-1- IN THE HIGH comm' or KARNATAKA AT BANGALORE DATED THIS THE 1st DAY OF SEPTEMBER, 201-0 BEFORE V _ 4' _ 'V THE HONBLE MRJUSTICE sUBHAs1:i :13 5' 5 3 H CRIMINAL 9ETIT1oN:7'i¢b;'3933.;2:g15 - 'V D. BETWEEN: Sri. Erappa S/ 0 Late.G1'ddegowda Aged about 75 years . * ' R/ at N0.307, 6th Cross} ?F§"Ma;in V 5' RPC Layout [fiarnpinagarj vijayanagar, Barlgaiore --.y560*04e.A 5 '" ....PETITIONER 5 31:1-.Véi¢i;aPfi533~'.-""C'-'.'Adv.) AND: ._ _ 1. . _ Byystation }*1(5u.Ase =Offi_cer Vijayanagara Police' 'Statibn Banga3.Q1'e_-- 560 'O_4'O..z_ 2. D, Priyadarshini. K.S - .D..W/,0: K.'S,Srinivas" Ag¢d.about 35 years 5 'R,/at._&ND.5O55 7"! Main _ "'.._é}«"'1"'A"'Cr0Ss; RPC Layout ' , Hampinagar, Vijayanagar ""Barz.gaIOi'e --~ 560 040. H M ' --- .. , L .Smt'." i\/I.Arnbika _ W/0 Shankar "Aged about 35 years R/at No.273, 731 Main 6"' 'A' Cross, RPC Layout Hampinagar, Vijayanagar Banglaore -- 560 040. ...RESPONDEN'IS [By Sri. Satish R.Gi1ji, HCGP for R1] THIS CRIMINAL PE'I'lTION IS FILED UNDER SEC_fl'ION 482 CR.P.C PRAYING THAT THIS I-ION'BLE COURT MAY BE VFLEASED TO QUASH THE ENTIRE PROCEEDINGS IN cR.NO.59V/..1\c.VREOD;«,. BY VIJAYANAGAR P.S., BANGALORE FOR THE ALLEOED:'g P/U/S 380, 381, 463 8: 506 OF IPC AGAlNST_THE:':PE'l'Kl'IOl\EEl§," PURSUANCE OF THE ORDERS IN FOR' 'z§fO'.'25e9/10 O§.f4THE"F1LEiFo1'._g l THE FIRST ADDL. CMM., BANOA1,oRE.AOM_"'n-1lE N SECOND RESPONDENT.
nus PETITION COMING Ql\lll:’FQR.._vORI.)lERS.__TIjlfS DAY. THE
COURT MADE THE FOLLr§w1NO_;’ D ~ ‘
j-OR 1)
Petitioner “quéIs§a¢:i’thé proceedings in Crime
No.59/ 2016 police for the Offence
punishablenlnder 381, 463 and 506 Of the IPC.
2. Co’rnphlaDinantlAalIeges that, the cheques belonging to her
havelpeen stolen ‘=by___t__he accused who was a servant and has
been _made.use”to make a claim.
N ‘ has called in question the proceedings 011 the
h°'<.._l*grOund"that, 138 proceedings have been initiated against the
'respolndent and to Overcome the same, false complaint is filed.
4. Since the matter is at the investigation stage, the
it jurisdictional police would take into consideration all the
-3
relevant facts and material and file appropriate report. As such.
there is no ground for interferemxe.
Petition dismissed.
sd[sE% 5
A A.
a=AP/_