£N THE PHGH COURT OF KARNATAKA AT BANGALORE
DATED 'I'H£S THE semi QAY OF ..¥ULY 2009 2' 'f ~.
BEFORE '
THE HOPFBLE MR.JUSTICE.:SUBHA£§I.V{"§}P§i}!
cmmzw. Pmmox
BETWEEN: 'T ' A T»
1 Sm' SHANTHAMMA
AGED ABOUT 3'? YEARS;
w/<3 SR1 U H NAGARAJ..__
2 SHUHNAGARAJ
AGED ABOUT 47aYEARS,~-- .
S/O DASAHA£€U1§£A~!AH,§; ,
NOJ13, NALLUIQ1§.EmLLI'WL£AGE, *
WHITE .
K.R.¥'URAiNE HQBLI, . :
BANGALOI-"<v1¥}.Efi.:5f§IVTA£.[_JI(.V ~ : .. PETI'I'IONERS
{By 3:1. H1§ANTH};":"g;tgJA, _ *
AND: ' V
1 STATE 0VF*~KARNATAKA_§Y
MAi£ADEVA?LIRA 'POLICE STATION,
BAQNGALORE. " .
V" 1.2 V " « ,fi.c:».B3UiiA1§zEsHwARI
' wgo«vz§Ac-zmaéa,
R/A'?.3e.,5mV"r.§A.:N ROAD,
~. ESK 3&9 s:t.:_A.<3~,E, NEW KEMPEGOWDA LAYOUT,
' mrnarsugvg,
EiANC3£\LOF:'E -- 550 085.
.. .. RESPONDENTS
” fay slmomigppa, HCGP ma R1 815
s;~;.M._R.r§,m.:uNDA GOWDA FOR R2}
THIS CRLP FILED U/8.482 CR.P.C BY THE AWJOCATE FOR
:*mE..TPET;T1oNERs PRAYING THAT THIS I-§O§~é’BLE COURT MAY BE’.
“F?LEASED TO QUASH THE ENTIRE PROCEEDINGS IN FIR IN
“-..C;R.NO.381/08 BEFORE MAHADEVAPURA POLICE, BANGALORE
REGD, ON 21.10.08 FOR THE OFFENCES P/U/S. 506, 420, 206 OF’
IPC.
THIS PETITION COMING ON FOR ADMISSION THIS DAY, THE
COURVI’ MADE THE FOLLOWING:
0 Q B § §
Petitioners have sought for quashiug of
Crime No.38}./2008 registered %;»:ah..dev.;;;.%..,..; F’. V
Bangalore on 21.10.2008 for: an
Sections 506, 420 and 406 of
2. Complainant the oevner of the
property. She hadApmehaAse(fi_ with her minor
son. However, ‘stetzfng that, they will get
the khata took all the original
No.2 executed the Power
of 1 ~– his Wife and under threat,
the accused of the complainant on the blank
3 amake d1″”‘the same for their benefit. On these
‘eI_Iegér.i:io;1s._. ‘has been registered and the investigating is
n V. 3. Counsel appearing for the petitioners submits
alleged ofience. amending to the complainant herself, is
and the complaint is filed in 2008, that too, the accused
$0.2 had issued notice on 12.9.2605 interalicz for executing the
Ieg’ste;ted sale deed in his favour. He submitted that. he is the
.4 st.
{.