Karnataka High Court
Smt Hemavathi vs Smt K Mahadevamma on 3 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03"' DAY OF NOVEMBER 2010
BEFORE
THE HON'BLE MR. JUSTICE C.R. KUMARASWA:'II'§9'4':' *
CRIMINAL PETITION NO.5259" OF 2BL1TOf} I
BETWEEN:
SMT HEMAVATHI
MAJOR
w/O.LATE SRI SRINIVASA
R/AT NO.1006, 3"' MAIN ROAD
3"" BLOCK, HOSAKEREHALLI
BANASHANKARI A zfl ; ~u._-_
BANGALORE »~»~ 560 085. I ._ --. ; '';,.PETITIONER
(BY SR1: B N JAYADEVA, AD.vOcATE).A
AND: A
SMT K MAHADEVAf9'lMA_:."".r" "
AGED ABOUT54 YEARS. I _ =
W/O.LATE SRIVKARIYAPFY?.««T.. '
C/O.SRIGANES-H I ' U.
R/AT OPPOSITE 'CAN ESH TEMPLE ROAD "
NETHA3INAGAR,M';!.SOR.E. . ...RESPONDENT
THISOCRIMINAL'-PETITION IS FILED UNDER SECTION 482 OF
CODE OF..fcR.IMIINAI,_ PROCEDU~P.E' PRAYING TO QUASH THE ORDER DATED
'2_.I.9.2U10" PASSED BY V ADDL. I CIVIL JUDGE & IMFC, MYSORE, IN
C.C_,NO.,6e7/2016, 'IN SO FAR AS IT RELATES TO IMPOSING CONDITION
TO I-IIRNAISHFIONE SUREIT FOR €25,000/~.
'TF9-IIOSAACRIMINALI' PETITION COMING ON FOR ADMISSION BEFORE
"VITAE COURT TH___ES' DAY, THE COURT MADE THE FOLLOWING:~
$2'
QRDEIR
This Criminal Petition is fiied under Section 482 of Code
of Criminai Procedure praying to quash the order
21.9.2010 passed by v Addi. 1: cm: iudge & 3MFC, ~
C.C.No.607/2010,in so far as it reiates_.to~
to furnish one surety for $325,000/--.
2. Notice to respondent is
3. I have heard the iearned the"petiti.o§ner.
4. Section 439(1)(b) Procedure
reads as under:
:'fTh--at -C imposed by a
Magistrate when 're~Ie_as.in'g".any person on bail
be set aside _orvmbodi"f.ie'c'i."
V'iinstantv"case, the petitioner has approached
this 482 of Code of Criminal Procedure
xvinsteadi of rn_ovi.njgdan application under Section 439(1)(b) of
of Crirninai Procedure before the Court of Sessions.
When't--hear"statute prescribes that if the condition prescribed
M
while granting bail is harsh, the petitioner has to move the
Court of Sessions under Section 439(b) of Code of Criminal
Procedure for modification. Instead of approaching the C0Vq'r't'V
of Sessions, the petitioner has approached this
there is specific remedy under the statute,.,_iri's~teadfoft"
invoking the same, the petitioner approachi;n"g_,,
under Section 482 of Code of Criminal Prcaceclure if
proper. In that view of the matter,i'i».this_Crim~ina'i --.i'>eti'1;i¢>ri is
dismissed, with liberty tothe p.edtitio'neVr.i_f'to_ approach the
Court of Sessions under prof Code of
Criminal Procedure,"
6. Offi.ce is aiirecjteiai tovrieturin-C the certified copy of the
order of the trial,__Court', Memo is filed.
.....
Judge