High Court Karnataka High Court

Sri Nayeem Pasha vs State By Kalasipalya Police … on 16 December, 2010

Karnataka High Court
Sri Nayeem Pasha vs State By Kalasipalya Police … on 16 December, 2010
Author: C.R.Kumaraswamy
BETWEEN:

1.

 _ BANGALORE.

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16?" DAY OF DECEMBER 2010
BEFORE

THE HON'BLE MR. JUSTICE C.R. KuMARASwAN§(""5-I.j:.j' 'f A A'
CRIMINAL PETITION NO.5858 OF 201:}   

SR1 NAYEEM PASHA

S/O MOHMMED HABEEBULLA
AGED ABOUT 30 YEARS
NANJEGOWDA STREET, MAVALLI
BANGALORE W 4.

SR1 AFROJ KHAN

S/O LATE AMANULLA KHAN
AGED ABOUT 39 YEARS
R/AT No.34, 4*" CROSS
POOL SHAH MOHA-LL'A., 1* _ g 
BEHIND vENAKTVE'SHw=RA_. THEATRE
KOLARA.   ~   

SR1 FIROZ KHAN' * . _» O   *
S/O LATE AMANULLA KHAN *  
AGED ABOU'F_35.YEARS  S " 
No.1, 10*" CROSS,»C v.LAN_E 
LALBAGH. FORT, KALASIPALYA

§R'1vTAIi1EEM e»:H'AN

 S/O LATTE'vAMANuLLA KHAN

A-GED ABOUE34 YEARS
NO*.9,"i\'iOODAEgAPAPA STREET
DODDAMAVALLI;.-

. BANGALORE «A04.

 SR: TABRE5 'KHAN
gs/O LATE AMANULLA KHAN

AGED ABOUT 32 YEARS

 .fj_--NO,9, 15* CROSS, SUSHEEL ROAD
A   DODDANAVALLI, BANGALORE - 04.

12/



6. SRI SIDDIQUE
AGED ABOUT 30 YEARS
C/O NO.18/1, 2"" CROSS
SUSHEELA ROAD, DODDAMAVALLI 
BANGALORE -- 04. ...PETITIONERS 

(BY SRI: A G SRIDHAR, ADVOCATE)

1. STATE BY KALASIPALYA POLICE STATION;
BY SP. PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE.

2. SRI MOHAMMED HABEEBULLA
AGED ABOUT 76 YEARS 
S/O LATE SHAIK IMAM sAAB,'~-,_ _ *- ..
R/AT No.44, NANJEGOWDA STREET:  ;
DODDAMAVALLI      
BANGALORE -- 04.   _    .'..'RESRoNDENTS

(av SRI: B RAJA.SUE;R.A'HMA--N¥A EHAT, HIGH COURT
GOVERN_ME¥V'T PLE1~'_;_DER.'FOR._REsI>QNDENT NO.1,
SRI: SYED IHRAN, ADVOIIATEEDR 'RESPONDENT No.2)

THIS CIRIMINAL;PETI§TION=.IS- FILEDDNDER SECTION 482 OF
CODE OF cR:IMINA_L"RRO§:EDuRE 'RRAYITIG To QUASH THE ENTIRE
PROCEEDINGS'-,ARISE OUT'-~._OF, CR.'N--O.I'37/2010 OF KALASIPALYAM
POLICE STATION, BANGALORE'CI'3Y_IN.C'.C.NO.47517/2010 ON THE FILE
OF VIII ACMM, BA'RoATLORE*. ' 

THIs;'cRININAL '-PE'T'ITIONV' COMING ON FOR ADMISSION BEFORE
THE (:OURf1"THI$ DAY, THE CO.LJRT MADE THE :=oLLOwING:--

ORDER

Sri.SAyed’ Iviigrén, {earned counset, fiies power on behalf

i’esponr.’ie.nIt*«.{\lo.2. The same is taken on record.

“‘–I_AA2..Eetitioner Nos.1 to 6 and their counsei are present

. ‘Ibefo_re_5the Court. Respondent No.2 and his counsei are also

22

present. Lloint Memo dated 16.12.2010 is filed. Execution of

the Joint Memo is admitted by the parties. The Joint Memo

reads as under:

“The petitioners and the 2″” respon’d.entjV”-h”

submits as follows:

1. That, the 2″” respondent isitehe’-fadlerh’Vial…

of the 15′ petitioner and the.>o.t_herépevtitioners”V*h-a.re_i

brother in law of the List petitioirierlu g

2. The petitioners and-~-the.2″9′.respo’nvdent
submits that, due to intert’/eAnt_ior%ig’of”‘i:he:elders and
well wishers of the family__.V_Vi:ij,ord_erg to
the iitigations t;.rt’eyVg:r;–aveA__amiria b’lyii’se_ttl_edTVfthe issues
between thern’_._air:-cordi«n’g_iy–».._€ti_alile:g~ati’ensV_rhade by him in
his com.,plai_n.tA itioirialiya. . j

3. 2 ‘-It submitted that
in View of it the ‘vsettlen~1_erit”ii’arrived at between the
A partieis,’VV the crimina’i____case registered by the 2″”

isliabie to be quashed.

H the petitioners & 2″” respondent

prays that -this Hon’bie Court may be pleased to

.”~*«.__V”o_uash’Cwtne entire proceedings in Crime

i~1iiio.i1l3«?/2010, Kalasipalyam Police Station in

— C”;’§(Z.’i\io.47517/2010 pending before the learned 8″‘
7 W

Additionai Chief Metropoiitan Magistrate at

Bangalore.”

3. Learned High Court Government Pieader submgits

that suitable orders may be passed.

4. This Criminal Petition is ailowed in terms C

Memo dated 16.12.2010. Consequently?Cwriirnes

of Kaiasipaiyam Police Station, >whichV4″aAi’:t’e.r in\re’st§:gatioi1A”‘

C.C.47517/2010 was registered andqis» pendi’n_g”‘rb”efoVre
VIII ACMM, Bangalore, and hereby

quashed.

Sd/=3
PLEDGE