High Court Karnataka High Court

Suajya vs State By Thirthahalli Police on 15 January, 2009

Karnataka High Court
Suajya vs State By Thirthahalli Police on 15 January, 2009
Author: N.Ananda
BEFORE .fi I ,
THE HON'BLE MR.JUs$Ic3 Ngéfiawfig ""
CRIMINAL PETITION NQI2Q1§{2oQ?

BETWEEN:

1 SUAJYA *,
0/o MANAPPA GQWDA¢_W_A_
AGED ABOUT 27"xEAasV_'>
R/AT CHANDAVAELI-' *'
NONABOOR pas? _
AGALBAGILU VILLAGE xg.
THIRTHEHALLIETALSK " _W
sHIMcGA§DIsTRIcT_

2 sURasKAi_ = *'~_

JS70,MANA??A Gown '

3 AGED ABOUT 3§,YEARsj
VRfAT'CHANDAVALL:"_
NQNABOGR_PQST"a"V
AGALBAGILu'v:LL§sE

1. THIRTEAHALLI*TALUK
sHIMoGA»DIs:aIcT

_LAKSHMEESHA
'uIs/0 MANAPPA GOWDA
"AGED ABOUT 25 YEARS
R/AT_CHANDAVALLI
- ~NoNABooR POST
~ AGALBAGILU VILLAGE
"THIRTHAHAbLI TALUK
SHIMOGA DISTRICT

, {A} ,.  _

3
Q
9
3
§
3
§
§
2
3
§
%
Q
E
3
G
U
E
§
x
§
§
2
K
§
fine
Q
§
3
§
£3
3
§
3
§
§"'
§
§
as-
Q
§
3
Q
Q
3
§
§

 

4 RAMESHA

S/O MRNAPPA GOWQA
AGED ABGUT 25 YEARS
R/AT CHANDAVALLI
NGNABOOR POST
AGALBAGILU VILLAGE
THIRTHAHRLLI TALUK
SHIMOGA DISTRICT

'% mwum UR" WWWMWWEI WWW fifi%.fiAm"%$ fifiwwfimfi

IN THE HIGH COURT or KARNATAKA AT BANGALQRE
DATED THIS THE 15"*nmx or JANUARE*2QQ§3; x



"a uawwm ur aknavawammmfl mm»: €.'.7QU;RIi(JF KARN&?a.'%"flaK& Hlfifi COURT (W KARNWIAKA HIGH fiflufl? GP KARP%Efi'§".&%A Hlfifl QQWR? Oi" K&RM&"ffiaKA !'§§G!"i G09

5 SATHISHA

S/O MANAPPA GOWDA
AGED ABOUT 27 YEARS
R/AT CHANDAVALLI
NONABOOR POST
AGALBAGILU VILLAGE
THIRTHAHALLI TALUK
SHIMOGA DISTRICT

(By PROF. K.s.sREEKANTH«3SsQCIA$5s),I<:"I"

AND :

1. STATE BY THIRTHAHALLI ?oL:CEj,;
THIRTHAHALLI:F""~f' *,1_ x3'F
REPTD BY S$ATE PUBLIC paasgcvwoa
HIGH COURT,BUILDING_.fg ""

BANGALoRE»""* "£2 <."

2. soMAsHsKARA*;« _ - "~"
s£o.KoLLApPA~§owpA, .
cHANnAvALL:gnj=,Inu"_
AGALABAGILu'vILLAQE;'
AGRAHARA_Ho3LI,'$H:RTHA5ALLI TALUK
SHIMOGA DISTRICT '

RESPONDENTS

It(ByIsr1},${éApA5RIsHNA, HCGP)

'THIS aCRIMINAL PETITION IS FILED UNDER
ISECTION.482 CR.P.C PRAYING- TO QUASH THE FIR IN

3If2cn,No.17372o06 AND ENTIRE PROCEEDINGS WHICH Is
.. u?ENDING ow THE FILE OF THE C.J (JR.DN) & JMFC.,
"_THIRTHALLI, IN CR.NO.223/2006.

THIS CRIMINAL PETITION COMING ON FOR

vIA~4:ADMISSION THIS BAY, THE COURT MRDE THE FOLLOWING:

AIVLa:IPETIIIONER$OVI



s
@
e
3
§
s
§
2
as
§
e
e
E
e
e
e
e
§
s
e
§
s:
E
ik
§
E
s
@
£3
s
§
s
§
st
§
&
i
3??
fl
:
3
r;
s
E
:s

 

*:he'f:gst

iewesiwtenwmmw&WWW%fl&w%¥m$%&RW&%w

ORDER

The petitioners are elleged_wnted shave

committed mischief in an incident that.placer§t’,

7.30 P.M on 25.5.2006. g””-

2. The learned Counsel for’petitiQners:weuld;

submit that there is “a_ civil rdisfiutei pending
between the parties _andK*petitionersVihave not

committed offences aE;aiiegéd,sgsifigt them,

3. _g%4fl§esldK he; seen “tram the records,
complaint fies iodged on 26;5.2006 and civil suit
was fiied”en i§isté00§. sit this stage, there are
no reasons ‘g§f[0isn§:§sve the centents of first

information. .f;:ta is not possible to hold that

‘*,_ contents Qf first information do not disclose any

There are no grounds to quash

information.

iV\+tL4ég§KHN

‘ea: There is no merit’ Therefore, petition is

is dismissed at the stage of admission.

Sd/-3″

Judge

mv*