High Court Karnataka High Court

S Poul vs Dominica Sequeira on 26 June, 2009

Karnataka High Court
S Poul vs Dominica Sequeira on 26 June, 2009
Author: Subhash B.Adi
 passed by IV Addl.C.M.M., Bangalore in C1.C.No.8129/2001.

g-«%'?§A°5§fif'

_ 1 -
¥N THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 26?" DAY OF' JUNE 2009
BEFGRE

THE H()N'I;3LE MRJUSTICE SUBHASH ;a.AI)i] _ %JJ._V
CRIMINAL pmrrioa No.41 13(2o_¢s~- I  '  %
BETWEEN:  ' F. T'

s FOUL '
S/0. swammrm

NO.88'?, ABBMAH REDDY LAYOUT

BANASAWADI,

BANGALORE -- 560 043. . _ '.'.,1=I:?.{_*1'i':<:ar~:ER

{By Sri. MAHESH PUT'I'ARAJ 85 Assoc1ém3*§s,.e_mvS)" «. .  3

AND:

DoM1NICA.--5mQUE:1RA'*«:;;:,.  
NANDA DWEEP APR RTMEN'? 
C-3, v1vAs}aI ROAD *   
REC}-IARDS*_'I'OWN .  
BfiNGAI2ORE..-_-560 005. * ' .. RESPONDENT

(By SM1′._SHASiiiK; u£.. N,”Ai3\’7j

V”rHié;’ cf°R’LAP FILED Ufi-5.482 CR.P.C BY THE ADVOCATE FOR THE

FETETEQNER’~PRAY”£35_¥G TO SET ASIDE THE ORDER DATED 3.7.07 on THE
r§’_iL1«:,oF VIELADDL, }€3MM., BANGALORE BY ALLOWING APPLICATION 01?

RESPQNDVENWCOMPLAINANT AND FRAMING CHARGE FOR OFFENSES U,!S.
409 AND 420 m.__:_ AGAINST THE PETRJN C.C.NO.8129/01.

TE~II;3″.PE’I’ITiON COMING SN FOR ORDERS THIS BAY, THE COURT

‘ ” ~ .. V’1″~.’f..z.sA. 133 TH E..i¥DLLOWiNG:

ORIDER

Petitioner has called in question the order dated 3.7.209?

..,.,,

.2-

2. Complainant — respondent had flied a private complaint
for alteration of ofience punishable under Section into 406
IPC. Learned Magistrate after considexting the matter

that the complainant had filed a private

206 Cr.P.C. and the matter was __refe1’i’ed—-~::

investigation under Section 156(3}__ o£”‘Ci’.!5;eC’L 5

Police have submitted ‘B’ rep:J rt«,_
had filed a protest petition. the} compiainant
and Witnesses Wexe the learned
Mafistrate came to the fade charge has to

be framed for Secfion 409 and 420

iPC. Hoi1éev’e.z;fthe’: that, offence is pr:ma’
fczcie ro::A.Ase¢uon§ E20. me. but the learned Magistxate
has foundVV’t32£it’vthe ‘vofl1ji1ce”»LVpunishab1e is one under Section 409
and ._%l:n£)’t~ 406;’ ” V…Qens;3’defing the same. he has passed the

efder inieralia obsexving that, the charge has to be

409 and 420 we. I do not find there is

by the iearned Magistrate. No error is

even today in this case also.

” » faccoxuingxy, the petition fails and same is dismissed.

Sd/-3
Judge

MNM!»