High Court Karnataka High Court

Roopa Gandhi vs Mr Nagaraj Vasanthrao Baghadr on 4 June, 2008

Karnataka High Court
Roopa Gandhi vs Mr Nagaraj Vasanthrao Baghadr on 4 June, 2008
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED THIS THE 04"' DAY OF JUNE 2008

BEFORE

THE HONBLE Mr. JUSTICE H N NA(_}AMDHA.N"DAVS:   '-

CRL.P.NO.g4«8g_.’ or god? ‘

ROOPA GANDHI
AGED 22 YEARS, –

w/0. NAG-ARAJ VASANTI-I R~a_CI BAGpmDc_’»VV%
C/QDINESH ACE-IARYA,
HUCHKERI HANGLUR._VILLA{}E, &..P031f, ‘ ”
KUNDAPURA’I’ALUK«,g
UDUPIDIS’I’RICT._V _

‘EEIITIONER

(By Sri : P P» Amr.) ”

AND :

1 MRA.NAGARAJ,VASAN’FHRAO BAGHADE
AGED 30 YEARS,.__ _
. Sm.’ vAsAm*HRAo”‘BAGHADE,
. mp. 1?’REM NAGAR(1NDIRA NAGAR}, .
Ii3 RPs1{}i1Ti,A’*{ELLAPUR TALUK.

‘ 2 i\’&R VAsAN?i§:1:;RAo 13 BAGHDAE

. AGE-D 63 YEZRS,
R/0.’PR£M NAGrAR,(INDIRA NAGAR)

H ‘i{i!§AVA’l’l’l,
” « _ YELLAPUR TALUK.

V” ‘SM? MUKTABAI

” ‘AGED 58 YEARS,
w/0. VASANTH mo BAGHADE,
R_lO. PREM NAGARQNDIRA NAGAR}
KIRAVATFI,

YELLAPUR TALUK

0\»-

FOR “£?HE,.§”PETiTIONER PRAYING THAT THIS HOIWELE ,
“Eff”-m*.2o.1.2096, PASSED BY THE COURT OF J.M.F.C, E
‘PRAYER= 01:’ THE PETR., TO TAKE COGNIZANCE OF THE
PRA’i’ED FOR 1N THE PROTEST PE’I’moN BT24/O3/2005,

EAND CONSEQUENTLY QUASH ALL THE FURTHER T
” i~’RUCi!3£*}Dif\lGS l5i.*}!*’ORE THE ‘l’RiAL CUUKI’, AND DH-€}:}C’l’

4 sm’.KAvITA
AGED 35 YEARS,
w/0. SI-{ARAB ALIAS MURALIDAR,
KHANAPUR,
R10. YELAPET,
‘I’.1VI.C.R(‘)AD,
KALGHATAGI, DHARWAD DIS’I’RIC’F.

5 SHARAD @ MURALIDAR KHANAPUR
AGED 36 YEARS, .

R/O. yELAm:::’,

‘r.M.c. ROAD,
KALAGHATAGI,
DHARWAD DISTRCIT.

6 SMT. SVITA

AGED 33 YEARS, _ 5
w/0. sAN.IUAi:oLL1;R,”‘~..’; 1 :
R10. PREM NA§f%AR;{INEIRA’NA’GrPLR}.._j
KIRAVA’ITI’–,..’ _ .« V
YELLAPUR irALU1<,. "

7 THE’sTATEf.

THROUGH’ THE. _BHAT_KAL TOWN POLICE,’
REP;:13Y.’1’HE STIKTEVPUBLJC PROSECUTOR, A
HIGH €30UR’I”‘OF”‘KAR’NATAKA
EANGAL’0RE._ E ”

5 ‘V _ , ‘ RESP€)NDEN’I’S~\.

: :{U«1,KA.RN1 FOR R1-6
.w.sE.:EAAEEyEAMA1m1sHNA FOR R7) E

‘%icR1..i;5 EEEE U/3.482 CR.P.C BY THE ADVOCATE «
coum EMA? BE PLEASED TO QUASH THE ORDER .
I3H.A”I’ECAL IN c.c:.m;>.133s;2oo4, REJECFING THE

“GFF’ENCES AGAINST ALL THE ACCUSED PERSONS AS

THE LOWER COURT TO PROCEED AFRESH AGAINST ALL >
T1~iE ACCUSED PERSONS AFTER AFFORDING
OPPORTUNITY TO THE COMPLAINANTI PETITIONER

HEREIN AS PER IAW.