High Court Karnataka High Court

Sri Sri Lakshmivara Theertha … vs The State Of Karnataka on 11 February, 2010

Karnataka High Court
Sri Sri Lakshmivara Theertha … vs The State Of Karnataka on 11 February, 2010
Author: K.N.Keshavanarayana
Cr/.P.No.2137gj2005
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1 1'1"" DAY OF FEBRUARY 2010

BEFORE

THE HON'BLE MR.JUSTICE   .»_. I 

Criminal Petition No.21»;-37;2GG5..A'.:'j'4..:=.,:  3"

BETWEEN:

SRI SR: LAKSHMIVARA 'I'HEER'I'HA s_wAM'I;_I_1 
R/ATSHIROORU MATHA   " _   
UDUPI. UDUPI DIS'I'RI(2'i'  * ..'PET'E'i'i0N;!§3R

(BY SR1 B.V.ACHARYA. SENMR <:0L}'é\é$E{, E'(:.:ég
SR1 S.K.ACHARYA. ADv®.C'Af1_'E;n,}  3 " = =

AND:   '
1 THE STATE    

REPRESE;1'J"I'.ED.. .13? 1"r:3_.s__*1'A:'E."  I

PUBLIC OP Rfi;_s£;€§U9'1'0.f§' ~..  _
HIGH COUF<'£'BU,IE;DIN--Q ---- '
BANGALORE  "  V.  " 

2 s:v_1':'. PA13MA\rA*;?HI'=_
W U . RAGHAVEZNDRA KOTYAN
V-':AGE:VMAJoR "  ««««« 
. I 1?/AT'I.,A1<sI~11\/£1 '£'1-»10'1'A
  -VIDYANSAMUDRA '1';--IEER'1'I-{A ROAD
 E<A1...SAN'i;;'x~ . V V 
"¥.J[)UI?5I---.  ..RESPONDENTS

. {BY SE1 B.'E';AI)AI{RISHNA. H.C.G.P. FOR R-1:

V SR1 SAMPAT ANAND SHETTY & SR} AANAND SHEYITY.
n  ADVOCATES FOR R-2.)

I  '--I"I"IIS CRLP. IS FILED U/S482 OF CR.P.C. PRAYING TO

 TIIE ENTIRE PROCEEDINGS IN C.C.NO.1084/2005
 'vP.E.N'DING ON THE FILE OF THE JMFC, UDUPI. ON THE) BASIS
".OF THE COI\/IPLAINT IN P.C.NO.547/2004 {FIR 364/2004]

« IREGISTERED BY THE UDUPI "DOWN POLICE AGAINST THE

PE'i'E'I'IONER FOR 'I'HE ()FFFLNCES P/ U/  504 & 508 OF IPC.



Crf. P. No.213?g2005

THIS PE'l'I'I'ION COMIi\?(} ON FOR HEARIENT': '1'%"II.'~'5 DAY.
THE COURT MADE THE FOLLOWING:

ORDER

‘-__ .

Learried counsel for respondent . A’

complainant before the Police. has filed it

sworn to by respondent No.2, to the

intervention of the W€E.1-W1ShErlT$i the._disputeed-i;etWee’§;1

her and the petitioner has been’Vi’:;trri’iab1y–‘ aim in
that View of the “…noAt”‘.rinte1’ested in

continuing the proceediug.e’_any’–_h1ore’.x Tiieirefore. she

has so’ught” to””withdraw the criminal
case regis_te’red in 2005 on the fibasis of

the cornplaint.ifiied’Vb3/–her’:i’bi’ the offences punishable

“V”u,r1de..fj”rffiegctions of E.P.C. Since the offerices

‘a1_leged’_é’trei ».(fio_rri-pou1’idab1e at the insiiance oi’ the

cornpi’ainant’.i:€–}:he affidavit filed by the complainant is

“~~’.._acCepted.afid placed on record.

A the light of the facts stated in the affidavit fited

i’:”by_..respondent No.2 herein. who is the cornpiainant

.

.3,

Cr/.P.No,2137g2005

before the Police, the crimixlal pei;i1.io;1 is aliowed. ‘1’_h__e

criminal prosecution initiated against. the petitioI:’ef”.if:Vj.”‘~.

C.C.N0.108-4/2005 is hereby quashed by V’

the complainant to withdraw the cQrf1’p’iai.:1t”..’

Shl/A