High Court Karnataka High Court

R Narasimha Reddy vs State Of Karnataka on 16 October, 2009

Karnataka High Court
R Narasimha Reddy vs State Of Karnataka on 16 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 16"' day of October, 2009

Before

THE HON'BLE MR JUSTICE HULUVADI G L' 

Criminal Petition 5094? 2093  .; 2

Between:

1

R Narasimha Reddy, 26 yrs

S/O late Rarnaiah Redciy , »
R/a # 60, Rapena Agrahara Village  '
Begur Hobii, MadiwaiaPO~st 'V '
Barlgalore  
Nagappa'Redcfy S/O Mt1niya--nn2:1'V V

65 yrs, R/0 D_Odd§.[1lDgLlI::ViHHg§'T3: V 'V  'V
Begur HOb1i,:._BaI2g2i]OreVsOuth_ Taluk  '
Barlgezlorff ' V " V'       V

Petitioners

(By Sri C Hkladllav, ._A£§iv;)j-» 

And:

.1

State Of Karnétaké -- by

_ v-Madif.v_a1aRvtPOIice S't'aiiOnV
' v_BangalO1teS0_uth

.  Reddy s/o late Hanume Reddy
' . S'akaIavarsi'j_V15iiage, Iigani Hobli
'A__nekg:i Talrjk, Bangalore District

Respondents

'ij'f.__{B»y Sri Homgppa, GP for R1;
 ' SHE J Gpvindaraju, Adv. for R2.)

W



This Criminal Petition is filed under S.482 of the Cr.PC praying to
quash the investigation in Crime no.462/2008 of Madiwala Police___Station
against the petitioners. 7 

This Criminal Petition coming on for Admission this_.d.a_y,» 
made the following:  if  

ORDER

Petitioners have sought for quashing the p=roccediiigs”~pendin5t’i’before

the Civil Judge, Bangalore in Crime No.46;/20028-of Madi.fvala}}3’o–1i9e for the. C’

offence punishable for the offences underi’S ‘$06,? 120 B r/w
$.34, IPC. . V

According to the compl,ai–nant,’V he ‘of the property in

Sy.No.l measurtngiilifiggunttas”ofi”Rtz;3–ena Agrahara Village. As per the
petitioner, the c_oin:piain’ant”~had,_ iiexecuited a power of attorney and on the

strength of the povirer. ofattorney executed on 29.1 1.2007, he has sold the

piropertytini fayour’i’of 2″‘; petitioner. One Narasimha Reddy has filed a civil suit

for-..__injnnctiton”‘and declaration. Further proceedings have also been initiated

thereon,.__iiiCoinpla’int’fhas also been lodged by the respondent against the

,pet.itioners stating that he is well of and there is no need for selling the property

by creating a forged power of attorney, .1.” petitioner tried to knock of the

‘property. At this stage, parties are before this Coart.

W

Heard the counsef.

It is seen, case is still under investigation. It is rathervdifflctllt to

ascertain as to whether the compfainant has executed a powerof. ;1::o_m5y_ in

favour of the petitioner and it is a matter for investigation .a_nd”‘in.qu-i_r’y. ‘It tnaga u i

not be appropriate to interfere at this stage. ‘ .. .5’

Petition is accordingly, dism.isseCi.- _