Karnataka High Court
Vidyalatha Shenoy vs The State Of Karnataka on 20 March, 2008
h--
THE HON'BLE M12;.Jgs'ricIé§'i>:. AN,»..1m:1§¢_V" M
cnmum ;._PETm_"Vu(?v;¥..V*:It'g:39'§§'i?_{V_
B E N:
1. smnvidyalatha sh¢ji§$
W10. Gajaz1_ana:'¥$henQy-' ' ._
Aged a::bm;t,.28 ~ '
R]e:~!i~ 22/7,itmma.R¢e&, mm Main
A
2. §:_:i_ %
'3] 0.. K. v,?'VV., AV '.2 nun on run '
"v}:'Kfi'.I1.3vu?n3u1w:fa. S'v'v'u..
Fiatuwe, Britta Lane
__ 'lvi'aVn'gaio1e. ...P uiu 1'''
9''!-
=5
3
I
P
3
B
1
H
A AA (By ..SrLfB.V. Pinto. Advocate) '
1. The State of Kar1_1at_akaTby'
Pviangalare %ut}1 .Stat.'....11.
Mangalom.
I-J
510
914 B.RaIna "E-......flI9.
570. Late Dr. Subbami Baliga
Ageri 86 years
R] a: Adonai Towers, Highlanti' A
Mangaiomé. T j...;' T. T f
(By Sri H.Hanu1nantl1a1§ayappa,"._ HQGP1»"'for' R1";
B.La..A_o11e;ye;, Advocate for RL'-?.)_ " . ' 'V
This Gzimina! wtition made eefltion C_'«reP,G,,
praying to quash the *proeeedir}."ge in P,..C,'No, 10 2 o
1 Acid}. C.J.M., Mang9J'e:'e,.,new as Crime N935 2004
against petitionerefisete. T ' " V * ' '
This petition eoujing for fir§e!_l1eai?izig this day. the Court
rrrde the fGH5.'}'fi"ii:§gi _ '-- ' . "
- - - '-- -..-_'.=.e_-... '".;;.' ..... ..., -.. -
111 *.. 2 er' mgr ymi us: emuuucd 2, 3 8.5 5 11.: ea
No.713f2004,- oifellces punJs' habie under
see_ti_oI1s 4€)5', .420 IPC by Mangalome South Police,
3 " _ liéve thie i3et:'-flan to quash complaint.
1 "'v §'.«.,!'VI'}:1.¢"3v.s)1"'f 1:: -t
for of petition are as foiiowe:--
" 'v...'i'hc inter est: relationship of petitioners and other
" --ac:eueed me as follows):-
Aocueed No.5 is the father of accused 3 85 4. Accused
Noa.1 85 2 am the daughters of aeeused No.5. The H-
M3
During the year 2662, pcfifiofiéifi I if) Sfivéie 2:
Accused No.5 was staying at hi
requested complainant to leixd. a_ sum cf ,
to perform maniage of Flex. 1. stated by
accused No.5. his they have
substantial irncpmc. need not worry
about Thi$_ by pefifionels
and ethcf Qfi'Cé'a1;.h. ggmplajméggt a
. . ' . .. " - ' .
=15: am-.:.s.-3.-1 919.5, fm wk-.1911. .....'~-In W11.-
3-' _ .1
atooci as tr: aCxT'.l.im:LI" a
'-a
...._..._
fll
FL'B.'_1-',0O,xO40{')]'~ b610W:-
.:C:)hr,que"t1at=:é'1l.06.2003 for a sum of Rs.2,75,00()/-
' .~ _ 21.02.2003 for a sum of Rs.25,000/--
" iii.' vCf.ié:;1iit§Vdatod 19.12.2002 for a sum of Rs.40,000/-
.. ""3s..'6o.ooo/-- in cash
The maniage of I-petitioner was performed on
- w n nf.nded. by all the aepugcd, when
I u-nu Ian'-vI7-------
..1.....l 1' .. ....-....-nu.-....-.-. '
t "f "wve sand 1.':-an ....m-o.:.=..':t,
-In
accused No.3 shified his residence '_'7i"iieiWefoIeo:,i'aVV
complaint under section 200 3 =
offences punishable 1mder.»seefions.!4i05, s,
againstaocused 1 to5. V V i V
In the eomplaiiigfa wasiiinnde to refer
the oo1:nplaint to Pandeshwar
Police Statiorigeiii' The learned
'' At this .. it is necessary to state, petitioner
i ,. iilx have heard learned Counsel for petitioners and
2 HCGP for I-respondent. The learned Counsel for II-
"""""' (U Qwmo J
acuc-nan} :16.
U'!
4. The l%'**..u-J' %'.meel for """F.".'.§t'iGI';e}"€'§.- would' '~e_u'iaf..,.i.e
averments of complaint accepted cnp their »
establish transaction in questicn
averments made against Hccnsecili" to L.
improbable. Even if theme weet' _inoneteiy'i't1*eigeection, it
was between No.5. I to 4
who are staying in implicated to
obstruct their' Mangalome and vice
verse-.. £1'; tlrieee cimu11i:s=.m;:s".:. 'ies.=;rn..ed. C_I_In_..1 w H
s"bif.ir" c'n'a"'--1ii.=.%.o/§.r»~a»~<L ,
G\
g an these aemte has
referred the complaint to AV: '4
i . \ Iegietered crime Nc;,:75/hzotfieeniit'eniyagemst
accused mmhtioned in oompieipt, bot agai31at4_vpe1:_';tioner" ;
No.3, whose name has not bee-;i1w..._1x;1e1;;Vtio1Vie:i and
no avennents have ' to her
involvement moneAt£g_1f§':v;»\¥'}1ich took place
between VTIICIBFDIB, I am of
mwneiden-ii :3?-;i,11.L..1;,» L;.e...;r_-"J~
..,_r --
= 2
:a_g:_na:«;-. hefoge n;a.l_o'_11g
Ieféfiéflfie '
;,_"_'1__. ' -..'_.. 'r.-.' .
1.1.13 1' u._}.u5 13} ul. . ., u I.l.Il.«l. uavu aylunu-\.|.
his to £1ve1'}:iIeni:s« oo:'~.np'1am' t.
6. Di.\_Vr_ieion'V'Bench of this Court in the case of
....n..,. oihore Bhat
' 'If every eompiaint filed under seofion 206
H is referred to the police under section
156(3) without application of mind about the
disolostue of an oflenoe, there is every likelihood
of unscrupulous oomplainants in older to
'J
. .......nm.... 3* tliezsiw " '
25
ii
._1_1 _11_.__;.:,_.
their coinpiainte malriflg bauu um: uu"i':.. ."ji.iat~.
.2:
I
see that the aocuaeci: .
police who have no otlrieljgo to
as ordered by the is
mandatory for .2 apply' iii.-3
to the allegaiiolle and in
only wifich ' .. Voflence. the
V' to order an
'Wu :1 Lu a'l}eg"':'i"'1s
__ does not ciisciose
..._.ofl'ence, the Magiuate has no
r to older police investigation under
13)."
x In View of the above, i pass the foi'lowing:-
ORDER
The criminal petition is accepted. The impugned order
of reference under section 156(3) Cr.P.C.. and consequent
RI
Fiist i1″1fcni-“‘fi’i1 Rirpor-t reg–istr:r”‘ iii Cr””‘e are _
sat asifle. The mathar is remanded the »iVia.1gi§h’;31te~» , ‘V
to reconsider the complaint ?tlie ;_it’s
plesentation, in the light of0bgcIvafio_i1S- ” L.
accordance with law.