High Court Karnataka High Court

Rajeev Reddy S/O Late Chinnappa … vs State By Malleshwaram Police … on 10 February, 2010

Karnataka High Court
Rajeev Reddy S/O Late Chinnappa … vs State By Malleshwaram Police … on 10 February, 2010
Author: A.S.Pachhapure
 

E {"3 1'1. P 5399 _/ 2009)

IN "rm: HIGH COURT OF' KARNATAKA AT BAN GAL-ORE
DATED THIS 'mI'«: ICW DAY OF I<'1a£33r2uAmf_2()Vi6j--.:..V
ESEFORE J   '  A
THE I~-IONBLE 1x/1R.Jus'I'IC£~: Av.s,;§Ac_:: 
CRIMINAL P1-43'I'I'I'I(,)N    

1.. Rajeev Reddy. Ma1r_1agi:"1g' 
S / 0.LaLe.Chi11nappa £{e'cic1_y, "  
Aged about' 55 years. " .

2. Nirav Sheth;   .  V
Vice President _I.\/I<ar_k"e--iiI1g_.

Aged about  ~

3. 'I'ya1g,§ara._.E . 'Ar_:'g()u 1'1 E. Ge i'1.:':,=m,I__ __11'1auf121;:{er.

S / 0. La! 6:' .'S';f';--u i'J.'i'j'1:1E11"'c'i;lI*l'V_'\}'-':1i:l'3  

Aged bent    "

O!" Cour: 1  1; b- '(?1'.1CViii--..1'}' J;.{(..i..\  4' 

No.27/3. 1*' I\r'£.g1i:;.. I'}:;'~!_'eI'1.'_,7:2}!'

Ire1di1'aAna1g§3;', E3e;1'1gé:1'l'01'€1 560 038.  I-'I£TI'E'IONER/S

. .' {SE"§V;""Rei\}-§' B.uwfilik.  for M/'s.Law Petrk. Associates. Ad'./'s.}

E. A  k:)Ly'..--1\/IaIIeshwaran'1 Ponce St.a'u'on.

 - Rep. by G'QV€I"1'1I1"1€I1{ Pleader.
 . e._ M igh Co'u;j_i~' of Karnataka.
" Ba11g2;_10re.

  " I'r<'I11a1r1£1I:.dz1 R,Kz1iya11'1]nz1'.
  V 'S/<:i.Kaiyar1p1.:1'.
V . _ -, 'Aged about 50 3,»'ear's.
 , :fN().403. P1'ith\=£ Aparltmenls.



 

'7 (irl. P 5399/2009

MaYg()S&i Road. 14" Cross.
lVfE1Ht',Sh\-\"cEl'al'1l. I-3a1i'i;gal(Jrcr.  RESi5'Oi\lE3"i?,i\l'I'/S

{S1'i.\/ijayakumai" Majzigct. ii1CT('}E-{for R.-1, R-«2 

$$$$«

This Criminal Petition is iilecl Linder Sr:"1\§Qv.2.l6I/Qg'~jvf1_VrCVlilil'E€

N0.216/O9 Malieshwaram Police sfé;.tVio1q_lAhowl'pVenolii:1_g".Co11VlVti1e

file of the 7"' ACMM Court, Batiga,lore 

This Criminal Petitioii (3()'i'I'}"i"I'1'g__§..:'('";."1'{0}' a.dmis'siO'i1. this clay.
Lhe Court. made the i'ol}ow'ing: K_  } V V M

The  .V1'1E'}._\--'«§';.  for quasliing the First
I11i'0r1na,iVi'oii Reiiort  of l\/Iaiieshwaram Police
Slaiion. x"p.e1"1dirig--  VII Add}. CMM, Beingalore. for

the off'ei_"1ee plau~i1isl12ib.}eAi;;1id'ei' Section 420 IPC.

'A  2\  ,7i'h_e"if_ac?i.s reveal Lhat. Respondent No.2 submitted a

{‘I’vZ}.FI'”1-»}’3_}’c]ll’fVl1″‘§.:’lJQ_’fh.C’P()1i(Tt’ st;–;1i.ii1g that he had ir1ves1′.ec:l a sum

j of R”s…95..,’OO{l;’O0 with the Coi.mti”y Club. who promised to

fegistei” the sites. in his iavoui’ and as the Club did not register

_ the *5:i.i:’es nor refunded the amcmm: {or the last two years. he

ap.f3r0ael1ed the Poiice and despite his efioris to collect the

«’ money and the same was not refunded. requesied the Police

>4

4 Crl. P 5399/2009

that after receiving the money of Rs.95,000w{)O. the _si_t.e was

not allotted 1101′ the an1<)t.:1'1t. was reE't1rided by the ~;_.;)le'tititV).fi.ers.

This itself does not d!'1}()lili1. 1.0 an ()l?e:':('cr t:11dei'- S_t,'V(l'.'I_"l.('.;li'.

1130 Apart, from this, the pet.iti0r1ers__thave reE'Lt1ilcle'dft.he' a_:m0'L1_Vr1tl '

of Rs.95.000–OO to Respondent

set of Circumstances. this Cr)£i'r; has _pa:ssei:1..v ti1_e"'–0.1'ci:e1's

CrLPEWxL5400/2009 'C/"L _m54Q5;g0o9'~.qgaghngg the
proceedirigs registered la',ga'i11'st.Lil?i€':t §§eii'ti£ai't;ers. So taking into
consideration these all tfii*ctu.:'i:iVstIagees'. a:1.ii;bll' the opinion that

the p1*oc:eedihg:s _£.'r1iVs".(~a.sc al:;=QVwilll"'have to be quashed.

Hence. I p1'o(:eV€él.t.si)V '§.hAé:~l.'E"(illdtvirigg:
The vpe£ii.ioF1__islfallbw_eti«.""'l'he First lHl'()I'IUal4lOH Report: in

Cr.NQ,2,16/2l(u)"OS§ 0i7.7l\/{all-leslhwaram Police Station, pending on

fiche Gf~VIi' Add}. Baiigaloie, for the offence punishable

tgrlitiaelt' IPC are hereby quashed.

Sd/*
EEEDGE