High Court Karnataka High Court

Sri Amararam Choudhary S/O Late … vs Sho / Inspector Of Police on 24 September, 2010

Karnataka High Court
Sri Amararam Choudhary S/O Late … vs Sho / Inspector Of Police on 24 September, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24TH DAY OF SEPTEMBER 2016

BEFORE

THE HON'BLE MR. JUSTICE C.R. KUMARASWARY  T" R

CRIMINAL PETITION NO.459I.OI= 2FL}"1"Q'~.'i:'.';\.  

EEIWEELT;

SRI AMARARAM CHOUDHARY

S/O LATE TIKARAM CHOUDHARY

AGED 21 YEARS

R/AT IUIUWADI, HOSUR

KARISHNAGIRI DISTRICT

TAMILNADU STATE   .   
BANGALORE DISTRICT. * 'I  R_  } .';..RETITI_ONER

(BY SRIYUTHS: PAR.AMASH.I"v'f+IA}'l. '
M M ASHO:<_A.,-ADVOCATES) 

SHO /' IN§l5EC'FOR OF 
BYAPPAFTEAHALLI POi,'vCE"STAvTION --

BANGALORE'C_IT'v._

2. SRI EIHANRAMOS/O lV¥EGH}'\RA!\f_i.."'
AGED'-¢13YEARS._ '  '

 R/AT._NO.265/02' .. V
'«--._'MUf»3,1_Y:APbPA BUIDLINCS' ***** 

. NAGAwAR.APALTA
 'E,AN'GALO.REC'IvTY'. 

 .2. THESL3PEVRI"NT.EN;D'ENT

STATE HOME FOR MINORS
. NEAR"KID.WAI'HOSPITAL
 HOSuR~.ROAO

 V "T3.AAILGALOVRE -- 29. ...RESRONDENTS

 IEv.,_S_R'I; SATHISH R GIRII, HIGH COURT GOVERNMENT
PLEADER FOR RESPONDENTS 1 AND 3)

ix



THIS CRI|ViI§\lAL PETITION IS FILED UNDER SECTION 482 OF
CODE OF CRIMINAL PROCEDURE PRAYING TO QUASH THE PORTION OF
THE ORDER DATED 14.8.2010 PASSED IN CR.NO.324/2009 ON THE FILE
OF X ADDL. CMI'-/3, BANGALORE CITY, TO THE EFFECT OF ORDERING TO

SEND THE VICTIM, WHO IS THE WIFE OF THE PETITIONER, 

HOME FOR MINORS, THAT IS RESPONDENT NO.3.

THIS CRIMINAL PETITION COMING ON FOR ADMISSI-DZN B.EFC):RE  '

THE COURT THIS DAY, THE COURT MADE THE FOLLOWING.;_--_ '  --.

ORDER 

This Criminal Petition is filed;-u_nderO’3ection -*-i.87;>1 of Code”*

of Crimina! Procedure praying to the’oo’r*t:iCOn.I’ofHthe
order dated 14.8.2010 passedin “the fiie
of X Add!. CMM, Bangalore ordering to
send the victim, to State
Home for “to direct the trial
Court to reIea_seCCVVt’Ci5.’i;§.._victii”.<i..C_i"u.nconditionaliy by giving the

custody of the vi4ctiin"i,"Sn"it',;S,.ai":~–gCeet, to the petitioner.

2_«.'i,L§ea:?.IIed,, High"'C-ourt Government Pleader is directed

toltalke OnoTt,ice:_on"'t1:eiTaif of respondents 1 and 3.

3.”I-t i5_”ti:.eI° contention of the iearned counsei for the

that. he wiii make an appiication under Section 98

Criminai Procedure before the concerned Court.

Z…./

In case, if the petitioner makes an application under Section

98 of Code of Criminal Procedure, the trial Court shall dispose

of the application in accordance with law. with tls1″:e’s:~e

observations, this Criminai Petition is disposed of.