A5-5 % A
BEFORE}
1- S-Nagamj. '
s/o. M.Sa1b1:n_-: Gg3wda'~ _
Aged. '"'
' '
flged' _
gs')
ria:
Nofiffl, Colony
% _J.J.R;Na'gar.= A
cg-13.
'" _ fiftxv 'I.g:te.Y.Shamanna
" aimut 34
4. am 'makah1 *
.. Wjo. S.Namyanu
"Aged about 25 years
Petition;-.m3&4amr]a:
H'. 1 in \...r.|"'u'5, uv""'n.u'""ni1'
Bangalore-560 0'71. ...Petit:ionera
(By M]-a.P.V.KitInr an. Associates, Advocates)
IIJ
AME.
$18.1.
1. The State of Karnataka
By FTBZOI' Town Siifiafi
Fra2er'I'oWn
Bangalore. 7
2. Smt.Rajcswari
W19.
Aged about 23 years _
Ric. Sfida-.*".-..-'9. Laveut
Behind Relief M:-.glic:alai' V V
B.VcnkaiamIidy11agEf * v V
lBlock, V' _ _ _
Bansal0I~e-'1.1- % Respondent»
(By Sri _. ‘jtham. : VVHEIGP for R1: Sn’
T}’1ViK§«.fi.:ii’.’i\’5;’i-f’Lia’i’3’u{flfi”.»f}n”s§’.€:’!’final hea.”.’.:=g ~:..a.-. …ay. the «::..=….
madevthe follcwingt *
Annals
_…__.1
‘fifaycu as ac-ciiaau 6 ‘as
I ‘I1
tend’ for oifencea puxuanan’ Le
493-A. 506 rlw 34 we and sections 3 G5 4 ofthc
.. fiohibifion Act (for short, ‘the Act’) have filed this
A’ to quash Fimt lnfoxmafion Report. against
, J
M’ them. “” %
.__.. ,_.uo.;_ 2 ..
, un;mg:au.muE_ Rm;
9!
‘I.._……_.’I l”‘\_.-..__’I
n I’ 1….– 1.._…._…I , .r…., “‘
4. I nave uuluu l=u.lnl=I.l. Luuuuul nu
learni ed HGGP fbri~1-eapomient’.
E:
,………%*s 2 .;”.=. 4 saw * e -1′-*-‘~=–31 %-=–i ,
No.2 and petitioner Maia. of No.4.
The learned .C*o::un:ael perein axe
ms in we in no w
oonce;ned_’iia:.::’ti1E: and her husband.
The submit an omnibus complaint is
filed to simply harass them.
on of such. fiivoloua
— d- 1-:–InII any Iungfidl
‘ . ‘i’o’r- ‘fioiiki reijr on
Supreme court. mpomd in 2005 c7n’.L.J. 173:2
” wow qfflameshandothers Vs. sum qfThmI’lNadu).
4′ would ubmit First Information Report may be
in these circumstances, leamed Counsel for
n
quashed. V N 4A~9″‘”””” .
-IL
since investigation is at t’rnfesh6id.V fifiis ~ ..
its powers under section 432
contents of complaint This ”
complaint on their face or V
deletion. This Court of
complaint are inhemnflgf abound.
5. in igf Court in
Court has to accept
aveIIIig:nt5~ ‘on their face value, without any
addifioji View of recent tendency of
i1:”LQIic:ee1;in:_z.V kin of husband in matrimonial
” .hI.1_|_u.a.:a__ mg! Ofioer
‘iiaséTA€:.=’:”%*’*””‘-za3″m”:. cf *um”‘-
*.er.*”..%*.:-,mtt.h..e-t.-1.:t.!’-.<.-r
' 1.' n ' ' '' ':'..-u ::11 .p 'VVLGud-Lo .| .n_I;;
otnerwaac. Qi' auegauonakagaint pea 'rneri.
' in judgment reported in 2005 Crl.L.J. 1732 (in the
.. :a:».-_=-.;-.ee1«. ;a.n..d. gt_herg vg. sum: of Tamil Nadu), the
3iipru-smr: G7-ait qiiaaha nu…
W-* lnfir.-.-…-a-.h'…-.23 9-W-st 2.2-'-
…….. ,…*.-'.-.~.*'e.ti…
Eh
I
____…….:. ..:..5_..i.:..=l…u .-ml-' nan-n-nlninnnl
flgfllllfll. uullra .I.l.I.aIIVI' In VI-Illlrlil-I-'-'I-I–I .. _
E.
E:
5:
9.
E’.
E
=+
I
‘5
if
as?’
53;
E?
C4.-nI.=.I.flM1n.._;_g in’- V
that «.a-ac’—-. what has ‘–nu… ‘J9
maria appim ‘ 16 ‘D W” %%
5. for qua-bins “mt
“”” H . nl .ggg_1″___ngI_g maria
again’ at fr: tmie -‘-‘ii ‘ -L”
tendency as kit]: and kin of husband in
= aigpuamabetween husband and wife.
Sdlgfr
Judga