- 1 - IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 7"' DAY OF JULY 2009 BEFORE THE HONBLE MRJUSTICE SUBHASH__-P;.AI§iV~' . cmmmu. Pmrrzox 1_:9_,g6os:.g"20e79ff > ' BETWEEN: 1 Sri.Thyagarajulu Naidu, _V Sfo Sri.M.Deva1'aja1u Na_id12,» " Aged about 29 years Sri. M.13evamju1u :;.;+.;;au, S/o Bodabba Naidu, ' . Aged about 60 years. _ ' N«d;8l__2; 295 B Cross, ITI "Layout, .B:3h~ 3"': .Si:a.g¢;. Kathriguppc Mainfioad, Baflga}0i'c;-#85. (By .»'.'42:§'i.'M...'.3z1c1a1z2:_1,Ac_.?'-,V1'1'","'AI§'\.') % "Karnataka, "Rcpt. hfjr Basavanagudi Womens Police, A Szmt..:Swapna ' ' ..}V[o M.'I'11yagaraju1u Naidu, ' = fsgeti 26 yca.rs,1No.38/2, Bakaji Nagar, Ittamadu 1! stage, BSK Ill Stage, Bangaiore -- 85. (33: snmonnappa. HCGP for R--- 1 Smt.N.Padmavathi & Sri.Shashidhara H.R., Advs. for R-2) .. PETFHONERS .. RESPGNDENTS This Cr}. P. filed Under Section 482 Cr. P.C. for praying to quashjng the entire pmceedings initiated by the respondent in
Crime No. 66/ 2009 against the petitioners on the fi1e.._éf The {I
Addl.C.M.M and Discharge the petitioners.
This Petition ooming on for admission thié”day,’ “tiie,
made the following: ‘ » . ..
Smt. N . Padmavathi an-:lV » .
have entexed appearance for 1eSj;rz;§identv.No;2§”A ‘V ‘ V’
2. Learned ~-the ieefitiener submits
that, respondent No.2 has filed a
complaint for Sections 498-A, 506
read with filing the complaint,
now bofix as the respondent No.2 have filed
a joint 13-B of the Hindu Marriage Act.
The ‘;respon(ie1:tV_V_V”i’;Io.fi —- Smt.Swa1ma and petitioner –
are present before the court and they
3. v_.’i’heuf;xgE1 the oflence punishable is one under Section
498-A €)£_Cr.P.C., since it is a may dispute and having resolved,
iis no justification to continue the criminal pmceedings.
Taking the amdavit of the respondent No.2 on record and aiso
P2<.7'§'5"<_L
consklcxéng the submission made by both the Counsel, it
appmpriatr: to quash the proceedings.
Accordingly. the petition is allowed. in
pursuance of Crime No.66] 2009 01;' th¢ f:Ii€:"'9f': "
Bangalore stand. quashed.