IN THE HIGH COURT op KARNATAKA AT
DATED THIS THE 2339 DAY OF FE)B1§§j2'1£7£§YiV:.2V'£§i§1'fI) T 'A
BEFORE
THE HONBLE MR. JUSTICE ;§:;%RAY;§NAv'S'WAM"{'V %
CRIMINAL PETrr1c)1s§"%No. 6593] 200$
BETWEEN: _ ' ..
1 R SANBESH S/O SR: "i73.AMAi<;"RiSHP{A
AGED ABOUT 37'"YEARs' 1 .,
PERNLfiNi.1fi-'2' Rio 1s«i0USEN£3.~» 5:3
BANN'!MANTAP'A' LA&f0Li'r V .
MYSQRE 1.- s6'£3.o'175;. '
2 SMT; .sHAN'i:'H.ar¢1MA %
'1.,_WI-Ff} C)}3'SRI<RA'MAvKRISHNA
AGED A13c'3m', 66._Y-EARS
PERNIANE-NT .R,*Q"'*HOUSE NO. 53
_ BAN:~J1:viA1s1i2?Ap_A'i;AYou'r
" MYSORE_- 560 915
[ :%A'%4AKR1sHNA
_ " vs/Q*LA1--'E BOREGOWDA
"'A(}ED.RBOUT 75 YEARS
PEF$i¥L*§NENT R/O HOUSE NC). 58
..__BANNIMANTAP A LAYOUT
.. MYSGRE -- 550 ms PEFITIONERS
W V{'B':tAsmcHIKI<AvENKATA1AH, Am.)
'§AN'D :
'V 1 smrs 012' KARNATAKA
BY MANDI POLICE STAT ION
MANBI MOHALLA, KABER ROAD
,5'
E
E
MYSORE - 570 021
REP. BY ITS INSPECTGR OF POLICE
2 S J RAMDEV
S] O LATE JAVARAIAH
AGED ABOUT 66 YEARS V
R /O NO. 248, MANASA FEOAD
5'?" MAIN, IT'I'IGEGUfiU .
MYSORE --- 570 010 ..RESPC#NDEN'I'S
(BY SR1 v1JAYAKUM;§.12'j%MA.'iA<;-E; %
THIS PE"ITI'I'ION AIS 1FILi§IV3 f_u;"s 4:§g._ 7;;R.P.c PRAYING
TO QUASI-I THE v..F'IR{DATE,D .41'2;':.o.2oa7 msezsmnan AS
CRIME NO. s1"11';§;2o07 SAME"REGIs-TERED AS C.C. NO."
1539/2003' (:1N'~~TI:{E' OF «'rH1_'G'E.' (JRDVN) 85 JMFC. MYSORE
on for admission, this day,
the C0urt--..1_11ad¢ t11e,_f<3}.l=:}wiI1g :
ORDER
a ‘rhis jfiéiition is fiieci under Section 432 Cr.P.C.
quash the proceedings pending before the
%% 1~[f~ Civil Judge (Jr.Dn) & JMFC, Mysore in (2.0
30.1539/2008.
U_,,,.,.«~«»$~’-«E~..
3
2. The learned Counsel for the petitioner
submitted that the proceedings pending before’
Court requires to be quashed for the reasoI_;”ih%3,t
complaint, it has been alleged that ., 9»
in the family. The husband and
only uttered the v 2*
cause for the death of the dtgtuérxter ef eoxtjaplainant.
The learned ” uttering the
word; “it not attract Section 306
of IP(Vf’.-. ix’: jeubmission, he has relied on a
jz1dAg1::ent4″‘in_:’the- “er SWAMY PRAHALADDAS vs.
we M;P.AN’Q ANR (1995 SUPP(3) see 438).
No.3, it is submitted that 3:’ the death
is-..4__ea:1eedj’.: by mere uttering the words, it wilt not
AAeonstittite the effezxee for the purpose of Sectiee 306
Fofieerhzg the law Eaid deem. by the Supreme
this Ceurt $21 the case at’ K.RAMAKRISI~INAPPA
VS. STATE OF KARNATMQR {2086 CRL.L.J.4314) has
held that mere uttering words eaarmet be said to be
“i
4
instigation to commit suicide. It is subniitted by the
learned Counsel te quash the proceedings peneiiing in
C.C.No.1539/2008. ” ° V
3. The learned Government Pleaderj: iay 4_
the statements of the eye witnesses it the
basis of the death note efthe dettased
there was persistent haraee§:a.ent Vite. fer’
whiehmeheet From the complaint,
it is “fl0’1;:;aeci– »ii2.1{).2{){}7 she contacted the
eeI:2p1ati33eizt:’a£.€).(}0 eiizi, and reported the harassment
“the feifiiiyiyand parents~in–1aw and in t.1.1I’n the
‘VVeeidciegitiiijtiettitfirespondent stated that he would come in
the eyfezeiitigi But, before he came, he has received at Cal}
_ftfo1:r:i ttie heuse ef the daughter that she hast committed
suieide. This is a ease fer trial for an effeizee punishable
i V’ V. ~}’I,111Ci€I’ Seetion 4§8A and 396 IPC and at this §u;1etu3*e, if
this Court intexferee with the qtiashing of the
proceedings, the same would be contrary
previsions of iaw.
4. The case was committed
same is pending. New t.he’e11a1gee,_a3*e yest”;£Q’: L.
When an ailegation of “is,T_&ade, in the
interest of public, thesentire is required to
be concluded,’ If basis ef the
sL2bI:;is’s10I§.s, ,;t:ii1e Counsel and also the
pleadfiag proceedings, that itself wfll
go Aagailist i11terest and also the criminal
‘ « }1′”.vsr1’:sp11.1ci’enee. “””
H Counselhgetitiener though is referable, III
..5;«.The.decision of the Supreme Court. referred to
o
the ease, in the fight of the materia} placed, the
” * ieii:i;’eV”mat£er requires to be ceneiuded. Whether before
charge er after the charge, it is rqizet the yandsfick to
be Ioeked, but the Court sheuld ieek mm whether the
materiai placed before the Court are
interfere. On the basis of the.::r:z;teri€_;1s_v1u3Ié;r:ecii valoflg ‘
with the petition and also the made
iearned Government Pieaéer, ‘ suc:h:”
circumstance to intezffere t.’fie”prc§:eedings.
Accoréingly, I pass the I’,
The petitiqxzis d_ism.iV§s;sed&§”v”.j”– ..