High Court Karnataka High Court

Ravindra Veerabhadrappa Kavali vs The State Of Karnataka on 11 March, 2009

Karnataka High Court
Ravindra Veerabhadrappa Kavali vs The State Of Karnataka on 11 March, 2009
Author: Huluvadi G.Ramesh


C3rLP,Nca.i2’3E2 of 263?

: E :

IN TEE: }'{§GE’~E COLTR’§’ GE’ §{§§RNA’E’A§{A

CERCKEFF BEENCE AT I}EiARWAD

DATED was *9:-:3 11′!-“H SAY 0? MAR§:{2Q§<;ij_jV. % ' '

8Er+'RE:

THE HQWBLE EVERJUSTECE 2;u:;L§_\§A_§: G;é§,M€$HV

QREMENAL PETz’r:o1*%€’ 12 }”2£..}_¥;§: —

BETWEEN:

Ravindra Veerabhadrappa…E§av–ah’,–. ‘ ”
S/0 Sate “VeeI’ab1;1a::ir3.p;3a, ” «
Age: Mayjr, ._ V .

Residing at I§I:j’.«’§i’}._,,’».»—“:–_V V _ __
Ranich,ennan3,m:g:_F€*_&gaf.’,’ ¢_ §
Dh.a2Wa<i~–S3–8G8G.1, ,..PE'"i"I"F}'O?~EEE%

{By Sr}; B,V';$ 0ina§U__IV:;§£§;%1;§%g~a§t ;

V’ R 2 ….. .. ‘V

V’

Re7gi’:3_$e:ii’i&§:_£.. Prosacutcsr,
Qb1z’gRwA3::g V m.RES§’Q§\E§3EE’€’E’

Iggy Sri; Afianfi zsxavaxgamazh, map}

_ ~’§’his czimina} pfitiiion 133 ffisd under Sectien %82 9f
Cr,;P,C–. by the advscatfi for tha getitionar prajjing ihai this

-§v~§a:;:Tn’I3i€ Cmzri may he pieaseé its quash 31} £15 pmceeiiingg
uizf1itia”t<%:& in €T§.€Z'3.F«¥,5′?’;’ EQQ8 fiiexi 33}? the I’€iSp(}I1€3i€3I1?.~$fai€

” fiaizzst £116 gfitifiefiar far Ehfif efienete gmmfghabis umiasr

Sactiszms 42?’, 504 33 §G§ n.<:r in p1:r$1:;_a,;::_c€ ' 'i:é,:"'–'iiiA1\ri-'5. ' .
proceedings Lxitiated by 23:16: r€sp011zie§1"E~:_1$E;2a§;t§. n é§:–.
{$13. }"~'é"o.S'?{' 1998 filed; against the p@j§iVti03:2er.'ijI1cir:::f »S€'.€3"{L§Q'Iiv._

42?, 504 3;} 505 ofzpc: 3:11 the Clam'? ¢3:'.~.::\;r2?::~:<_} 3;:;;::»r:;4:<{;:2:;_-, _ ' =

This criminal pfiiitiozi comirxg fig fa): Ii1@a_3r"i:a_2a§'§E1:i':£«; V:§.a?3;;?A "

this Ciouri. made the foiiowizlgr –

The: ficztiéienaf hai-S f€i1*V’§%.;a§?:1i::g flf ‘me
pracesdings in g;,t.’§:j;;1{rs§c1a*?*«; 1:293 :31:-:§§::é “§”;’:’.=e:?::JI’a«’E§3′{3, Hixtkemzr
and also for “£27? §}’faié3{i :28,{)4.2’@G7 issued
‘:5: ‘€;hv3

113. “i”‘E3,€: pefitiégxéii’ > “§%?§a=E”§{i§1g in $35 éxfiicfi 9%” ma

Regiflxgfiai’ .3″: Eiijepuzx ‘3’E2,e gtcsmgaiamazzé is

.%1’i¢3′,{;€i:*£§’6::~}T§ the féfiéfii” ef ms p:=:fii.:i::m.€r. ‘F%1€: eamggiainaafi

?£§J:e a:’:._T.3 Cm)fiZ};§}18iti’§.V;EEgE{iZ1S€ {he §3&%;i’zi«:>I).$r few: that Gifencfi ufidfii’

Secfzafizfi 333% 353% of the Eiasiéan Pansl iigcia. The

-‘«.___ég-istsr 9? 333.5 pefifiafler aésa fiifigi a mpiza.é:{1t sazsirlm’ againssé;

_;;<é'j=;£'EieI:er. it is was sasaisaé; {hat 'aha fasher 6}?

:p&§%?Eic;:1er, at $316 izsgtigation <3? £216 géster 5:? {£16 _pz:t'é"?;%<;::a@z;

. : f'1§E{§ a étamgfiaiifi afisging Q33? 0:: {$5,}? 'i:,22S 7: *2′ cf ESQ?

: E} :

mini is the élzmse and afiesi’ takéxzg bath, fix tbs: mermln.g_,_ be

damaged eeiour ieievisémi 36:3; afiusegi ‘aha <:ampEai:1'axi§fé:–«_i§:vV

fzfihy ianguaga and ihrsaimied zitzc: a;'3a2np1aina::§£:–. .

;%;tc0:*&ir1g is '33? peiiiiexzer, Q;i'f€1:;e::e$_7Méiliifégcaff' ;-;:.3"e~ _'

campounfiabie as 131% complajzit z%;*a3;=_35i’f.-‘1~iflv’?;1″ amé. §fiGI’€6’§:’€§” it I13
stfaied {aka 2: aha’: the petitimim” llimsaif

is; Eaekiifzg afii:rV%i11.eV’fa€}:;ei*.” Efz may Ecaa ézaa ‘£0 diffsmnca of

“::::igi2’:. haw fiesn flied agaizasi the

ii Cfllfid have Baez} Séiflfié bstwsziné ‘aha

faiéafifafld géértitionar. For 936 rsassem er the ether, such

‘.fr’iv<:x2o:u3 vxéssgaaéplaints am fiifiii, which ameuztzig 'Ea 3.331238 af

fggroceag :35 iaw.

4. E3″: 1123 remzit, tbs pfifitiszz is aiiawed. Sines”: {he

” “,::*::§mp}a1711’3; is fflsé; by flag fazzm 9;” me p€?_i’iim3.r:;’, wigs? is; EEG

-5%)}/’

Cr}. i3=N€3.i33,:3 E133 0§1£00′}”‘

:4:

mare, {ha mntjnziatiezz of the pmceeéings vmuid ~ V.

exercise. In the circumstances, the iinpugned “;3:f0cée{1i:3gs__jT

initiateci againsi tha peiitionei’, peI:éiA§i1’g’ bafore; «

E-iimkarur in C.C;,N<::.$7{1998 _:;s qfieshgé a1$€f_ 'i:'I;::;%

dated 2834.206? issued {:3 the pajfliiicnei; is 37:30

Kms"'