Bi0<:k,TR Nagar, .»
Banga1orc--28. R¢;spond:::;«::av _
(By Sri Safish R Gixji, HCGP,f1:* respondent No.1) 1. V T'
(By Sri. Ajith Kalyan, Adv., for R~2) —
mm..-
This Criminal Petition is “filéd undfif Ss*.i(:’ti(51:z._482 of the Code of
Criminal Procedure, graying to quasI:: ii1é:’cr’;11ijzf1a1 procceciilngs in C C
No.6398/200′? arising s:>1:,1¥: of’-£3–::ime VNAo,S8 112606 of Basavanagtldi
Women Police Station, «fiangalére _,C_ity,-..f<5~r"_'sfi'énices punishable under
Sections 4§8-A and 323 353? C Sectiozxs 3 of Do-wry Pmhibition
Act, on the file of Ii "E'emgai0rE.{3i?y;"vBa1:iga10m.
This Peiitionv this day, the Court made
the fallowingi . , —
A slim-n
The petmonexéy a§%;c~u$ed”No§.. 1 and 2 in c: C No.6398/2007 on the
‘II. €3bief..M€{r6f§£§iiién Magistrate at Bangalore City fer the
Qfibtnéézs ;Vi;},l’f.%*’._{§l(‘3’i”: and 323 of the: indian Ptmai Code and
Sr.3<:=tjons 4;. bi': Pr0h.ib:i1:ion Act, 8336: befext this Ccmrt under
. oi"'t1'§£–'; Code of Cziminal Procedurfi, praying for quashing the
p_1_*éccédVi;:,g$'i:1 the above-saié case.
' __"§'I3e: petitionera/accusaé ami their Counsai and resgaozldent
VTjLVf{0…;?4']:.:*omp}ainax1t and bar Counsei are present bsfore thé Court. They
Vbfmfie filed a joint memo for compounding the offences.
L//%
Crl.P NG.5S:'2G09
4 ..
5. In View of the abeve, the Petition is
pzbceedings in C C N06398/’-20{)7 an the ffic 0i”””‘I!..’
Matcnopolitan Magistrate, Bangalore, for the ofl”ence;$;¢
498–A and 323 of I P C and Sections; 3 311$ 4 0f is-s~
quashed. V ”
B33