Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri T N Sirdhar vs Smt Chaithanya V
2024 Latest Caselaw 6759 Kant

Citation : 2024 Latest Caselaw 6759 Kant
Judgement Date : 7 March, 2024

Karnataka High Court

Sri T N Sirdhar vs Smt Chaithanya V on 7 March, 2024

Author: S Vishwajith Shetty

Bench: S Vishwajith Shetty

                                           -1-
                                                       NC: 2024:KHC:9721
                                                     WP No. 7134 of 2024




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 7TH DAY OF MARCH, 2024

                                         BEFORE
                      THE HON'BLE MR JUSTICE S VISHWAJITH SHETTY
                        WRIT PETITION NO. 7134 OF 2024 (GM-RES)
                BETWEEN:

                1.    SRI. T.N. SIRDHAR,
                      AGED ABOUT 34 YEARS,
                      S/O T.S. NARAYANAPPA,
                      R/AT NO.395, 23RD MAIN ROAD,
                      BTM 2ND STAGE,
                      BANGALORE - 560 076.

                2.    SRI. T.S. NARAYANAPPA,
                      AGED ABOUT 63 YEARS,
                      S/O SIDDAPPA,
                      R/AT NO.395, 23RD MAIN ROAD,
                      BTM 2ND STAGE,
                      BANGALORE - 560 076.
Digitally
signed by B A
KRISHNA         3.    SMT. P. SOWBHAGYA,
KUMAR
Location:             AGED ABOUT 46 YEARS,
HIGH COURT
OF                    W/O T.S. NARAYANAPPA,
KARNATAKA
                      R/AT NO.395, 23RD MAIN ROAD,
                      BTM 2ND STAGE,
                      BANGALORE - 560 076.
                                                          ...PETITIONERS
                (BY SRI. KRISHNAMOORTI L BHAT, ADVOCATE FOR
                    SRI. C.V. SRINIVASA, ADVOCATE)
                              -2-
                                            NC: 2024:KHC:9721
                                         WP No. 7134 of 2024




AND:

    SMT. CHAITHANYA V.,
    AGED ABOUT 29 YEARS,
    W/O T.N. SRIDHAR,
    D/O A.V. VENKATESH MURTHY,
    R/AT NO.160/27, 2ND CROSS,
    PIPELINE ROAD, NEAR ISRO LAYOUT,
    PRASHANTHINAGAR,
    BANGALORE SOUTH, J.P. NAGAR,
    BANGALORE - 560 078.
                                                ...RESPONDENT
(BY SRI. J.T RAJAN, ADVOCATE)

     THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE EX-
PARTE ORDER/JUDGEMENT DATED:16.03.2023 PASSED BY
VTH   METROPOLITAN    MAGISTRATE    TRAFFIC    COURT,
BANGALORE AND RENDERING THE SAME AS INOPERATIVE AS
AGAINST THE PETITIONERS WITH IMMEDIATE EFFECT.

     THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:
                            ORDER

The petitioners are before this Court under Section

482 of Cr.P.C, with a prayer to quash the judgment and

order dated 16.03.2023 passed by the Court of V

Metropolitan Magistrate Traffic Court, Bengaluru in

Crl.Misc.No.143/2021.

NC: 2024:KHC:9721

2. Heard the learned counsel appearing for the

parties.

3. Learned counsel for the parties jointly submit

that the dispute between the parties has been amicably

settled before the mediation centre and the terms of

settlement has been reduced under the memorandum of

settlement dated 05.03.2024. In the memorandum of

settlement, the parties have agreed to give quietus to all

proceedings which is pending between them before the

various Courts. They submit that a joint memo is filed by

the parties before this Court which is signed by their

respective advocates. Along with joint memo,

memorandum of settlement is also produced.

4. The joint memo filed by the parties, which is

signed by their respective advocates and memorandum of

settlement dated 05.03.2024 which is filed along with joint

memo is taken on record.

5. In paragraph Nos.3, 4 and 5 of memorandum of

settlement it has been averred as follows:

NC: 2024:KHC:9721

"3. The petitioner has agreed to pay a sum of Rs.

8,00,000/- (Rupees Eight Lakhs Only) to the respondent towards all her claims of maintenance/ permanent alimony as full and final settlement. Rs. 3,00,000/- (Rupees Three Lakhs Only) by way of Demand Draft in favor of respondent bearing No. 022845 dated 16/02/2024 drawn on HDFC Bank, Bommanahally Branch will be handed over to the respondent before this Hon'ble Court at the time of reporting settlement. Another Demand Draft for Rs. 2,50,000/- (Rupees Two Lakh Fifty Thousand Only)bearing No. 022847 dated 17/02/2024 drawn on HDFC Bank, Bommanahally Branch will be handed over to the respondent at the time of quashing/closing of C.C. No. 34738/2021 in Crl.P.5745/2022. Another Demand Draft for Rs. 2,50,000/- bearing No. 022847 dated 17/02/2024 drawn on HDFC Bank, Bommanahally Branch will be handed over to the respondent before the Hon'ble High Court of Karnataka at the time of quashing the ex-parte order/judgement dated 16/03/2023 passed by Vth Metropolitan Magistrate and Traffic Court, Bangalore in Crl. Misc. No. 143/2021 before the Hon'ble High Court of Karnataka in W.P. in F.R.No. 6463/2024.

4. The respondent herein undertakes to cooperate in closing / quashing the proceedings in C.C. No. 34738/2021 pending before 6th ACMM, Bangalore, for the offences punishable under Section 498-A and 34 of IPC and Section 3 & 4 of D.P. Act.

5. The respondent has agreed to co-operate in setting aside/quashing the ex-parte order/judgment dated 16/03/2023 passed by Vth Metropolitan Magistrate and Traffic Court, Bangalore in Crl. Misc. No.143/2021".

6. In joint memo which is filed by before this Court

in paragraph Nos.3 and 4 it has been averred as follows:-

3. Further, as per the abovementioned Memorandum of Settlement, one of the conditions is that the respondent

NC: 2024:KHC:9721

have to co-operate for setting aside/quashing the ex-parte order/judgement dated 16/03/2023 passed by the V Metropolitan Magistrate and Traffic Court, Bangalore in Crl.Misc.143/2021 rendering the said order/judgment inoperative as against the petitioners.

4. Since the matter is amicably settled between the parties, Respondent herein has no objection to quash the ex-parte order/Judgment dated 16/03/2023 in Crl. Misc.

No. 143/2021 passed by the V Metropolitan Magistrate Traffic Court, Bangalore, rendering the said order/Judgment inoperative as against the petitioners. Further petitioner agreed to handing over D.D for the Rs.2,50,000/- bearing No.022847 dated 17/2/2004 before this Hon'ble Court.

7. The respondent who is present before the Court

has acknowledged the receipt of DD for a sum of

Rs.2,50,000/- as stated in paragraph No.4 of the joint

memo.

8. Considering the fact that the dispute between

the parties has been settled before the mediation centre

and terms of settlement has been reduced into

memorandum of settlement wherein the parties have

agreed to give quietus to all dispute between them and

also to live separately, I am of the view that, the prayer

made in the joint memo as well as this petition is required

to be granted.

NC: 2024:KHC:9721

9. Accordingly, the petition is allowed.

The judgment and order dated 16.03.2023 passed by

the Court of V Metropolitan Magistrate Traffic Court,

Bengaluru in Crl.Misc.No.143/2021 is hereby quashed.

Sd/-

JUDGE

NMS

CT:SNN

 
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