High Court Karnataka High Court

Sathish vs The State Of Karnataka on 27 May, 2008

Karnataka High Court
Sathish vs The State Of Karnataka on 27 May, 2008
Author: H N Das


..1-

EM THE HIGH cmuRT my KARHATAKA AT BANGALGRE
gamma THIS THE 2?”nmx’mF MAY 2Goa a_

EEFORE

wag HUN’ELE MR.Jfl$TICE H.w.nAannQfimx_fiA$*f*:’

mzmzwaa PETITIGH r~3r3A.»V22’3f<3 .'§:i E4 "42z§.t;sa

BETWEEN

S.§kT§~IZ3H *
:–.w'«:2 rmzst-rsmsrnma .

AGEI3 REQUT 46 ‘YEARS
Hsaspémm, gawzngxm ;§’::i:’£:-:.»_3?
£fiIaKMAaALuR.r3LUx ,

am’ 3311 3:51 ;%;n’x?;~v:: 5I’:%«–
ma
‘m~5ii_ a*.:f}§%rfi’ “cm
_E? Cfiifififlfifiafifig’R5Rfi§_FQhICE
cK1cxMAa%Lum”»j E ‘, ..REsPQmnEuT
§E’SR$ M”v4fiAMAKRx§gg£y3Hfifiv;

£RL.F IS Fauna -uffi K432 CR.?.C BY THE
AEVUSATE ?%R”THE EETITZQNER FRAYING TO QUASH THE
EMPQ$fiEfi Qk$ER §ATED”z5$1;20Q3 IN S.C.RO.6?f199$
Ffi£SEBV”§¥”‘TBR’ flung. nzsw. & ssssxons JUDGE,
cazcmmagaaag QIREETEES THE PETITIDNER TQ BEAR THE

‘mas? mxs 3EE.s§_cQmxzss1omsa awn THE PETITIDRERS
gxan mzaacwvfiwwx Jaméwa: To EERR. THE EKPENEES AND

«:f;:2’3*1*v m*A$s0E?:ER;’j*..–‘ INCURRED FGR ‘I’HE- moss

Exam:§Aw1mN”oFyE.w.1.

“-fmj£:,$mTiT1am cmuxma my van. HEARING 7315

u Kg%?;,THs.;m§am MAnE THE FQLLDWING:

QRBEE

V”=,_ in this patitian, the patitienar has prayad

ggijaafxing film eras: dated 25».1.2E3G8 in

<:}4mx~

. <;,I?ETIT1oNER

-2-

S-.C.E-é-:::.fi’?,:'”,L%% pasaad by the learneci Addl.
iaiatrict & Sasaiaw fiudge, Chickmaagalur in so
far aw ii: mlatas ta directing the patiti.f:5″n.gr to

bear tliw amt anti LEM: csf the Ca3mm:i.asiun;g:._?}., “‘- :. “A.

2″. Tha txzial (mart

25.1 Emma allcwad tha patitgén K:i;e§” by ,tha

ye-.ti’i:;%i.::.m-=a~.:’.* permitting 9:23.11: tfsg é:,z*:;&3s-3-e–i’xési.::’tiAt1e

and appmimteé at Cmurt i’.’i”wfi:..r’e;2′,.s$i<:sVz*':».=.:V_I.:4"*T*.v".,V*;:: .€;';§~.=.*V~zV'.:V%:.:'.'::3 thé
mridanca. mania: ,"t13a "féha trial
cszmrtz cirimsczmd V"_»§:;;§,-j.'.t:-aar the -cost
mm Esme »;f. 1:.}fm ";:§fiim$aquantly, the
tmiai. i§';:.::'a.:::"x:;*_,_;V "%§:;;§é$V realized
thafi m::;{.;:?V<"a:g§§g::¢:;.V.'i":2%a4% "-C.'r.P.Cf an actvaacate canncat
be «§;m§xiQiinfi¢c1V" .éfi '*–§§&uni3ai;rner under criminal

ps;*§.*.1i»::sa";:;+;:;t;'¥:i.r:Vn§'.*:,,V_V'Acc:.*¢irdingly, the trial Ctmrt 93359:!

_aE"2';– a5:?~r£§i%A~.':;.3:3uing xzmrenissimen warrant tax the chiaf

Magifitrate ms' the Chief Judicial

A'%3:.gg:*E,m,.:~..r°.*_aa4_'t.:-.-;~T mzf Thirmrananthapuram Eiistrict in

Keré::.;_&% 3ta.t.e fm: recarding the evidence of P'.!u'.1.

V' ,_Ifi."_«*s:isa:w at" this gubamquerat ordax, the quastian af

patitivanar bearing the czazct and fee; af the

€:»3mmi.vw:m:nar viii amt aurwiva far crzsnsidmsaticzm.

0L"""\"

….3….

3. E6: the reasmna atatad abqvfi} »§he

gatitiwm ifi allawafi. Tha impugned §}flé& ,§§téfiV

;§5.*z..m:;~§ in am far as it .r.~1a1atas;-‘-2:;:;~..»d’::.m,-::;;gi~;g V

tha petitimnar :6 beat th&_cma§ find feé E: fifle

Cmmmifiaimnar is hengmy 1.qua3h$d@A H Gfidfirgfi;

acwwrdingiy.