High Court Karnataka High Court

Sri K S Ravikumar vs Sri B C Rama Murthy on 29 July, 2009

Karnataka High Court
Sri K S Ravikumar vs Sri B C Rama Murthy on 29 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF I:i1l\i?NATAKA AT' BANGALORE

DATED THIS THE 2975 DAY OF JULY 2009
BEFORE

THE HON'BLE MRJUSTICE SUBHASH B.AI)I 
cmmmu. PETITION no.4g9g2oo7  ' 

"BI.:*r\vEI«:N:

Sri.K.S.RavflmJnar

S/o K.C.Shenkam Gowda

Aged about 38 years  

No.29, 29*' Cross, Anjaneya Nagar  _

Banashenlqti III Stage   '  
Bangaiorc~85.   _  PE"rm_o13IER

(By Sri.H.B.Udaykm:nar,  % V

SIi.B.C.Ran@ a'Mm--h  
S/o B.S.Chci1zfla3heker';_ " » 
Aged about 50   '

_.. _R/ at  104, "Stet?  
 4*.' Crassgfiavipuram Efitmnsion
V__B»ax§.'gaE_ore: -- _ .. RESPONDENT

(fig?   Adv.)

'P11is Cri1ninal Petition is fikzd under Section 4-82 C:r.P.(3.

  to" set aside the order dt.27.I1.20I}5 wssw by the I

  A.£id.1.CMM, Bangalore in c.C.No.36320/2006 (PCR
"  ' TNoA.V344~3/ 2004) vide Amaexme-D and quash the enfirc

  pending on 1:13;: file ofthe: I AddI.CMM., Bangalore.

This Petition coming on for mixnission this day, the Court

A  '  "made the following:



O R D E R

Peiitioncr has sought for quashing of the in
C.C.No.36320/2006 pending on the file of

Bangalore and the order dated 27.11.2906.’ A

2. Rcspondsnt is the 1 *’
filed a private compiaint i;V)vz;.fitionerV
herein had made a house’: to his
property. In this Iegaxd, is filed for an

oflence punishaby: anger 452 of mo.

3. the complaint referred
the mattfir to the Police submitted «Q»
repoxt. Théxgaffgr,’ was filed and sworn statement

of the . Based on the matcnal,’ the

.13’/Ia3gisti’a.tc an order for issue of summons. It

ié 4Vti::i::s ‘peti1ion has been fi%.

at para-6 discloses that. on 29.1.2004 at

H the petitioner made unhwfui entry into the house

‘ €136″ <i)mp}aanan' t and causal damw. There an spcc1fic°

':j'ailsg£§t':ions as regard to the oflenoc punishable undcr Scctions

" "4947, 450 and 452 ofIPC. Siam pnmafade case is made out, it

_\
is net a case for intcrfcrencc. V%1':A'__,,.

Accoxtiingly. the petition fails and same is dism'mse;i".=–_

Sdfi§ :j i*

KNM/ –

‘U39-N ii