IN THE HIGH coum or KARNATAKA AT BANGA§..w;'3--§§.E': 'DATED THIS THE 3*" on or: NOVEMBER,...2 {'§0$' 7T.f 3 T
BEFORE M
THE HON'BLE MR. JUSTICE Asytok"i3;% %HINcHMI{;f.ég:"
cm... PETITION no.113:1oF 2oi3%3
BETWEENSRIMGOPALAKRISHNA
SIGNMUNIYAPPA
AGEDZMYEARS
RJA No.2o7,MuNEs;3wo;xJR0Ab,
n:A(;A1AHNAPA1«vA5 % A '
MARUTHISEVANAGARA.._P£JST A
flANGAL()RE~3_3 M A V %-- V ,..PETITIONER
« kk (ext 59.: sme1L%s% ma, ADVOCATE)
ANDswig SQWWA @_ AKAWAVV. .....
wig SRIVGGPALAKRXEHNA
AGEB AEOUI 23 'r'EA§;s---.Rm Nc,83;_ G0wR:£$iiAM"'
" =.__KRISHNAPE"A GARBEM;
C 2* RAMAi's%__flAGAR 9057,_ * T §AhEG:.Ai..0RE-93
_ L _ T RESPONDENT
= (BY SR} (.1 3 GQPALASWAMY, ADVOCATE)% Ttfzzs CRLJ3 IS FILED U/8.482 crmc 5*: "ma ADVOCATE ma
;THEx PETXTIONER PRAYING THAT THIS HOWBLE COURT MAY BE
--91__E§kSED TO QUASH me IMPUGNED ORDER DT.1fi.2.2008 PASSED av
'IH¥:' XI ADDL. CMNL, MAYO HALL, BANGALGRE IN FCR !\£9.9/2908
" TAKING COGNISANCE AGAINST 'me pmmomen FOR HAVINGCOMMITTED AN OFFENCE U/S. 494 OF THE IPC AND U15. 1? OF THE
HINDU MARRIAGE ACT,This petition coming on for admission this
made the following:
The petitioner has sought the quezihinoof the
16"' February, 2008 passed the¥ Adcii.tion'ai"
Metropolitan Magistrate, Mayoheii,_"'B:e"ngaioré._fn"*ei5Ci5t}iiio.9 of V
2008 taking cognizance e§e.i_nst_«"i'ti1§j'j4petit'i.onerVifsorv having
committed an offence' Indian Penai
Code and Section 1?' oi'~the Hindgii eiiilerriiefzjie 1955.2. Sri :eun_ii.A counsel apibearine for the
petitioner subrinites of higamy is not supported
by_ an ioteé esridenceiflii»3}*S:ri €::.G%.'.¢epaiaswamy, the learned counsel appearing
for tihehh-resoonéent"submits that sworn statement of the
v'v".t:orriVi3iaine'nt, 'fimother and her father are recorded. He
eo_hrni'ts that a chiid is born in/out of the wediock
petitioner and second wife, hi. Chitre.
My scope for interference in the proceedings under
iiection 482 of the Code of Criminal Procedure is rather limited
Q55.
£9 situations like the cempiainant not disclosing ting
proceedings being witheut jurisdiction, abuse of
iaw, etc. Whether the petitioner has Cf3f!'iffii«'?iti
High Court Karnataka High Court
Sri M Gopalakrishna vs Smt S Sowmya @ Kavya on 3 November, 2008
Karnataka High Court
Sri M Gopalakrishna vs Smt S Sowmya @ Kavya on 3 November, 2008