High Court Karnataka High Court

Smt.R.Komalatha W/O Ravindran vs Mrs.Princes Franklyn W/O … on 24 July, 2009

Karnataka High Court
Smt.R.Komalatha W/O Ravindran vs Mrs.Princes Franklyn W/O … on 24 July, 2009
Author: Subhash B.Adi
IN THE HIGH coum OF' KARNATAKA AT BANGALORE
DATED THIS THE 2472* my 0:9 JULY 2009 i 'f L
BEFORE     V' '
THE HON'BLE MR.JUS'I'ICE S»UBHAS'fi  4'
.€>....i3.I__mnA.r. Pgfimon xé.15:'?'=;}'fl  :1  
BETWEEN: T'   A

81111;. 11' . Komaiatha,

Wfo Ravindran,

Aged about 40 years,

R'/at No.16, I Floor,  --.

Lazar Layout, Fra:mrf_I'own,_.V.   I 

Bangazom. 'V    .    '  ...pEm'r1oNEr2

(By snuaprasai' 1:13."  ms r £g$r~'L'_A  V
Sri.C.H.Je.:i13.a§(,';§xdvL'}i:;;A:  * 

AND:
Mrs.I"-'linens  _  " 

W/0 Franklyn Jéz.:r;es,.. 
'Agcd almut 53.8 years,

 Px'i1acipSi.1;' Beishap CottOfi"-Girls School,
'St. Marks R_oa§i,_ ' ' ' ' ~._

Bapggxgre. % . ~   .. RESPONDENT

This Petition is med under Section 432 C:r.P.C.
praying ta s::~:t aside the order dahed.14.l1.2GO8 in C:rI.§?.P.No.

Vi’~3/_2€3O’7 passed by the City Fast Track (Sessions) Judge,
Aflangalarc City (FTC No,VI), thcmby confirming the srdcr passed

3:uy’t1:e._V7£IE Addl.C3;1ief Metmpolitan Magstxatc, Bangaforc city,
Bémgaiore and dismissing the private complaint filed by the

“;:sct;it:i{:»:1er in P.C.R.No.S3′?6/200′?’ da.tcci.31.1().2€}€}7, and gfant
“ex-;g,2ch other relief <33?' neliefa as this court deems fit in the facts and
A .c:Li1::umstances of the case.

This Petition coming on far admission th.i$ day, the Court
made the ftallowing:

-3-

the compiaint was called in questisn in Cr1.R.P.No.’?25/200?.
The revisional court also considering the material found that the
order passed by the: learned. Magistrate class not for

izltcrference.

3. Learned Counsel for the petitioner subisjjtsv

reccards callsd for “wen: not looked intQ”¥:)§* ‘tf3.c’

and thereby the learned Magismats ‘an;

dismissing the compiaint.

4. From the csmpfsiizt, ‘uthat petiiioner
herseif has filed a suit agaifist and it is aiso

alieged thatfhc. is’:i;:”:5:11sfs;1\ed anisthcr school. Considering
that, no along with the complam t.

the leanaed ~ha;3 figIifi3* dismissed thc: complsirxt. Just

“¥Z}if:C)al.i$6~3′.S(}IiIC aflegs’i:i91:;s_«ar& made. it cannot be said that? prima

made out, unless it is suppertmji by such

mafcriai,’ facie makes out an ofibnce. E find no

greunifis i1i:t.e:i’i’4}-sue with tbs pr0<;:e6di11gs_.

"ii , ségénrdmgly, the pctifion fails and same is dismissed.

Sd/-3

1 TL ': 'V " M] – Iudge