-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9TH DAY OF SEPTEMBER, 2Oo"S._
BEFORE A A A
THE HONBLE MRJUSTECE SUBHASH'%E.AOE:.: "' A
CRIMINAL PETITION 1$IO';2447S/920990' -V A
BETWEEN: 0' 0 0'
1 SRLRAJESH
S/O. LATE J.A.RAJU,
AGE: 37 YEARS, '
.E,G,F'.
R/O. ST.MARY'S PHOEO S'riiOIO-,-'i_
ANDERSONPET, K.G;-E5 _ «.
" ...PE'I'IT£ONER
(By Sn, B;:'NA;1'K_j& ASS0Ojc1A'TES', ADVS.}
SMT.S.._J--.STEI;-LA, A
O/0._S.J.OHN, .V "
AGE::2:z YEARS. " j ..
R/O. NO--._1226, Sim CROSS ROAD.
GOUTHAM NAGAR, ROBERTSON PET,
' a , M1SVS.v.c:{2E.1O1NA SHARON,
* _I3,!O';-_S.J,STELLA,
AGE': 9'
.3 R/O. N'O-.'i1::.26, Sm CROSS ROAD.
"GOU_TAM«--NAGAR, ROBERTSON PET.
K.G.F;.
SINCEAMONOR REPRESENTED BY HER
~.. " ' MOTHER THE NATURAL GUARDIAN
v ._'IfHE 1:-vr PE'I'ITIONER S.J.STELLA.
PETIT1
PLEASED TO SET ASIDE THE
THE CIVIL JUDGE {SR.DN.]
RESPONDENTS
CRL.P FILED U/S482 CR.P.C BY THE ADVOCATE FOR THE
ONER PRAYING THAT THIS HON’BLE COURT MAY BE
ORDER DT: 06.04.2009 PASSED BY
AND PRL. JMFC AT K.G.F. IN C.M.C.NO:
107/2006 ON LA. NO: 1.
-3-
5. Prima faeie the complainant alleges that, she is the Wife
of the petitioner and it is also alleged that, she been
neglected.
6. The learned Magistrate taking into.’aC’eoiLi_ntV”‘the.Vprirna_
facie case has ordered for interim rriain-tenanee. -All t’lV’VI!:::3V””~i.I’1VV:tl?’§’lA’i1’I1 2
orders passed by the learned’ Magistrate .’:v1I’E’v’vV.§1,i.'{VJ;’}’f2§V)l’: to filial”
decision. When the main matteruK1’t.selfVgis pelidiing, no reason to
interfere at this stage.
Petition dismissed. A
x I' ' ..... .. V