High Court Karnataka High Court

Smt.Lakshmidevamma W/O Late … vs State Of Karnataka By … on 28 May, 2009

Karnataka High Court
Smt.Lakshmidevamma W/O Late … vs State Of Karnataka By … on 28 May, 2009
Author: Subhash B.Adi


This Petifion coming on for Admission, this day, the Court’:
made the following:

GERBER

?€’£:§£i0ners have sought for quashing of tha

S.C.No.147/2007 (Crime M77/2006} cm the ..

Sessions Judge, Bangalom City.

2. Yeshwanthapura Poiic€ V_registe’1*E:dx a

No.7?/2006 on ‘?.3.2OG6 for u”cEen§_:e under

Sesction 306 IPC.

3. Compiainazité 0116 is the father of the

deccased, had taken firs: floor

premises mortgage, in gound floor, one
Lakshmidcvi; 2113: ciaughtsr Indrané. – petitioners

herein wfere $u::~sed to be qummi between the

tbs; of the comylainant. 013. 6.3.2006,

the house of the deceased (daughter) and

‘ VV .v.Vpacif.’ia:€I ifhe it is further aiicgad tliat, the complaéitlailfs

.;3.é21_;ghter c.~>:fi. ‘;?”‘.3.2Q€¥6 at about 9.30 am. haci gong to school to

Vh <é1'~,son. Hcwevar, smhoel authofifies at abeut 12.30 pm.

___fi§ofiacd the compiainant that, nobody had come to pick up 1111:?

" ' Ab us3:.1M <3f the dcctzased. As such, he went to the house of his

éaughtaer and found that, the house was lacked fmm inside and

ever: after shzeufing, she: did not open thtz dear and he was fumed

-5-

*2′. In my opinion, the contents of the complaint and the

material coliecttrd by the pmsecution, if they do not mai{c–“c:}1t a

case one under Section 336 $36, if there is
the accused even if the entire ailegafion in the M
as true, then no purpose would be gcriiied.

accused' It would be futile exer<:i$e.: '.      ._

a merit in the case and the    be 

aiioweé .

Accoxtiingly, the pefi1:ion’7 is proceedings

S.C.No.147/2097;*'(C:;fi :’1e l’;.§_(;,’Z’.?-:,i~’2.*0{)1S)’ffi_t;u1’z. _fg1i<§ file of Principal

Sessions Judge, Bangalore u

KNM/ ~. """