E as~>}=" E
-1-
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 1 1"' DAY OF AUGUST, 2010
BEFORE
THE HON'BLE MRJUSTICE SUBHASH E: 'E H
CRIMINAL PETITION Nc§;:§2'4G,{2b_10
BETWEEN:
1.
Smt. Brigitta Veronica D' Sa .
W/0 Late James ClaudV_D' sa ' '
Aged about 70 years ' 5 '
Smt. Jacqueline Jane.D--'.:.Sa ' v_ A
D/0 Late James Clahid D' Sa E V
Aged 38 years i§i:~' _ _ A.
Both are3Resid.ente"Of .. 7
"S11g.«Zi1'1dh {AVE//7'f1'la1'1 0:73.; 3 _ 7 -
J0dt_1katte,A'Ca3urt"Road _ '
Udupi -576 101:" ....PETITIONERS
(By Sri. M.K.Girish, Advs.)
. S:tati01:1E"'I:I_ouse Officer
V Udupj' own .P_01ice
= Udupi' '
Representedtt by State Public
Prcseeidtor
" Shri}XbdulAzeez
xS/ Late Ameer Saheb
Abdul Azeez Compound
Mission Gate
" Kinnirnulki
Udupi. ...RESPONDENTS
(By Sri. Satish R Girji. HCGP)
-2-
THIS CRIMINAL PETETION IS FILED UNDER SECTION 482
CR.P.C PRAYING THAT THIS HON’BLE COURT MAY BE PLEASED TO
QUASH THE PROCEEDINGS AGAINST THE PE’I’I’l’IONERS-IMITIATED
BYTHE RESPONDENT POLICE AS ACCUSED NO.}. 82.. 2
RESPECTIVELY IN C.C.NO.768/10 ON THE FILE OF THE ADD_I;:_C’.J.
[JR.DN.) & JMFC., UDUPI BY ALLOVVING THIS PE’I’I’I’ION,…… , I S” V A’ ..
THIS PETITION COMING ON FOR ADMISSION ‘1*II_IS vIj)AI{‘, I’
COURT MADE THE FOLLOWING:
Petitioners have called in? question the projceevdings Iillpfi’.
C.C.No.768/2010 pending on the fii’eV..§i J1}/IFCIi,’U:c1Iupi.
2. Case has been reg,iSter’Led Town police
against the petitioner for the’-offence under Section
I 324, 504, 506 o.fI”thi:_ IIJPC:_4IinvICIriine No.419/2009 on
9.12.2009. On has been filed.
3. petitioners submit that, these
petitioners areiragevd about ‘I7QII~~ICyears and 38 years. They are the
residing=I’.n__,the property. The complainant with
property, such a false complaint has been
V fi1eSc1;– that, the wound certificate shows
that, simple in nature and there was abrasion. They
-I:I’ao~I.noticonStitute any offence punishable under Section 324 of
th–eIA’i~PC.IAAIFurther Submitted that, the complaint also does not
out any case.
4. On the basis of the complaint, poiice has investigated
the matter and during the course of investigation, the injured