High Court Karnataka High Court

Shri Vishwanatha Vidya Samsthe vs C B I Police on 19 March, 2009

Karnataka High Court
Shri Vishwanatha Vidya Samsthe vs C B I Police on 19 March, 2009
Author: Dr.K.Bhakthavatsala
CrE.P No.382/2009
&
Misc. Crf. No.380./2009

IN THE HIGH COURT OF KARNATAKA AT BANGAIjo_1éVdE- A.

DATED THIS THE 19TH DAY on MARCH   H

BEFORE

THE I-IOIWBLE DR. JUSTICE K. BriA;{if:¥xAvA'£$ALA " 

CREMINAL PETITEON /"2Qo9.;p'   
85  p  
M1sc.GRL.38o-;--2o"_o9 "

BETWEEN:

Shri\/ishwanatha vidya.;sa_msthe,*-V.; _   . 
Dr. Radhakrishna Teaehérfil  =i   A V 
Educational instit"u__Iio"ns,lA1.._V.if. " _:    
Vishwanathapuraj .3 l'  » '

Devanahalli, _ ....    '=1;,___ --.

Bangalore--562V 1lO'."~ _V 7'; '

Rep. by its Seoretlaryl  ._ _  
N M Theerthe Gowda. V  H 4' ; = V  Petitioner

(By Sri M Skéjendrapraisod, Sr. Counsel, for

 _Rajve_n"drgpratsad As'soc*iates, Advs., for petitioner)

AND} '

 "  B 1 Police?' - __ 
V'.;-Gangenahefili,  -. 
-4 ]3'%T.1ga.101"€: A

'[_Superinten"dent of Police Respondent

Ashok Haranahalli, Adv., for respondent)

Cri.P No.382f2009
&
Misc. Cri. No.38()/2009

This Criminal Petition is filed under Section 482 of the of
Criminal Procedure, praying to quash the complaint. »’in’j–_Fl<R
RC.21(A]/2008 of respondent/Police. u .

Misc. Crl. No.380/2009 is filed under section. u

of Criminal Procedure, praying to stay furither.investigation iin_fR.iC..
No.21(A)/2008 of the respondent/Police. j. ' " V V '

These cases coming on for Admission thisday, theCourt i',rI1iadre* *'

the following:

ORDEl§_.._.ii:”v.._

The petitioner/accused 21(A)/ 2008 of
CB1/ACP, Bangalore, is_’before;’this 482 of the

Code of Criminal fort: the FER for the

offence under:CSiecition:s, 471 of the lndian Penal

Code and Section_ 13(2):.””iri/w_r’See.tion 13(1){d) of Prevention of

Corruption Act.

.vl;earne.d”CVouns_el for the petitioner submits that there is no

Riprvima facieilicase*.i«i’r:r_r1e;de out for the offence alleged against the

_ ipetitioner and thehipetitioner is only the Secretary of Sri Viswanatha

.j’v’idya:”Sa1ns.the,i Vishwanathapura, Devanahalli, Bangalore, and the

C”-iipetitiionepr iisibeing harassed by the Police. Therefore, he prays for

the proceedings. It is also submitted that the petitioner

Ls

L»J

Cri.P N0.382/2009
&
Misc. Crl. N0.380/2009

himseif lodged a complaint against the Regional Committee,

Bangalore.

3. It is the statutory right of the Investigating_Ofiicer_ it'(3d:I’€g1Stvé1′–.VV

a case and investigate. The offence aiiegeid is

under Sections 120-8, 420, 468 and 4571 o1′.the

and Section 13(2) r/vv Section 13(1)(d’)’c’..o:f’ Preventioiniiof ‘Corruption

Act. At this stage there is no goodi~gro%§1nd:to the

4. In the result, the Petitiasn ‘faii’s* and the -same is hereby

dismissed.

Consequentiy, the Misc. Cri. No.380/2009 does
not survive and thie”refoi’e theisszneiiiis rejected.

r

Sd/-§
Iudgfi’