High Court Karnataka High Court

Thimmegowda vs K C Radha on 14 October, 2009

Karnataka High Court
Thimmegowda vs K C Radha on 14 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 14"' DAY OF OCTOBER A'

BEFORE

THE HONv13LE MR. JUSTICE IILILUVAI)'I;CQ;EAM_ESII ' " A
CRIMINAL PETITION NO.3e0S OF ' 

BETWEEN:

1

THIMMEGOWI::A_
S/O GOPALAIAH    _   
AGED ABOUT 40 YEARS A   

OCC AGRICUTLURE;R]O.':'KADE.§I'ALLI
VILLA£}E;:;D'ABBE¢jATTAV_PIOBIJ,

LTIIRU€fEKEIé"E '  A   

TUMKURDISTRICTI .\ A

JAYANTH1-_    A 

g "D/.0 NANJAMARICOWDA
"  AGED AB'OUT«29 YEARS

RJO .s'i1E1*r1§1ALL1 VILLAGE

~ V' T_  . NUGGEHALLI HOBLI, CHANNARAYAPATNA
" S.  "i"ALU£~§,"HASSAN DISTRICT

  Z KL SIDDALINGEGOWDA @ THAMMAIAH
~ I T S/O LINGEGOWDA
' AGED ABOUT 42 YEARS
= R/O KADEHALLI VILLAGE

DABBEGATTA HOBL.I, TURUVEKERE
TUMKUR



LAKSHMIDEVI
W/O K L SIDDALINGEGOWDA

AGED ABOUT 38 YEARS

R/O KAEEIIALL1 VILLAGE   =
DABBEGATTA IIOELI, TURUVEKER'E«.1jj'»I    I
TUMKUR     I 

NANJAMARIGOWDA, U
s/0 MAYANNA '  " 

AGED ABOUT 68 YEARIIA  

occ AGRICULTURE . 'I 

R/AT sHETTIIIAjLf_LI VILLAGE,   
NUGGEHALLI EGBLI,-CHANNIARAYAPATNA
TALUK, HASSANI~DI'ST'R.1CT'  «A ~ 

w/G NAf*{.JA§V§ARi§.C)W.hDAI.:  A

   
:_0CC T'AC;RWICUL.T'URE % I
*R/AT SHETTIEEAI-LEE' VILLAGE

I\IU_GGEjH.ALLI IIGBLI, CHANNARAYAPATNA

TALUR, IIAs;~:A1-I, IJISTRICT

A RAJ_AN'.ANA« .@.._RANGEGOWDA

SJGLATE THIMMEGOWDA

 I  _ "A_GED_'ABOUT 59 YEARS
I .  AGRICULTURE

R/AT; S'HE'I'T1HALLI VILLAGE
NUGGEHALLI LHOBLI, CHANNARAYAPATNA

" TALUK, HASSAN DISTRICT

 JAYANTIII @ JAYAMMA

W/O RAJ ANNA
AGED ABOUT 45 YEARS

W



1}

OCC AGRICULTURE
R/AT SHETTIHALLI VILLAGE

NUGGEHALLI HOBLI, CHANN ARAYAPATNAY-_
TALUK, EASSAN DISTRICT  I 

KUMARA
S/O NANJAMARIGOWDA

AGED ABOUT 35 YEARS   

OCC AGRICULTURE     
R/AT SHETTIHALLIVILLAGE'--_ ' *  -

NUGGEHALL} HOELI; C.HANN.ARAYII»1§P;§x5El$IVA.Ti

TALUK, I-IASSAN DISTRICT

SANNAEUTTA @3~~..SAN'NAPUfI?I'E.G0WD'AA

S/O NANJAMARiGOWf1)A:.   

AGED ABOUT 35H_YE.AP[_S j

OCC AGR:l'C.ULTURE~;  

R/AT S?_HE':FTIH.ALLI1VIL'LAGE-------~'
NUGGEHALL1 HQ_--BL~I,_CHANNARAYAPATNA

~I)ISi'§ICT

M;AN.IEGQfiiD,Av'".::A'. 
S/O"NANJEGOWD..A

   AGED ABOUT 40 YEARS
A  OCC AGRICIILTURE

RIO HONNENAHALLI GRAMA

 _ BE}LL'UR*~HOBLI, NAGAMANGALA TALUK
  1VI.:5IN§)Y;{ DISTRICT

MAI~.II'ULA

 MANJEGOWDA

AGED ABOUT 35 YEARS

L R/O IIONNENAHALLI GRAMA
BELLUR HOBLI, NAGAMANGALA TALUK

MANDYA DISTRICT
R"



13

GOWRAMMA

W/O NARASIMHAIAH

AGED ABOUT 40 YERAS 
R/O VARAHASANDRA, KASABA-HOBLI   T
GUBBI TALUK

TUMKUR DISTRICT

NINGAMMA
W/O GOPALAIAH  

AGED ABOUT 70 YEARS 

OCC AGRICULTURE _

R/O KADEHALLI vILI.AGE

DAEEEGATTA HOBLI  

TURUVEKERE TALUR    
TUMKUR DISTRICT   V  ~    PETITIONERS

(By SriD NAGARAJ,ADV'}I _  SS 

AND

:<;cRADEA   A

W/0 THIMMEGOWDA.ff.I'
AGED ABOUT 3'4"YEARS
R{U'«:KEADEHALLIvVILLAGE

 ; DAEBEIG ATTA HOBLI
 _ VTU'RU7V_EKEREuTALUK
" TUMKLTVR._D£S'TRICT

 RESPONDENT

(By PUTTEGOWDA, ADV)

THIS CRL.P IS FILED US. 482 CR.P.C BY THE

V.”VS–..A1)f\ui’OCATE FOR THE PETITIONER PRAYING THAT
THIS
TI~1E ENTIRE PROCEEDINGS INITIATED AGAINST THE

HON’BLE COURT MAY BE PLEASED TO QUASH

R”

PETITIONERS IN C.C.NO.274/08 (PCR.NO.17/08) ON THE
FILE OF THE CIVIL JUDGE (JRDN) & }’MFC.,
TURUVEKERE, FOR THE OFFENCES P/U/S494, 5€34>.9R/W
SECTION 34 OF IPC.

“fins cRnnNAL HNTHON coNHNG”oNCFoRo
ADMISSION Tins DAY, THE COUR’I’__”MADEi’ ‘m1~:$

FOLLO”HNG> _i_%

oRDERiWi

On the private compIa,int..V_fi1ed otiize “§ife’s’pVondent4’Vi’

complainant against the petitione_1’s,”‘*-after ‘recording sworn

statement, the learned Magistitatei haSii’~tfake1:._ cognizance and

issued;Votoc_eseffo§ onnishabie under Sections 494
and 50?? of “are accused Nos.1 to 14 in the

congpiaint fiIed._ Remove, this petition seeking for quashing the

p-roccevdiitigfe”pending in C.C.No.274/O8 before the Civil Judge

Turuvekere.

I Heard.

W/,

3. According to the learned Counsel for the petitioners
neither the ingredients of Section 494 or 594 is made out and
mechanically, the learned Magistrate has recorded._i4the’_’s’worn

statement and issued process, which is erroneousv_and’i-llegal. it

4. Per~contra, the learned aopearing.

respondent has submitted tl;af~._gythe petition_ers’1»ihaVe all

participated in the eoinrnissinoinii intiie offeraicel and also
threatened the cVomp1aina_ri’t._Va:idi the ingredients of
Section 494 .aire’hv_1a’de :_io11t”iind—rthere is no scope for

interference. V i

Itmis al’lege_d_..tl!v1at on 27.1.08 around 11.30 am. the 13′

:petitiAon.er~ ivduiring the subsistence of the marriage with the

c’o_mplainant_ has entered into second marriage with the 2″

petitioiie1i’ and that petitioners 3 to 1.4 have participated in the

‘sa._ic_l:5rriarriage. When the complainant and other witnesses went

/. question the same, she was abused and an attempt was also

W

7

made to assault her and as such, she went to lodge a complaint
before the jurisdictional police, but they did not register the
case. Thereafter, the complaint came to be filed by the

complainant against the petitioners.

6. It is seen that the specific allegation_isatlgainstaiaccused-…

Nos.1 and 2 and that the other acciised,_ha.}iela1l.:

the marriage of accused No.”l_ with accused No.21 ‘during

subsistence of the rnarriageg_____n:/g’ith”a.the lcomplairiant. The

complainant said to halve’ iapprofacihed ‘Tnruvekere police

station”–w1″iereinlhe[rcomrjiaiiit’Was not entertained and as such,

she filed S looking into the complaint and the

gstatcimentllit’ is—seen that the ingredients in the complaint

and’tE1e*sV§vofn:statement is not sufficient enough to attract the

petitioners 3 to 14.

oltagacas. Sections 494 and 504 of IPC as against

}X*/

7. In the circumstances, petition is aiiowed in part. The

proceedings initiated as against petitioners 3 to 14 inftaking

cognizance of the offences and issuing S..’.«.’.~.’.1’1’i_i’}f;.)__’J;t$V.j”VVAiIlA

C.C.No.274/08 before the Civii Judge

Turuvekere is quashed. However, the ieati2e’d_1\}1ag-ist1=ate__shall

proceed against petitioners 1 andg, in accordance’Vi{ith_law.

Bkp. ”