High Court Karnataka High Court

Sri Ramachandrasa Khode vs Smt Renuka on 28 September, 2010

Karnataka High Court
Sri Ramachandrasa Khode vs Smt Renuka on 28 September, 2010
Author: C.R.Kumaraswamy
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 28TH DAY OF SEPTEMBER 2010

BEFORE

THE HON'E5LE MR. JUSTICE C.R. KUMARASWAMT'Of-5""-. 

CRIMINAL PETITION NO.1948 OF 2010-Q' NW 

BETWEEN:   _

1.

SRI RAMACHANDRASA KHODE
S/O HANUMANTHASA KHODE

AGED ABOUT 38 YEARS .4
R/O WARD NO.6, BASAVESHWARA N.A<;–AR
GULEDAGUDA, BADAMI TALUK
BAGALKOT DISTRECT.

ALSO AT HCL TECHNOLOGIES ‘LTD. –_ , ,
D–12, 12-“B, AMBATOOR INDUsT.RIAL___’:=
ESTATE, AMBATOOR {A3–I) ” .
CHENNAL I*v ,””*–‘

SRI HANu.M.AN’T’HASA”~R.H,OD–E’ ‘ ‘
AGED ABUOT 61A.f1′.EARS’;V ‘

R/O WARD No.6 U
BASAVESHVVARA’NACSAR. I
GULEDAGUDA, DADAMI ‘TA-*_.t_J§<~._ "
BAGALKOT DISTRICT. .. ' '

SRI 'VVITTAL I<"HO.DE

* S/O-SFQI HANu.MANTHA'S«A~KHODE

AGED /\BCUT_36.__YEARS

'R,!.O'w.ARD Nous '

-EIASAVESHwA’RA*~NAGAR
G’LJALEDAGUDl?\,..B),1..DAMI TA LUK
BACALKOT DISTRICT.

7._ALSo AT ROOM No.20, RI. HOSTEL

KARLNATAKA MEDICAL COLLEGE

V’ ..:’~HO’S’§«EL CAMPUS, VIDYANAGAR

‘ !j”€UB_L_I,5

…PETITIONERS

{BET SR1: G S BALAGANGADHAR, ADVOCATE)

IE/’

1. SM? RENUKA

AGED AaOuT 36 YEARS

W/O SRI RAMACHANORASA KHODE
PVC :2: 840, SAPTAGIRI NIVAS

2″” MAIN, 4″ CROSS

1″ STAGE, SHIVAKUMAR BADAVANE

DAVANAGERE – 577 213. …RESF>ONI:–_jEr\–iTV

THIS CRIMIN/Al. PETITION IS FILED uNDER…SECTIO’N “48′;3::C.OtJ’E OF

CRIMINAL PROCEDURE PRAYING TO QLJASH THE Ei\iT.T__RIE PROCEEDINGS

IN C.C.NO.725/2010 PENDING ON THE FILE=.._OF.-I-Msc, FIRST’-CCl}’RT,”=;1vr

DAVANAGERE, AS THE SAME IS ABUSE OF PROCESS _OF COURR _ «.

THIS CRIMINAL PETITION COIVIINGON FOR”.ADi’4ISS10i€._:’BEFO’RE
THE COURT THIS DAY, THE COURT MADE THyE”FOLLGWING*:s-.

okpeg

Learned counsel for the’-i:)et,Eti:olne.i~<..ihas.n__f_i.ied a Memo

dated 28.9.2010. .TiIf.~:§..yyI§?i'em:r) reads

,"V'The_"ati;)v_eriame'd~.,–_.petitiOiners humbly pray
the:V"Hyo'IT.7b|'eConurt them to withdraw
the aifiot/he.' liberty to urge all
"g_ro"un,ds Vb'efo_Vr'e' the revisiounal Court as per

V"dedsNMTln AIR 1999 scc 1028,in ends of

i j'ust'ivc_e'.'T'''T' ''

mi VERA at Menu) dauxi 28£l2010, uns Cflnfinm

*71Refiupn Is7;fisnnssed as imuhdrawn WHTI Hbefly to the

"'-vép'etit'i,,oner,s to approach Court of revision. All the grounds

iJ*rI_Ie{l__§in this Criminal Petition shall be allowed to be urged

6/