High Court Karnataka High Court

Sushailabai W/O Arjun … vs Arjun S/O Ranappa Hatgundi, on 27 January, 2009

Karnataka High Court
Sushailabai W/O Arjun … vs Arjun S/O Ranappa Hatgundi, on 27 January, 2009
Author: Ashok B.Hinchigeri
wru-

A  . Le. cdmpiainant no.1)
  " _ 1 {by Sri sanjay Kuikarni, Advocate]
*~AxIq ..  

RI
TAKA HIGH COURT or KARNATAKA HIGH COU
__n____m,_,,,., M," .,._,u.q ,u,;_- KAKNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARMA

IN THE HIGH coum or KARNATAIIA'  ': "  
CIRCUIT BENCH AT;£3U!,BAR{;')I <" %I §
DATED TI-Irs THE 27"" i)A'I*QF IArILIARv,%I2IIo9;VV 
BISEGIIE   .    A  %
HUMBLE MR. JUSTICE f3. Hiwéaisgéx
CRIMINAL as 2008
Age 45 years"  I ._
Occz flousehoid  

R/0 H.No.1-8_91';2?§_\94\4, «béétasiafiar }
Gulbarga.       

1. Smt. Sushailahamffo Arj5AI:n§HIIItgIInII'i"-i_"-- I. 

2. Mansacievi Diofiijaafrs-~ __ '
Age 12 years. g "   
00:: Student *

3. Mayusjf D/9 Arjufs 
 "     ..... 

  

 {Ab§eé¥laII:t'  3 are minors
U/g cftheir :Ie.~xtII=friend and
flatwjai Smt. Sushaiiahai

...Petitioners

 -~ ._  Arjun. ST/'I: Ranappa Hatgundi

'-  58; years, Ooc: President
  * Gautham Education society

 And Sociaiworker

  'R/0 H.No.1~89I, Daw fiagar
'<.Gul

barga. |II t

[by Sri Sharma Maliikarjuna, Advocate]



.. n.u-u\IIr\Ir|I\r\ ruwn \.UUKAl,.- E1)' KAKNATAKA HIGH COURT OF KAFNATAKA I-IGH COUKT G' KARNATAKA F-HGH COURT OF KARNAMKA HIGHCOUIU

respowérnt-rill

daughter from the accused and his assedatéee  
disposal of the complaint in the interest of___1'tr;fis:tiVcv'e--.l.lf' _ l

3. The Civil Judge, by his oI§:c'hler,l.:,4t'1'S:t"e¢:l':29§""3'u.rll);.t.A»::tl308'---_if

dismissed the said IA. Aggrievetl byiiitelldismiseeigl gietlitiojher
preferred Crl. Appeal No.56 of 2®:8T".befo.re"  Court,
Gulbarga. The Fast Track .§ourttrltorltirhtVed._Atheé'éC'i'Vil"3t:dge's order
but with a direction to the the main matter
within thirty daysvfrom  judgment, dated 6"'
December, 20§38:%   orders, this petition

is lnstitutec_i_.%___   

4. Heard Sri sal5jgyri(a:i;a%zni, the learned counsel for the
petitioners arid--Sriv.sharn1:;llhte-llikaljuna, the learned counsel for the

l"'5',V"l.*E%otli :ltii'e  Court and the Fast Track Court have formal

V that the"corri;llei'hant's version to be vague. Nothing is forthcoming

  or not the respondent was armed with the deadly

bodily injuries are suffered by anybody. The case calls
‘:for»ve\ridence for proving the offence. As the parties are not co-

lll”‘«.hTorieratfng with the Trial Court, the Fast Track Court, while

HEH.

-cu

.. NATAKA HIGH COURT OF KARNATAKA HIGH COUR’
________’__”,__w, “W,” ‘_uu.g_. gr KAKNATAKA HIGH COURT OF KARNATAKA E-HG}-I COURT OF KAR

are directed to cmoperate with the Triai Cami”

disposaf of the matter.

10. If the petitioners fodgo the-1?;onjo£ain{v.”_ggfith” fEo.”‘;ooi’Ege

furnishing the necessary particoi’avs§;~–I haxve praome
that the police will not actjn aocord;é_:reo锥gith fowahvd process the

complaint and investigate,”4if’Oo;oa6o.

11. This petitj§or:3.Vi::¥:* diomissoo ‘oaihjoot to the observations
contained in tho o:r’oo’édi’ng V

Sd/-

JUDQE

inn