Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ramadas vs Sri Yogesh Kumar
2024 Latest Caselaw 12751 Kant

Citation : 2024 Latest Caselaw 12751 Kant
Judgement Date : 7 June, 2024

Karnataka High Court

Sri Ramadas vs Sri Yogesh Kumar on 7 June, 2024

Author: V Srishananda

Bench: V Srishananda

                                        -1-
                                                     NC: 2024:KHC:20841
                                                  CRL.RP No. 64 of 2022
                                              C/W CRL.RP No. 66 of 2022
                                                  CRL.RP No. 70 of 2022
                                                  CRL.RP No. 71 of 2022
                                                  CRL.RP No. 75 of 2022
                                                  CRL.RP No. 96 of 2022


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 07TH DAY OF JUNE, 2024

                                     BEFORE
                    THE HON'BLE MR JUSTICE V SRISHANANDA
                   CRIMINAL REVISION PETITION No.64 OF 2022
                                       C/W
                   CRIMINAL REVISION PETITION No.66 OF 2022
                   CRIMINAL REVISION PETITION No.70 OF 2022
                   CRIMINAL REVISION PETITION No.71 OF 2022
                   CRIMINAL REVISION PETITION No.75 OF 2022
                   CRIMINAL REVISION PETITION No.96 OF 2022


            IN CRL. RP No.64/2022

            BETWEEN:

            1.    SRI RAMADAS
Digitally         S/O LATE BUDDANNA
signed by
MALATESH          NOW AGED ABOUT 61 YEARS
KC                R/AT 733/2, VIDYAPEETA ROAD,
Location:
HIGH              KENGERI, BENGALURU 560 060
COURT OF                                                   ...PETITIONER
KARNATAKA
            (BY SRI. JAYANTH KRISHNA B S.,ADVOCATE)

            AND:

            1.    SRI YOGESH KUMAR
                  S/O SRI SACHIDANANDA MURTHY
                  AGED ABOUT 51 YEARS
                            -2-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060

3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060

4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
     AGED ABOUT 44 YEARS
     R/AT NO. 285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                           ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1
R2,R3 & R4 SERVED)


      THIS CRL.RP   IS FILED U/S.397 R/W 401 CR.P.C
PRAYING TO SET SIDE THE JUDGMENT PASSED IN
C.C.NO.4639/2010 BY THE V ADDITIONAL CIVIL JUDGE AND
J.M.F.C., TUMAKURU DATED 07.02.2020 AND JUDGMENT
PASSED IN CRL.A.NO.29/2020 BY THE II ADDITIONAL
                            -3-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


DISTRICT AND SESSIONS JUDGE, TUMAKURU DATED
31.07.2021 RESPECTIVELY AND THEREBY PASS AN ORDER
DISMISS THE COMPLAINT FILED BY THE RESPONDENT NO.1
HEREIN AND RESULTING IN ACQUITTAL OF THE PETITIONER
AS   CONSEQUENCE    THEREOF   IN   THE FACTS    AND
CIRCUMSTANCES OF THE CASE AND ETC.


IN CRL. RP No.66/2022

BETWEEN:

1.   SRI RAMADAS
     S/O LATE K.M.BUDDANNA
     NOW AGED ABOUT 61 YEARS
     R/AT 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGALURU 560 060
                                              ...PETITIONER
(BY SRI. JAYANTH KRISHNA B S.,ADVOCATE)

AND:

1.   SRI YOGEESH KUMAR
     S/O SRI SACHIDANANDA MURTHY
     AGED ABOUT 51 YEARS
     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060
                            -4-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060

4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
     AGED ABOUT 44 YEARS
     R/AT NO. 285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                           ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1
 R2,R3 & R4 SERVED)


     THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C PRAYING
TO SET ASIDE THE JUDGMENTS PASSED IN C.C.NO.4640/2010
BY THE V ADDITIONAL CIVIL JUDGE AND J.M.F.C., TUMAKURU
DATED    07.02.2020     AND    JUDGMENT     PASSED    IN
CRL.A.NO.30/2020 BY THE II ADDITIONAL DISTRICT AND
SESSIONS     JUDGE,     TUMAKURU     DATED    31.07.2021
RESPECTIVELY AND THEREBY BY PASS AN ORDER DISMISS
THE COMPLAINT FILED BY THE RESPONDENT NO.1 HEREIN
AND RESULTING IN ACQUITTAL OF THE PETITIONER AS
CONSEQUENCE THEREOF IN THE FACTS AND CIRCUMSTANCES
OF THE CASE AND ETC.


IN CRL. RP No.70/2022

BETWEEN:
                            -5-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022




1.   SRI RAMADAS
     S/O LATE K M BUDDANNA
     NOW AGED ABOUT 61 YEARS
     R/AT 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGALURU 560 060
                                              ...PETITIONER
(BY SRI. JAYANTH KRISHNA B S., ADVOCATE)

AND:

1.   SRI YOGESH KUMAR
     S/O SRI SACHIDANANDA MURTHY
     AGED ABOUT 51 YEARS
     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060

3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060

4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
                            -6-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


     AGED ABOUT 44 YEARS
     R/AT NO. 285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                           ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1
R2,R3 & R4 ARE SERVED)


     THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C PRAYING
TO SET SIDE THE JUDGMENT PASSED IN BY THE TRIAL COURT
BELOW DATED 07.02.2020 AND JUDGMENT PASSED BY THE
1ST APPELLATE COURT DATED 31.07.2021 RESPECTIVELY AND
THEREBY PASS AN ORDER DISMISS THE COMPLAINT FILED BY
THE RESPONDENT NO.1 HEREIN AND RESULTING IN
ACQUITTAL OF THE PETITIONER AS CONSEQUENCE THEREOF
IN THE FACTS AND CIRCUMSTANCES OF THE CASE AND ETC.


IN CRL. RP No.71/2022

BETWEEN:

1.   SRI RAMADAS
     S/O LATE BUDDANNA
     NOW AGED ABOUT 61 YEARS
     R/AT 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGALURU 560 060
                                              ...PETITIONER
(BY SRI. JAYANTH KRISHNA B S., ADVOCATE)

AND:

1.   SRI YOGESH KUMAR
                            -7-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


     S/O SRI SACHIDANANDA MURTHY
     AGED ABOUT 51 YEARS
     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060

3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060

4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
     AGED ABOUT 44 YEARS
     R/AT NO. 285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                           ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1
R2,R3 & R4 ARE SERVED)


     THIS CRL.RP IS   FILED U/S.397 R/W 401 CR.P.C
PRAYING TO SET ASIDE THE JUDGMENT PASSED IN CRL.A.
NO.28/2020 BY THE II ADDL. DISTRICT   AND SESSIONS
                            -8-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


JUDGE, TUMKURU DATED 31.07.2021 AND JUDGMENT PASSED
IN C.C. NO.4638/2010 BY THE V ADDL. CIVIL JUDGE AND
JMFC, TUMKURU DATED 07.02.2020 RESPECTIVELY AND
THEREBY PASS AN APPROPRIATE ORDER THE COMPLAINT
FILED BY THE RESPONDENT NO.1 HEREIN AND RESULTING IN
ACQUITTAL OF THE PETITIONER AS CONSEQUENCE THEREBY
IN THE FACTS AND CIRCUMSTANCES OF THE CASE AND ETC.


IN CRL. RP No.75/2022

BETWEEN:

1.   SRI RAMADAS
     S/O LATE K M BUDDANNA
     NOW AGED ABOUT 61 YEARS
     R/AT 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGALURU 560 060
                                              ...PETITIONER
(BY SRI. JAYANTH KRISHNA B S.,ADVOCATE)

AND:

1.   SRI YOGEESH KUMAR
     S/O SRI SACHIDANANDA MURTHY
     AGED ABOUT 51 YEARS
     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060
                            -9-
                                        NC: 2024:KHC:20841
                                     CRL.RP No. 64 of 2022
                                 C/W CRL.RP No. 66 of 2022
                                     CRL.RP No. 70 of 2022
                                     CRL.RP No. 71 of 2022
                                     CRL.RP No. 75 of 2022
                                     CRL.RP No. 96 of 2022


3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060

4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
     AGED ABOUT 44 YEARS
     R/AT NO. 285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                           ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1
R2,R3 & R4 ARE SERVED)


     THIS CRL.RP IS FILED U/S.397 R/W 401 CR.P.C PRAYING
TO SET ASIDE THE JUDGMENT PASSED IN CRL.A.NO.27/2020
BY THE II ADDL. DISTRICT AND SESSIONS JUDGE, TUMKURU
DATED     31.07.2021    AND    JUDGMENT     PASSED    IN
C.C.NO.4637/2010 BY THE V ADDL. CIVIL JUDGE AND JMFC,
TUMKURU DATED 07.02.2020 RESPECTIVELY AND THEREBY
PASS AN APPROPRIATE ORDER NO.2 THE COMPLAINT FILED BY
THE RESPONDENT NO.1 HEREIN AND RESULTING IN
ACQUITTAL OF THE PETITIONER AS CONSEQUENCE THEREOF
IN THE FACTS AND CIRCUMSTANCES OF THE CASE AND ETC.
                            - 10 -
                                           NC: 2024:KHC:20841
                                        CRL.RP No. 64 of 2022
                                    C/W CRL.RP No. 66 of 2022
                                        CRL.RP No. 70 of 2022
                                        CRL.RP No. 71 of 2022
                                        CRL.RP No. 75 of 2022
                                        CRL.RP No. 96 of 2022


IN CRL. RP No.96/2022

BETWEEN:

1.   SRI RAMADAS
     S/O LATE K M BUDDANNA
     NOW AGED ABOUT 61 YEARS
     R/AT 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGALURU 560 060
                                                 ...PETITIONER
(BY SRI. JAYANTH KRISHNA B S.,ADVOCATE)

AND:

1.   SRI YOGEESH KUMAR
     S/O SRI SACHIDANANDA MURTHY
     AGED ABOUT 51 YEARS
     R/AT LAKSHMI NILAYA, VIDYANAGAR
     2ND CROSS, TUMKUR CITY 572101

2.   SMT. REKHA
     W/O SRI. RAMDAS
     AGED ABOUT 50 YEARS
     R/AT NO. 733/2, VIDYAPEETA ROAD,
     KENGERI, BENGLAURU 560 060

3.   SRI. RANGANATH M
     S/O SRI. R. MUNISWAMY
     AGED ABOUT 45 YEARS
     R/AT NO. 691, 8TH MAIN ROAD,
     8TH CROSS ,VIJAYANAGARA
     2ND STAGE, RPC LAYOUT
     BENGALURU 560 060
                                - 11 -
                                                NC: 2024:KHC:20841
                                            CRL.RP No. 64 of 2022
                                        C/W CRL.RP No. 66 of 2022
                                            CRL.RP No. 70 of 2022
                                            CRL.RP No. 71 of 2022
                                            CRL.RP No. 75 of 2022
                                            CRL.RP No. 96 of 2022




4.   SRI RAMESH K R
     S/O SRI. RAMAKRISHNAPPA
     AGED ABOUT 44 YEARS
     R/AT No.285,
     ANEKERE STREET, 8TH CROSS
     VIJAYANAGARA, KENGERI
     BENGALURU 560 060
                                                    ...RESPONDENTS
(BY SRI. RUDRESHA., ADVOCATE FOR R1)


        THIS CRL.RP FILED U/S.397 R/W 401 CR.P.C BY THE
ADVOCATE FOR THE PETITIONER PRAYING THAT THIS HONBLE
COURT MAY BE PLEASED TO SET ASIDE THE JUDGMENT
PASSED IN CRL.A.No.31/2020 BY THE II ADDL. DISTRICT AND
SESSIONS     JUDGE,    TUMKURU          DATED    31.07.2021   AND
JUDGMENT PASSED IN C.C.NO.4641/2010 BY THE V ADDL.
CIVIL    JUDGE   AND   JMFC,    TUMKURU         DATED   07.02.2020
RESPECTIVELY AND THEREBY PASS AN APPROPRIATE ORDER
NO.2 THE COMPLAINT FILED BY THE RESPONDENT NO.1
HEREIN AND RESULTING IN ACQUITTAL OF THE PETITIONER
AS      CONSEQUENCE     THEREOF          IN   THE    FACTS    AND
CIRCUMSTANCES OF THE CASE AND ETC.

        THESE PETITIONS, COMING ON FOR FINAL HEARING,
THIS DAY, THE COURT MADE THE FOLLOWING:
                                - 12 -
                                                  NC: 2024:KHC:20841
                                            CRL.RP No. 64 of 2022
                                        C/W CRL.RP No. 66 of 2022
                                            CRL.RP No. 70 of 2022
                                            CRL.RP No. 71 of 2022
                                            CRL.RP No. 75 of 2022
                                            CRL.RP No. 96 of 2022


                             ORDER

Sri B.S.Jayanth Krishna, learned counsel has filed

vakalath for petitioner with No Objection from the previous

counsel and files a memo, which reads as under:

"It is submitted that the above matter is settled outside the Court. Hence, it is prayed that this Hon'ble Court may be pleased to dismiss the above petition as withdrawn.

WHEREFORE, it is prayed that this Hon'ble Court may be pleaded to take this memo on record and pass necessary orders in the interest of justice and equity."

In view of the memo, revision petitions are dismissed as

withdrawn.

Sd/-

JUDGE

kcm

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter