High Court Karnataka High Court

Mallappa Gangappa Gaali vs State Of Karnataka By Vidyagiri … on 6 January, 2009

Karnataka High Court
Mallappa Gangappa Gaali vs State Of Karnataka By Vidyagiri … on 6 January, 2009
Author: V.Jagannathan


1:»: ‘E”‘”§~{E’; §–;;9 §{fxE€’§’§;’3;”{‘AK.?*>..__
{T:ER€T’:{f§’E’£’ BENCH, DEEARAWAB Vf ~

Effiatiéd $15: $5 dag; sf Ja_:’1u_ar§;

‘§’§~£E; H{}N’BLE Z’s;’§’R.J’;.;FS’é’_1’I<3E.:AQ'-..$AG$§i§Ef¥$ATI{éf%"-~ "

CRiM}N_AL Pmwrriitéé N0. 539 2* T Q2053

BETWEEN" :

Maflappa Ga:’;gappa”G:32i31, ‘
S/0 C:aI1gaj§j)pa;.L€}aa}f., =i A V
Age: 4′? j;;*e.:4I.s;~£>{:ci’ .%dV’a§:a?._e,.f,’ V
R/9 Iv£aIa_i113d_d:, ;T)ha’:*égwad..V– ‘

V …. ” ‘«:.,__ _ * V * ” .§.Pat,1t1c>11e::’

( :__Hég<£s::, Advocata. }

gigs
State 'wiizrsmataka,

, .}3y.4Vé.§yag'ri Police Station,
T.

” _€3é§z;;§:;adhargouda Shankargouéa Patil,

S f :3 Shankargouda Patil,
” _ Age: 48 years, R/0 Tabeab Land,
H Hubli, District: Bharawad.

. i Respondanis

( By Sri P.E{.G01;1shi for M/ S Jashi 8% Jeghi Assta,
Advgcate far R-2 –~ absent. }

Shirahatti, and at that time, a tenant was in eccupzition

af ‘aha premisas and ha was arm Mupparma

As the case was going in raspfict of evic€;i§;::”‘;}r0?;t::37ditigs§ V’

and i’oi1awi.t1g the Case coming 11¢:

preferrad by the i;enant ~s_.’1s0 hefixég c1i;.fi§plai:}an1; fmmd that the person, W110 was in

oceupation 0f the: house was none other than the

present patitioner. Alieging 31}. the abave facts, the

}’

! I

7

edmimstrafien of justice on the principle

“quande {ex afiiquid aiieui conmdit, eorzeedere

videtur et id sine qua res {pea esse nor;

protest” (When the law gives 3 pers{);i._44″e._

anything it gvee him that without. wehiehf’ ”

emmet exist}. Whiie exercising L”

under the sectiozl, the .eeuri;

function as 3. court ef aisgpeslaxie ..»i)ré’eerev.ie;i0:’1.V

inherent jurisdiction __ur1der_ ‘*-the _.:=§eet’.io?n

theugh Wide has to V:e;+;ereised._V_
carefully aiixé wfih cee;§:ie;;– eiji};*v–..1ehEez:
such exercise ju.$tified””–Ve[Vb§g*’e £116 £63333
S}3€Cifi(38l}.}.S laid ::¥;::1x,=:s}*_z3-…i1:V..3A;”;:1Le “éeeti£§je’V”itself. it

ex éiebvito to de
feggl’ _ aqgif gueticse for me

ad1i1i.:}ie:reTi.ioV:2. eff fw”hiei’1 alone ceurts; exist.

‘Ag1t:hei’i’:;; ‘ sf” the courli exists for

eir}:raheeme:e{“ef jusfiee ajild if any attempt is

” e;e%% abuse that authority Se as £0

pfede-_eeVViI1justiee, the court. has power te

pzieveiif; abuse. It Weuid be an abuse ef

preeees of the semi to allew any action

which would meal: in irljustiee and prevent

premotjen of juetice. In exercise 01″ the
pewere court would be justified to quash any
proceeding if it fmde that

initiatien/c:e11tir2ue.I’;m of it amounts to

abuse of the process ef court at queehing of
these proceedings weuid otherwise serve A’

ends efjustice.”

‘7’. Keeping in View the afore;s”éi¢i« .}:>o’sitie1f};’-3;: View,

have perused the materia}. piaceE£._a:i*:€e1z (I §3»i§:§e th,at

eomyiaint, it has been state::’:{V””‘:¢11e.t “thez111eged “Vitiei’eienta”‘

was witnessed by 0ne~..R.S.’E3éji1L.:’j4 ‘iV”‘I’:e’ sa{d”£:e1:ip1aint is
dated 26.6.2002 and’ the private
eempiaint of the Cr.P.C.

on 11.7 eexiipleiilent has referred
to the when the irieident
oecureedg ” A’ the ehergeweheet witnesses’

statements” reveeis name of the Witnesses, whose

” 3t’e§er£1’eni8A.ehave Been recorded, were present sszhexu the

took place and neither Raju net

P2tnd13;”a::.:§’a have been menfiened either in the

.ee;neIaii3t flied hefere the peliee er in the later eempiaint

‘ ‘~_f’1’L::<IA befere the court as the pereene whe were present.

" 'ivhen the aileged ifieident {wk place. The investigating ~

agency has failed 1:0 record the statement 0f the eniy

E?

63/'{3~WiYLI1€SS viz, E-iiremath, wha was pI’€S€fi’£ acceifijdixag

ta the complainaxlt.

8. The next: aspect is that thr:….i:}ciC}»€::’if ‘_’;:i1″r:g€d ifg)”

have taken place an 245.2002, :’2a.Z1″1. j;%ears’~ . L’

later on 26.8.2004 3211:}… ‘t:3{}’x’i:.5t_aAV’1L:€II1€?I1f; of
Raju reveais that he just a year back
and, t11eiwefQ;~<;;i*;e the aliegeci
incident tiyéwfiase with the next

witne$$%'Fa1"§€?;11ré:%:~; gag" ~ _

9. Yét. L4é.n0{.hei””‘ a3_§ji€=r;{‘ that, though the incident

tog}; place Vacsfiriiing to the csmpiainant on 24.6.2802,

.A the pafi§:ha”1a_a1na came ta be regarded two yeaI’s Later on

j… 2’i}?}~*_’1,_ V V

103 ” immed judgc of the trial} court did not refer in

311’. fhese ixlfiportant aspects of the mattsr whiie daciding

V% 2 ___§;9 take CO C€. ‘§’aking C C€ is in regpect 9f

the ofience and the trig} 00131’: ought: to have consiéered

ail the niaterial piaced before it before arriving at the

‘L

/

H)

cenchmitm as to the axistsnoe of sufficient matzerial to
take cognizance. A piain reading of the cGmp1ai§:1:___it3eEf

gives an indication that the dmpute is of a CiX3’iI’;?ié2tii}f€t

and the leameqd cmmsei fer the p-etitio:a:f:::’* 1:330

pmc_1.u:::eci at, A:1:1e:~mre-K the p1;ii:1’i.–thafi isi bjf.5′.tE*’;<.~f; V'

very R»? in O.S.No. 237/2032 '£h§p.:;§&::::ene;§'fl 7i

11. Under the above circu119iS€;a:z1(f,§s, T_E’€’:a1″1éed jmdge
3f the trial court 0i1giE;£_At§:; }:;a§7é’V-_’a§§p3L;ed his mind E0

ascertain as E0 .Wh€€11f:’.1″$h§3I’fi*i:)i.f1_Sf$§’_§I)jt:iiifJ:fi facie nlateriafi

to *:;’fx~cVV-aiiistant Case, in the fight
Gf £he:”‘aftit}_€Sai(i investigafziora papsrs, {ha

trial $0121?-4.,c0’u£d-.§n{2t izéva {align C€}g’I:’iiZaI}C€. in §,}$1<'f:

Qf :f{"l£ déifécts–«pointad cut by the fieamad <;:mms<=:1

fa? "$316-.3:_)E:t.iLté%3fz;§:r which have been refermd to by him, it

£3 ,.$ i $0 that the {via} Weuld 'ené in favour sf the

prasacgjigiozz 13$, the camplainant. As such, I find that

L§3i;iS"'A_'is 3 fit case ta exercise inherent powers {G quash

VA fc;£"1& pmceeciings as continuance of the $9.316 would net.

be in the intarest Bf serving the ends of justice. i am

also conscious of the fiarklaid down by the Apex Ceurt in

11

the aforementisned case that the izahsrent pow:-‘:1’ 31″-1Q°e1Ed

nut be exesrcisefi to stifle 3 iegitimate prs<%{::1f:§;p 1*1,§V"' -:"t:'3i';*;_,

in the install: sage, in tha Eight {if 'the serisfig (.%j€,~fs€:}i::¥3 '

the investigation, it cannot be 'th9. t7%;_h€':'

is iikeiy ti} succeed in estabiishi1§gA {he £:as f§_;

petiiinner.

12. For the foregoif§’g {‘t:é§sQi:1£j;, is ailaweé

and the court taking

cgni2,a;1ce”‘a’§.”§_1 V pursuant thereto
in C.{}.’Nt3; the Eeamad C.J.M.,
Dha1’aV§v,ad,4’ * _% :

Judge

<i¥1<<:%/%- L