High Court Karnataka High Court

Shri Ashok V Hegde vs The State Of Karnataka on 14 August, 2009

Karnataka High Court
Shri Ashok V Hegde vs The State Of Karnataka on 14 August, 2009
Author: Jawad Rahim
 «.e_Kcra::1;1nga1v 13' Block, Bangalore

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAI)

DATED THIS THE 14TH DAY OF AUGUST;    '-

BEFORE;   V
THE HON'BLE MR. JUSTIIQE 

CRIMINAL PETI'!"IOI\_I Ne}}"..'?.?i»1/20:(59.i.'»...  

BETWEEN:

1. Shri Ashok V. I-Iegde H _  
8/ 0. V. S. Hegde, Age; .32V--yea_rs..b
R/0. No.11, B:.'H__.C.S'LaydL3.t _  ,_ 
2n'-"1 Cross, :i3'I'1'}{.II1 St7a.gei, B"anga1O'1'e" 

2. Shri V. S. E-Eegde  » _  A  
Age: .62, Ye£=_fS,°@.;CQ: -SefYi"ce ' 
R /0". Vij.eiyaEshree1,' Ja.n'1a.khandimath Layout
Sadihanakerfi' H:"(I1urt;ssbs",I' Dha1*Wad-8

3. Smt. ayashree- 
Age: 65 ye arvs, O.CC:.*S€1'ViCe
 O. Florinéi Estate V
 Kr upanidh'i"'C'o11ege
 PETITIONERS

(EsyCs1¥1. s§1:iI¥§;p;ei~1th T. Patil. Adv.)

  :1)  State of Karnataka

 Represented by SPP, Dharwad

W"



2. Smt. Sneha, W/O. Ashok I-Iegde
Age: 25 years, OCC: Service
R/o. 3rd Cross, Vinayaknagar
Extension Area, Bagalkot

(By Sri.P. H. Gotkhindi, HCGP for R1;
Sri. P. A. Kulkarni, Advocate R2)

  

THIs cRI..R F'ILED":_U]S.4'82x cR.iii"cVv.i.'v4si{THi:.:i'

ADVOCATE FOR THE PET1TI'QNER PRAYI'1'E€} THAT THIS
HON'BLE COURT MAY BE I=LEAsEI3._, TO QUASHE THE FIR
PROCEEDINGS REOij.'~~V..,UNI3ER' "B_A..GALKOT TOWN P.S.I
NO.282/2008 U/S. 493'(A),-- 323,f';i.5iO4;'SO6R./W. SECTION 34
IPC AND 4 OF D713. ACT,-._  T '   .. 

THIS C;RL§i?,:,§COi\iiFINi3"(5N°Fbi§i'Ailli/IISSION THIS DAY,
THE COURT MAD,E';THF_3_ .R_O.LLOwt1RO;.

 kWCfaRnRR

'I"'h.e' «.pVetitiOn_ers".._:a;=e facing Charge for offences

punishab1e°t:n(ierVSeC'tion"i498A, 323, 504, 506 R/w. Section

  34,.':,oi'f  and SxeC'tiiCi'1'4 of D.P.Act. They seek quashing of

 L'  P.S.I No.282/2008 invoking provisions of

section ésfzci'-.R.C.

 "As seen from the fact situation, the prosecution was

i' --,,initi.ated against the petitioners on the basis of the Complaint

   __Si.Jb1'1'1itt€d by Smt. Sneha, the 2nd respondent herein alleging

M

Lo.)

that after her marriage with the 131 petitioner Ashok V.
Hegde, she hoped for peaceful marital life. But the

petitioners joined with each other and p.erpetrated

continuous mental and physical cruelty on her; Her’

miserable. She alleged that thegmain Of the ”

petitioners is demanding extra dowry .ja’1id–t’ inittthisilregardthey

harassed her. On that basis, the case is registeredpp ellftd tiheeii’

petitioners are facing charge asi’ndic.ated above.

3. The contention ttoftthe fpetitioners. is that no doubt
complainant hasinitiatedvprosecutionvandvthereafter she has
realized that§–._thep”ia_ctio’n. Viivavsmbaseless. It is also
averretd that.thereA:’has'”he’en’ mutual reconciliation between
the parties_and_ arnicableiilisettlement has also been reached to

corrfipensate hereby viray of future maintenance. ln this

it.l1e3f*have also agreed to pay Rs.4,00,000/– towards

in fi,ill”.and final settlement.

4.. The matter is listed after notice to the respondents

and learned Counsel Shri P. A. Kulkarni has entered

it appearance. Today the lea ounse1 for the respondent

files an affidavit of the 2nd respondent in which she also

supports the contention of the petitioners. It is also’-noticed

that parties have decided to terminate the”:«-proceedings’

against each other and in this regard. she hgaiswaisio; paid i it

Rs.-4,00,000/~ towards maintenance asiinal

also mentioned that in I\/I.C”i_No_i3O/2O()i9,Vth-eiiipartieas~ihaire=.i’

consented for dissolution of m.a_rria_ge_psubj.ect’ payment of
consolidated amount;’«…_..i:<'1{., towards her
maintenance. The averrnen_ts clearly indicate
that she no of the proceedings
against the. the fact that
there to._-"terminate the proceedings
including the ¢ri:;;iii5]a: ¢a§§;r«i Similar affidavit is filed by Shri

V. S.V.I~Iegdie; _fath.e:r of list petitioner and they have also

V. _enQ1'o:seql—loopy of the"'proceedings in MG. No.29/2009.

consideration all these circumstances

and"'app.1yingi"iratio of the decision in case of Shri B. S. Joshi

:g"Vs._st.ai:e" of Haryana and others {AIR 2003 so 1386)

_ 'wherein the Apex Court in similar circumstances granted

V. ,,reiief of quashing the proceedings against the husband and

&'é€/

his relatives for offences under Section 498A of IPC,v'u._I am

satisfied that petitioners are entitled to relief.

Hence the petition is allowed.

No.282/2008 are quashed.

gab*