High Court Karnataka High Court

Hanumanthagouda S/O Kashiray … vs The State Of Karnataka on 24 July, 2008

Karnataka High Court
Hanumanthagouda S/O Kashiray … vs The State Of Karnataka on 24 July, 2008
Author: N.Ananda
gr: THE HIGH comm OF KARNATAKA
CERCUIT BENCH AT GULBARGA V
mrrgn THIS THE 24TH DAY OF' ,m1,gY, 2908' * ~ f.  "
BEFQRE   é _ " 4' 1 'V 1'
'THE HON'BE..E MR. JUS'FiV (};'?{..b£1{l'€1'k'¥§:\lDV!*§   

CrI.I42.P. No.25€}6/2_é08  
Between: V    "  '

1. Hanamanthagouda, ._ - -. »
S/o.Kashiray Nyamgouda, _  V
Age 65 yrs, 0ce11;l§gxic'§u}t1;x1};.:

2. Saiaebgtiuiiflgir %  :1:  
S/o.S§1ivanagc1:d..a 'Pam,  _ _
Age 55".yrsf , 0(,§'€.$'t.E;'f'P..'i:;I'i=f:41V1§1t_fl'1i'-'Q,

Both am r/o.Kr;iij9 1 v1'lla  g_cV,,7_ " 
Tq. 8:. fiistfifiapur.  A  * V .. Petitioners

    ..... 

 

V  The StaAts:-, %of Ka m' ' " 

Thmugh 4?SE "of Bableshwar

~ : ?Q}ViCC Static-;1_,'i~Tq. $5 Disttfiijapur. .. Respondent

  gfijaranabasappa K Babshetty, HCGP)

This criminal revision petition filed under Section 397

' V . _ n_fad*With Section 401 ef Cr.P'C, praying to set aside the order

  ._pa*ascd by the Principal Sessions Judge, Bijapur, dated

 21.4.2008 on application U/S.3I.9 CIZPC in Sessions Case
 No.1 E9] 2066 summoning the petitioners to face the ma}. (Q

N \ -tfx/i"" E/my '3



2

This criminal revision petition coming on for admissio

this day, the Court made the following:  

ORDER

The leaxned HCGP takes notice for respogxdent;-I” . “2

2. Though the matter is listed for

up for final disposal with the consent of V’

parties.

:3. in so No.119]2G{}54._z:”pefidirgg.Vl’. ofienees

punishable ~u:n.<,1:e'1j. '–€#9$§(A}w,… 306, 201 readwith
Section 34 em and 3, 4 and 6 1;) P Act, the

learned made an application under

Section CLPC xtoe-.s:1;'n1z:;on petitioners as accused in the
éhoee: trial judge arrayed the petitioners

as the following order:

“P32 ‘Al?-*4 absent. Others present. E? filed.
‘They exempted for the day. PP files an
A.a§.r_’p1ication 1}/S.319 Cr.PC. Issue notices to the

A proposed accused. CaIIo1:12().5.2O{)8”
Vf’l’I:1e peiitionexs appeared before the trial Court and
were released on bail. Subsequently, the case was

posted for flaming of charges against petitioners. The

T\},

5
1
“\…p.3

impugned order is like cryptic. it is need1ess_.at§eHllst2eit;t:.:

powers under Section 319 Cr.P. has 5 to = b e:slex:;ise£l” V» ‘V

sparingly in exceptional cases. Tlge ‘baa

not stated reasons as to W113? gxetitieizefs sh<:'aj1lt1&* L.

as accused. The learned Iiudge lefened to
contents of applicatio1fil::4_.'fi¥c'd :' PC. The
learned sessiona the application
was filed on ilaf in examination-in-
chief. aw
in a decisien (Criminal) 531, the
Supreme has A S

A _ '(}'13.~:.–".:-ge, as noticed by us, in

-of seet1e3;i”~f$19 of the Code of Criminal

.Al.l’VV’requi1*ed to arrive at his

8atj9f”ag4:’Vf.iO11v,. lie through that the matter

sllould reeeéyev his due consideration only after
‘c:nf_ss~e3(ami:1ation of the witnesses is over,
_V –..exeei5fion tfaereto could be taken far less at
V. ‘instance of a wimess and when the State

. V A unot 3§g1’i6VCd by the Sam’? 4/QR. 5/ \
, C’ 3

13. From the decisions of this Court,

noticeé above, it is evident that before a

exercises its discretionary jt11’isdi§c$tiori’i1;1′-1″.eI’msV_” «.

of section 319 of the (3ode”‘1′.of’,’.’iC:ri!I11Ii’

Procedure, it must arrive atvfheusatief.aetien zliatg

there exists a possibility theit» aceizsede 5.0

sumnzxoned is in all_ VV””J?.(}13l}d

convicted. Such safisfiaeiiori. at
inter aiia upgn ef i_r:vr’oss-

examination 3 «:33? 3: varitneeé; said
purpose the like to
consider othfir tifierefoxe of the
View an error
in petssingi t]:Vie:’.” iudgment. it is
acconimgy is-:1 ésiécg aippeal is allowed.”

in the impugned order cannot be

.3;-suit, revision petition is accepted. The

& brie; is aside.

Sd/-

Judge