High Court Karnataka High Court

Rameshbabu K,3 Ors, vs Aruna K on 31 January, 2009

Karnataka High Court
Rameshbabu K,3 Ors, vs Aruna K on 31 January, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULHARC-.EA

DATED THIS THE 3157 DAY or J;§§iU.§R¥,"r2oa9.r_'r  _  

serene, %

HQNBLE MR. JUSTICE Asncxfits. 1-!INC%--!VIG*E§I  

CRIMINAL PETITIC1N_ Nc§'.é':69éir-2908  

Between

1. K.Rameshbabu    
5/0 X. Hanumanth*raos';j'r'  ~ '
Aged about 32 \;rea;7's»V "
Occ: Agriculture  1*
R/o Sirguwa "  
Taluk: Sirquppa--   '
Beiiary Distri=r;t .

2. K. Hanumanthrai} " _ 
Age Mam %   ~
,Ri"e.Tod.;3;3éi*~.,_-'.iiIag:e  ««««« 
Taluk: .L,inga':-sguaf 

{p¢t:t:oner"sr;:d.i a%ITnsr'2

 =.._,daleted ride Cgsurtbrd-er dt.1.10.2GO8)

« .  .  Venkaramina

'  'vsfig K. ,.l-iarmmanthrae
*.__"Agafi Meier, R/0 Tadaki village

 Tfiuk; Lifigasgur

"  . _4. %ra'_sersvt.,'V "

[By 51'? shsvanana V. Pattanshettt, i§td'¢t1Cé3t_e']~ ti'  

And

Srnt. K. Aruna

W/o K. Rameshbabu .. 
Aged about 2? years    .  V
Qcc: Househeld    

R/o B-udhihal Camp H  

Taiuk: Sindhnur    t   V.  

Eflstrictz Kappa!      ~   ...Respondent

By 1_Sfi’V’3a$aj’§ara;’«ER;.t._i§éat.h, Advocate]

This Cr!’ Petition is fileL’s;u:1»d’er» Séction 482 of the Cr.P.C. by the
Advocate for the p<§titicr1ers_ praying' that this Hosfble Court may be
pleased to quash the pmoeedings in (:11. Misc. No.203i08 on the ffle cf
the,J.,M.F.C..,.;sincihanur, "i=nst§t1;tc:d under Section 12 of Protection of
Worraenfrom Domestic Violence Act, 2005.

V”T_b§’sAC’r’:. ‘VPe.tftté5’n::cg;§ning on for admission this day, the Court

9_B..|.’LE_B

thé Pratection of Women from Domestic Violence Act, 2005
flag,

(hereinafter referred to as ‘the said Act’). Subsequentty;’__t:his:”‘

Court, by its order, dated 15* October, zoos ;ti_sr’~’n.i:ssed~

petition as hot pressed as against the ._vp*etitioe:éi*sV.:§;’V”;_V?

and 4 based on the submission ofbthe !e3rhed couo’se3v’vforhv

petittoners. Consequentiy the cause%tit§V}e»of the the
prayer are aiso amended. The..A1pet«i’tio_r§ reovoireo to be
considered only in respect (respondent
No.3 in the proceedings’:hefore:A__the’5ttfia«!.A§fo1s~rt;)V:f’ I

2. Sri shivaharad Fetie.h§h.g:ft:.,V_’ttjg’:.’j’e.a.:»;;ed counsel for the
petitioner suoratts there ts a bar for
prosecuting my notice the definition
contained in said Act, which is extracted
h¢?~t;tn,Pe;0’3¥f:.:, u sssss

tlais Act, unIe§ the context otherwise
ret;uf’res;~ V (3). tiifltvzocx xxx xxx

V .(q) “réspoo:c!ei;t”” means any aduft mab person who is, or
I’ heed,-.i.=5 a mmestic relationship with the aggrieved

‘ ‘good against whom the aggrieved person has

‘. gsoogbtany relief under this Act.

” ‘Provided that an aggrieved wife or female living in e
” “relationship in the nature of a marriage may also file a

figs;

if:ti<;.e».Conetit.t§tien,.effgreéia. He submits that the proviso to sub-
~ –$e;tien..,2(q) ef_tfi.e said Act stata that a cempiaint can be filed
"the_'fe|ative at the husband; the reietlves cf the husband

complaint against a relaeive of the husband or the maie
partner!'

3. Nextty, Sri Pattenshetti brings to my netice the pre$§ie.£$L;’
Sectmn 19(1) of the said Act, which reads as foliows:

-39(1) While disposing of an arpgzlitrartiet-3. A
section (1) of section 12, the Magistrate twat: egg eeigggk
satisfied that domestic v£o1enceV!:a:.s takes_ ‘place, ”
residence order» “‘ V’ ‘ ” ‘V

(a) to (19 xxxxxxxxx. AV _ _
Previded that no order an’ae:t:tec!at-se (3) shall be
paged against any perezzan we is a¥.”;§rt§mee.v” ‘ 1 ._
4t Pet centre, 5:: ‘fikeeevatiaj Me§f;’;?.”‘zhefleéxrned counsel

appearing for the tttazatt the said Act was

enetted to give%’f$Vrete§:tio’e3_iio wetfiétht against her relatives.

He submits that tt «weuIti”‘ti§it»’h–e§?et”been the Intendment of the
legislature te give :$ret_ect.i.en fa the woman onty against men and
notvigg.a’§nSrE’:..:%G§iT1én”; He'”$t3’i3’rhits that the provisions of the said

Act sVfi’e:1:Et;!;T_be. tetrtcma en the ietter and spirit ef Articie 14 of

498%.