High Court Karnataka High Court

Pratap Singh Hanumanth Sing vs Mohammadusman S/O.Mohammadali … on 19 November, 2009

Karnataka High Court
Pratap Singh Hanumanth Sing vs Mohammadusman S/O.Mohammadali … on 19 November, 2009
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA  T i' 'E
CIRCUIT BENCH AT DI-IARWAD '
DATED THIS THE 19TH DAY oE.NcxrEMEEH,; 521¢;¢:9  
BEFORE V V _ 1 E    _
THE HON'BLE MR. JUSTICvE_"L.VNA'l§AifAN§ENKAIVEY 

CRLIMINAL PET1T1oA1s:..1x§o._sa_31/2009,. _. 7

BETWEEN:

I.

PRATAP s1NGH.HANu.M:xNTH--S1NG   
RAJAPUT, AG-ED"-ABC)UT 48 YEAREVV ' "
occ BUSINEESEJR/'o;'BANAsHAN1{ARI"'
BADAwANE,'_'AN'NI?QER.E.._   "_  _ '

TQ 1\IAVAL(§1'JNi3:f:'§DIS'T.
 _ --      ...PETITIONE3R

(Ey Sri. LAXMA1~J TMAIxfT'A;.(§A1$i1'éa Sri. GR. TURAMANI,
ADVOCATEZS)  - T. 

1.; '

~ : MQHA'_1v-z2\}:A.t31:sMAN, S/O.MOHA1\/IMADALI KALYAL
' AGED ABOUT :34 YEARS

OCC:,___B'U,S:i'NESS, R/OBYADGI DIST HAVERI

 RESPONDENT



THIS CRL.P Is FILED U/s.482 CR.P.C 

ADVOCATE FOR THE PETITIONER PRAYING TO Q13As#I---.TI~iE__ _
ENTIRE PROCEEDINGS IN c.c.NO'.132.,/':20O:I_f 
(P.C.N0.09/2009) PENDING ON THE FILE OF' C'OURT_OF 
CIVIL JUDGE (JR.DN) AND JMFC £;'YAD'GIT. AND' A__LS_Q_V'l"I-IE"'.

ABOVE CRIMINAL PETITION.

THIS PETITON COMING 'IoN1~.,EOE"O'RDERis'DAY, 

THE COURT MADE THE EOLLowINxGI:.

The prayer made    quashing the
entire proceeding.s<'iInt_'CC   on the file of
the Court of y_i\/IF;C,y.Byadgi.

2. The _coiii:en_tion '«,of.VV__the_' learned Counsel for the
petitioner is that tithe complaint of the complainant

under section .I2QO'oi' Cr.P.wC, the Magistrate after recording

 tsiworn" statement of theicomplainant by way of affidavit, he

 process against to respondent. In the

instant caseiitfhe Court below has recorded by order dated

 -I / 2 / 2009ii3~that the compiainant is absent and represented by

  I*i~i:Iseab<:Iyocate and cognizance has been taken and directed to

"'iI,.._flregifster the complaint as a private complaint. The learned



La)

counsel submits that since the complainant was 

before the Court, the Court would not have it

cognizance, which is contrary to S€CtiQi'l"2CO'Of'CI'._P!iCi  it 

3. In view of the Submissions  thev_--v_petiti'or1er,--~.li'~

have gone through the order passedby the Courtariid it it

is also true that it is recorded by'  'Court bei'o'.*.*~that the
complainant was absent,  taken. The
said action on thfif pa;-tof  passing such
an order is co1jitra'ryg   he has right
in making'"ai'pir'a}ter_vto::se't  th'é""o'rd£er that itself is not relief
oriented. tilt it  all litigation must be relief

oriented though.there'._aretee'hr1ica1 lapses (mandatory), but it

.~"iS__for toi°I'e--c.t.i5y the same. In View of the above

ciArCur'I§sta11_cVes:I-pass the following order.

ORDER

The oirder’ dated 11/ 2 / 2009 passed by the Magistrate,

it “:1”.4A”B3ifada.gi in'<P¢.C No. 9 / 2009 is set aside and the learned Judge

iisicziiirected to pass the order strictly in compliance of Section

200 Cr.P.C. Since the Petitioner has preferred thiHs_

this Court presume that he has aiready accepter'i:_.''thea.Vr1otice:' '

ordered by the Court beiow. Her1ce,v~–petit.i.oner

appear before the Court below by

27/11/2009 and the Court be1o»\r.r.:Vp'ha_ps tohvpaass age fi*~eéh'"o'rder " '

strictly in accordance with A__S.ectior1.–2f§U~of'Cr.P.C'.'

Accordingly, the petitiorl Consequentiy,
Misc. CrI.No.164§08;~'j:2:009:=.'doe:3~:*:no't :.Stii*viye.f« for consideration
and the same :

Accovrdirrgly petiti’or1:’ is ‘”c1-istposed .

Av Sd/.1
….. .. IUDGE

gab/xhrmb