iii THE HIGH comm' 01»? KARNATAKA,..__ 'v
CIRCUIT BENCH AT GULBARGf§" V "
DATES THIS 'THE 24% l"j)AY '€3}?<'"JL_¥L'«Y
BEFQRE _ V .
THE HOIWBLE MR.;jt1:$'i*:::E S":.ANA:§{;_A""~~ ' "
CRIMINAL P£:T;T:o;q»-N$.':;28«.: 'OF
BETWEEN:
% V' '"2_ n é7fia:j£;%1:g"o;1da
1.
Mudukappagguda @ Madgijwalqipagouda
Sfb;”TE§a.1j;ganaigo31d’a_Bwdéi” ‘
Aged ahémsss ‘
Oérc: }’§,(,i.vocatr;” ‘ _ ‘ , _.
R/o…V_Bam1man:s§-fig: -~ ”
”¥’a.’mk:~.$indgi % A ‘
.L’istt’ict: Bijapur. V’
” ~ _V VS,,l o; .S.:a;:igapp%ouda Bixadar
_ . :’-.g_é:d_ a”£:»o2:t_}25 years
. –.,z30c:2§;gIiCu1ture
A R[¢..BQ j0gi
‘1’a}’;2;;ki’ sindgf
Distiict: Bijapur.
‘ “S/0. Gurappagouda Biradar
Agmrl about 45 years, Occ: Agmculmm
R/<3. Bomm%jog:i
Taluks Simigi
Eistxict: Bijapur.
V’ –Nafi:i§o’i1da ..
,.Ag;e; ‘4o_y:;am’ 1
‘ V Vbisnictzv Eijapur.
”«_’§z{&diva}appa
. $_/6*. Jyoteppa Biraiiar
Aged afloat 35 years
..Qcc:: Agéculturc
R/0. Bommanajogi
Nanagcmda
S/0. Irayantcppagouda Biradar
Aged about 25 years
Occ: Agriculture
R] o. Bammzmajogi
Taiukz Sindhagi
District: Bijajpur.
Ramanagouda _
S/0. Kalagondappagoudar
Ageei about 19 yerars .V
Occ: Agriclliturc
R/0. Bommanajog
Taiuk: Sindhagi
flismct Bijapur.
Basanagouda 5 H ..
3/ o. Sang&nag0uda::.;E.%i1~adar
Aged about
(300: Agriculture V’ ‘~ M V
R/<3. BOfi{IIlE:'i33.a}'(:}$V '
Taiukz Sintiagi _ .
Iliistzfist: Bijagfimr.
Sanganagmrtda Biradar
Rfv: fiemmaxiaiogi
Talukz Sinégg
Taiukt Sindagi, Qisirict: Bijapur.
Madivalappa
S] 0. Devappa Puradal
Aged abaut 31 years
Occ: Agriculture
RI 0. Bommanajogi
Talukz Sindagi
iifistrict; Bijapur.
:’;k,Petit1:o,_:;;¢’rs ‘~
(By 821′ Ashok R.K’.a1y°anashetty, Advocéfc),
AND:
1.
53.
‘V V’ _ Di:v..~1§i§ctb__:..L Bigapur. ‘
The State of Karnataka v :
By its State Pubiic Prosccuter ‘
High Court Builsfing .’
Bangalorewfifii)
The P.S*.*£;;
Dzvara Hippé1*é;gi_’VPahce’VStaf:§r)n_’
§evaI€t–,Hi’i3P<'a1'fig\i.T K =
Talukz Simtigi ' _
District: Bij_a};!;r. ' _
Th¢4_fB'ép:.1ty Stipéfifitcfiaient of Poiice, {néi
'z~.»:d:m_n;'
sin. Jamu Maj:-;.
aboufj§55’years
Get-::__
R/0. Ba’a23m%jogf
‘ ‘:*a1uk:’ S.ix:u:1g:
‘A x V ‘ ., Kkisnjctz Bijapm”.
.. . Rcspzmdents
‘x.’:(Bj2ifSz;i’-Siiiéfanabassaypa K, Babshetty, HCGP far R1 ta R3;
by tender date: 26.09.2006, dismissed criminal
following 0bSe3:’v’ati<):t3s;–»
A. , §e{i1:ioner is a question of fact. However, there is
= _:.émme eubstance in the arguments of the learned
This petition is filed under section 482 C21 P'. C.',=p'r'ayii1g1
to quash chargesheet fiied against petii:iom::r:s':" e.11t.§.;_fe " =
proceedings in Specie} Case Nc:.34j';2006, "4on_..t1ie'._fi1e'-eif 1'2;
Aédl. Sessions Judge at Bijapui; 'dueige £52-r
atrocifies and etc. " , "
This pefifion coming o@tfg;i;{.,gi;;a:’1;e,a1~n;g,V-_:mg”‘ciay; the ‘ V
Court made the following:- ” ” ”
A ,,
This petition is fileel submitted in.
Special Case / ’tile 1% Addl. Sessions
J 11:1 ge at Vatrocities.
eff First Information Repori,
pe¥Eifi”oneAmVV_ were Court in Criminal Petition
No.32éS0[20$ invesfigafion was stayed. This
_ V .””?§k’j::Engvestigatio13 is still in pregese. figs ta
figfhfether my abusive words Wem used by the
Counsel for the petitioners that any offence
committed against a yereen belenging to SC/ST
does fiat automatticaliy become an offence under E
‘]7.ib;ertyV ia the {ins facts bafevre: the
V’ c%t>’1:1cf;::::;1cd by his rsport. He has also to
_tg:a1§t-; —consideration the following princigles
to the ofienees under SKZIST
in the case of Hanamath 3:. 0:3 Vs. State
” * of Karnataka reported. in IL}? 2006 FEAR 1475:
the Prevzmtion of Atrodiiies an Scheduifiii f j”
or Scheduled Tribss Act, ggmss gm-:h’jj’..,a%¢§Lj ..
causing inguxy, insult or an£=;<§ya:;:L¢ci$_ ds:':1*-;=Tt%::_.'
the accused on this ground. théttc ":
or any person belongs C;§§;§{¢v..g_;~m
Scheduiefi Tribe. The msagatmg viiafilito
take also into coné.i:1f:rat:i{ii:ii s§€imissiéfi"of"i§1e
complainant that "hcé 103.11 of
§s.28,0{){)/.–. :=the_ No.}.~
Muduka§pi§;§gfiudé–. aizaaar §,;:¢¢1.%_1;1{;e complaint
docs ammlnt has been
the investigation
has _Ai'A1"(}£._~ _ti;r: allegation of the
iaaxficipafian of all the
acciiscii .or a1k:gati§:1 of assauit, the L0. is at
fifmvfiizfion af Atxmities Act, laid down by this
“Th: wands ‘on the yuund
that such pxemon is a member sf
Scheduled Caste or Schfidlflfid Tribe’
3
V.g’rij:z.a.,11-:;é*M ofiences and issneti summons to
j the fiiefité: stayed by this Court, the lcamed Special
V’ .’«.§11′;¢:i”?ge:_n (}1″(iCI’S of i$$ua13.ce of snmmcns to petitioners
~ the case z-awaiting orders ef this Court in Criminal
” Peiiiien No.3260/ 2006.
N ‘
used in section 3(33(V) G1′ the V
Atzmcitics Act cicariy impfics tha’–:.
there must be an Je»A1;Ve:;_1:1er1t_–“V'<':if' :": 'V
intennion on the part oi§:theb_:zijC¢1i3j¢<i ' "
for the: commission of A fl__:1¢b'¥i".§:A$fi'ez:1(:.*£v:_–»_ '~ V
only on the
belongs to a
there is :10 éugh niiifgs; thtéu"
provisions the
Atrocities A(:§:”a:’t ;mt9,¢:;a;4:¢¢;A»%
3. ” Crimina£ Petition
No.326{‘}_/ “‘fht_v4V’It;ve:§:figaiixig Oficer prtaceecleé with
investigaiionéand’ S31B11iit££:2″Ci. §:}}i.argesheet.
3 2i”t;}8V-…2€)i’36, ieamed Special Judge took
accifisédl Hawever, on 16. 9.2(}()6afhe:r naticing
5. The lasarncd c:ouase1 for petitioners’ hag ”
feiiowixxg submissionsz» ._
I.
Inspite of stay order ~
N0.3260/ 2006, the A’*:.pE”€.3(:€t:;”fid€§{1 = L’
with investigatzionsanci _vchfifg€$fi¢g§L§ without
trying {(3 fivézgfijtnis of comylaini
and statemcsnts constitute an
o:ffm::<:e§V 3(1)(x) of the
Schcé€.u1c;fi'_" 'Hikes (Prevention of
'I'1:A1'eu avcrrnfiiaférTbtif-.. és:3ii1piaint would dearly {reveal
_ -":ompl§1iz1_::;n1t a sum of Rs.28,000/ ~ fiom
V-V :'ar;:t:11Si?t;1' had no: repaid the same. Thezvetfcare,
3 "'a'1f1<'zg:;.:é1£4ii}z::1:s';..ma(1:*: in complaint that cumplainant was
._ A gbaS¢";é,53' talcing the name of his caste with a View to
A if 'T
i:1 s5e;it him Within jpublic View cannot be accepted.
'= 3'he ieazneci Spmiai Juége did 1:104: consider the
background of 0C(:11I"£'E:IiC€ before taldng cognizance of
an aflhnce punjshabie under sectiozx 3(1)(x) of the
Wéwm
5-W
Scheéuicd Castes and Scheduled Triirses AA
Atrocities) Act, 1989.
6. As could be seen from t1?££=:MréC¢~tx:I’as,
taking cognizance was made when __a%;a_fi:cr ‘$tayéd,
this Court. 023. 16.9.2006, ti;16:V()1fi:(=’:’:of i§sn3.a:i:1::<%j::'x}fVV?.;;1fii1"mG;:I1$
to petitioners was mcailezif
was made without f}%:}:}'(:if3fOI'€, E 333 of
considered 0piQii§i[%,»..fl}é has :0 apply
his mind tofinié ;'ii1cc1–'"a:i§:_:dt3.g_ »w°ith charge-zslzect, in
the Gf ':55: this Court in Criminal
Petition 26.09.2906 befom taking
cognizance. " A V V
t11t::'§éV"6i3s5crvaii0ns, thc pfifitiflfl is dismissed.
,_;é§§fit§r1#jions urged by petifioners are left open.
to mend back recoxfls along with a copy cf
orda§§r«;_a$ aim a 60133? flf filfifif passed in Czimizial Pefigtioza
% V.IL"2~£:o;.'T3};'2:5sc3/ 2006 éated 26.09.2006.
Sd/-4
JUDGE
SM