High Court Karnataka High Court

Sri Karabasappa vs Sri Bhagya on 4 August, 2008

Karnataka High Court
Sri Karabasappa vs Sri Bhagya on 4 August, 2008
Author: R.B.Naik
Cr§.P.399S.06

IN 'THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 4TH DAY 01? AUGU8'l'h,_2G:§.38 A_1'V. ' '% T 1'

BEFORE  "  
T!-IE I-IOBPBLE MKJUSTIGE I;;n.;nA:;{-.    «
CRIMINAL Pmrrlorz _r'Jo.399'5;'2_.£T>,.._9¥;'§ *  .  '  "

Between:

1.

S] 0 Sannabasappa 
Aged 36 years, ._  .

R] 0 Thimmcnahaiii Xfiflagc, '
Ranebcnnur Taluk,  V  é . ._
Havcri DiS'£:r~iCt-:§l:\~\.«' _. ,       

Sri.Karabasappa,   * 
VV':}:;a'=.':_ti,  "

Smt.Ara*£11i, T_    '
D/oVVvJayaiingaii§i1.,V_ '»

Aged 26y1e'::it§s,_&    _ --
R] olvvfiafidigadi  = '
Davanégegre ,Dist_Iitad,

  'v . . . . . ..

 " .12/o Thhnmanahalfi Villagc,
'  Ra_r;e'b.(%i1n{1:: 'aluk,

 . Haveri §i$t'z»fi:<f:t'."

 Mlimjafipé,
S/0 She=;karappa Santa-mavar,

 AA Aged 29 years,

R)' Q Thimmanahalli Village,

'  'I-Barlcbennur Taluk,
"l"Iaveri Dismct.

" H  Cha13dz'a:r.a' 11,

55/0 Gadegaiah Chavadi,
Aged about 46 years,
R / 0 Saznnasangapur Village,

Ranebennur Taluk, 3
2  ('M L<.._.l_V.

Cri.§'.=§995.06



Cr3.P.3995.{}6

Havczzi District.

11. Sri.Kubarappa,
S / o Channabasappa Totad,
Aged 41 years,

R / 0 Thimmanahalli Village,

Rancbem;t.ur'f'aluk,     

Piavezfi District.    
(By 81'i.B.V.8omapur & 'A i  V .

8ri.R..8.Hegde, Adv)
And:

Smtfihagra, '  W
W/o Karabasappa Karckatti, ' '
Aged 29 years,

R / 0 Thixnmenahalli Vfliage,
R'aneben11ur'}''aJ.uk,s'' '   =:  * _  
Havcri District __   2  "       RESPONDENTS

[By Sfl.R!agian3z;o!1 au  Adv}

 ¢_ Thi§'«:.p¢j:itiQI1 is "fi§adT...1'mder section 482 Cz'.P.C. by the
éd_vOca.te "for ""1:he ' p¢fi'£;lonez's praying that this i'~£on'b1e Court;
ma}: 1:: p1<:asvr:d~tcr«-sé:'t--. aside the order dateé 18.1 1.2005 passed
by tile Brl.' (."J'z".:'£)V1V:=*.~~.) and I Addl. JM}3'C., Ranebsnnur, in
c.c.No;1o<1e3/2065 'gm: No.3}/O5) and further be: pleased to

 '"~'q:1ash tht;_entia'a°, p;:Oceed§n.gs befure the txii-:21 Court.

 "--'1'his xécfiifion cemillg on for final hearing, this day, the
4.  :'a'.¥=e.d_c the following;

ORDER

The petitioners who are arrayed as accused Nos. 1 to iii

Vshavc: filed this petition 1.1/3 482 challenging the order of issue of

52

CIl.P.3995.%6

process dated 18.11.2005 passed by the Prl. Civil Jygdge

(Jr.{32:1.) and 1″ Add}. JMFC, Ranebennur in C.C.No.1048f20’0E3_

for the offences punishable u/s 109, 494 I’/’W 149 0 ” ‘7’

2. Smtfihagya is the wife of the 1″ ipéfieogei;

She has lodged a eompieint 31/3 200 of o1»i005′;0<&.

alleging commission of the by." the fieeifioeer
punishable under section 109, 4904.?-"1'e,v*7..\5e= IPCI 'Th6-'i€a1'I1fi(?1

Magistrate referred the eompi:éfi.:;zt"u police for

investigafion" éibgti the police suemiited
a report steting.that power to investigate the said

case as it to xofieecee punishable 13/3 109, 494 I"/W

S1}Ch, fii1e…ee;np1ainant examined herself as Cd

Dttzro Wimesses namely Veeranagouda and

V Che;.{1jeei'basepp$ij–aeei={i~2 and Cu?» Iespeetzively.

.4 A'I'¥:1e"s:V<_JAvi*npI.-3111131113: has alleged that the 1*" petitioner

Kéifitibaeseppa is her husband arid that their marriage is

h The 1" petitioner and the 236' petitioner got married

14.02.2005 in a temple in Harihar, that the 3"' petitioner

SI'i.Sa11abasappa is none other than the father of the 15'

/Umu.§.m..

Cr1.P.3995.Ct6

5 o .

petitioner. Petitioners 4 to 11 are the fiiends of*’_Hti*:e”‘<._.I*?-..'{

petitioner. That petitioners 4 to 11 participated in : V'

between the 1" petitioner and the 2.?" .4:nas._V

further alleged that four years pxiori-to

Court, the 15* petitioner was hierpand of = L'

the marriage, a sum of R§§_.75,0{}O_]__-flat_1(i"{:1 Suzuki_AAM_citor Bike
were given as dowry. In was also given.

Out of the wedlock, vthene”‘wa$f That the 13*
petitioner weififoii of one year.

Thereafter; he 3 her and was demanding

additional i ..Viipt1ysically assaulting her and

‘V causing; irnentali V” That the complainant and the 13*

‘v.petitio_ner iiriereiiiiesiding in Thimmanahalli village. Even on the

date Wlieix to the 2″‘ petitioner, the complainant

was Ie’sidir;’g’ the house of the 15* petitio13.er. She was not

of second marriage. That her father–i11–law, the 3″

A had taken her husband for celebrating his marria’ ge.

¥..t_.i_s_;§on 14.02.2005 at about 12 noon she came to lenow about

the same. She had sent words to her father–iu–1aw. She also

informed her reiative Sri.Chenn.abasappa Doddabasappa

/Q Q1 \.-‘\ Ci?w:~V'””””

Cr1.F’.3995.06

6 7 7
iiarekatti. Her relatives went to the place where the

was celebrated. They took an objection for the 1 ”
getting married to the 2″” petitioner. 1?.vez:~._thet1,

ceremony was completed. That her ¢u¥,’1d.eVr

father and mother had A1′? get * it

marrieé to the 2nd petitioner and Aacelelfiéingiy ht” ‘t11_t:iIfAVV*iI1stance
he got married to Arathi, th”e~ Qfifi fkfter marriage, her
husband started Iiving aleflge iijpeititioner in his
parents’ ho11se._. was repeatedly
haxassingifithe go -‘and bring dowry frem her

parents’ houiseii In the she has} lodged a complaint

Ha1ageiieAmiice”‘steition.v’ She also initiated. proceedings for

:i:S};1._e has further stated that the zaarriage of the

was ceiebrated as per the custom prevailing

in theii=..caste. the 19* petitioner and the 2nd petitioner had

the subsistence of her marriage with the 3.”

“‘petiti031e:f, they had committed an ofienee punishahie 11/3 109

‘:”a1:;gi__i’¥94 r/W 149 I?C.

On grerusal of the averments in the complaint and the

sworn statement of the complainant Smtfihagra and

Crl,P.3995.06

8

maxried to the 23°’ petitioner. The same does 1:.1.<;"t': ..

paxficipafion of the other accused persons. ' M

compiainant has made: 0111: a prima -facie. case fof'~vi'ssi1c«.:'0f

preccss oniy as against petitioners 1 'Tfo1;»'fi 1c:–.

punishable 1.1/3 109 and 494 :PC1.fAs sfich? z11¢"v-§n::ger1"e1a1ed
13.11.2005 in c.c.No.104312005:1(:$V;':;;.Nc;;31/.é0GS_1.pa1ésed by
the Pr}. Civil Judge: (Jr. D311 13? Ranebemmr
is quashed in so fa34:_*as_h pefifibfiéijs '/(§\1)ncer1:;cd and
the txial Court case as against

petitionersagl and ,.

6. Wi¥V:hv theL4é:hQVc_dbsAev_tv%1iE1ons, this patition is allowed in

Sd/’1
Judge