High Court Karnataka High Court

Santosh S Lad S/O Shivaji S Lad vs The Registrar on 16 December, 2010

Karnataka High Court
Santosh S Lad S/O Shivaji S Lad vs The Registrar on 16 December, 2010
Author: N.Kumar And S.N.Satyanarayana


EN THE HIGH COUR? $12′ KARNATAKA AT BANGAIQRE

DATED THIS ’21:}: 1am DAY OF DECEMBERf’53€:Tf3]t’.Gf¥”,4″

?RESEN’1′ X N

THE HGNBLE 1\rIR.JUSfiEICE4NAfI§:IVii§}L§VL}i??,_

MD . . ..

THE HON’BLE MR.

WRIT PETITION’ 1s:;o:.33 i)5e§”%%I<;g§f"%'2oo9:'(GM:i{LA)

BETWEEN:

Sri.Sa;m0s.1'1     _  
S/0 Shivaji  Q      
Major, 34 Yea}?-§s,"_4«..V"~V1'__ V      '
Member sf K2z1*;j1at.aif:a -- '

L<%gis1aiéve-:"1'iss§:fii1.1)1yiii: "

I'Cr1.nanei1i R<:..;*-_;i.aé"n.i;V_ C» if % ' < – .
Sandur, V' _ V _
Pres<~:I1_t1y resicling 21:1: V'

N 0.520, Arnru't -.Ni"w"E1SJ.:

7m Mam; %13m C zms;

RMV Si#ag&A 11111 M \\
4»;-g;_gg. .. PETITIONER.

A my }3:’:»§i3.}Y:_1ii__:1.g .Pi.1¥E;-:2r2s.<§g;gi, fluiv.)

L Afifii %
VA T _ '_ 44 H Thx: I-2€:giS1.rar.

‘ .. ;%{21.rrj1z-fi:;1.}<21 I;0k21y:1%s'."i',2.»1,
" V _N£a.:1tist'§*i:::(1 131.2 %__}.<ii_r:g.:S,
_ V "D-1".E33.R.A:n.'l)<:<'§.Rar V{',{'2{fi 1:1,
BANGALQRE — 530 9%}.

{xi

2. Sri .A. Ne.1;2fa1ya2′:assx/Vzm’:;.f,

S / 0 81*; A. I321};-:.:’1§”1z-2..,

ME1j().ET,

Rcsidcm 0!” Nc>.236,

Kas}1.i.:1a1g{21I, ~

Ka.r1akais:21pura M2k’iI’} Road, V

Yelachenahalii, -._ _ ”

BANGALORE — 560 978.,’ RraSIrQNDi?:NTS;’%,

(By Sri.B.A.Bei}iyappa, Adv. .1,

Notice to R2 is h€2i(‘I :s;.zf’f§cie;1£;} ‘

V ‘;g;–_V§~g,$A_;;%*_§g:.k
‘I’§’1is P<éi';i*iii(3)'I:i."%:§§:VZ'fiicézfi L]gE'1-%_éi':€'TI""A%%:i.(T1C.$V:i22€3 and 227 of the
Clorzstimtiora } 1t.i'2§s}V';'t,}1e order a': AImcxu1'(:é
M "Ti" '-§a},z.VtE11<3 Horfbie Lokayukta in
Karnatalég st-atzé V :.()K/G.L13/ 1.30/2(_)O7/ARE–2;
to hold gsroceedings ieading to the filing

of the r_:G'mL})1ai'nt..,VAAby* R~t1' t§e:£b.re the Court of VH1 Additional

.f CEv1i.eA.f V-ix/'iE:t,ropeJ:1ta1-IMag5's::.rax_c, m ('I.C3.N0.11494/2008, as a

n'11J1"i_V§#:y '*iT:1f"-v.i_:'E'%:{i"~ of $33.5; ami to (:;ua.sh the ()rd(-rr dated

V 28.(}'5h.2={)().8 'by me (fu3’t: 0%’ W11″ Ad<'hi.i4:mal C}1i€if

M<%t?0;5i:3Ei1':é:::_ }y'Es;1gisf.r2-,a'<*, E;%a.z:_§_{2-:i<:a:'<:, in (3.C.F'~§<). "I. .E.4»9-ii/2(_)O8.

, 'I'%1:«is P<:i',ié'.'ic)n is <_:€:m§ng 051 for P§'(-t1§IIli,i3Ei'i."y i'i'<:ari'i'1_,<_',{ this;

__ 'day;§t11ur’i. mails $1112? £'<si§0'Wi'ng:

to cause or cor1ewe*.:__er, r1eit}’ie1′:i;t1e partr1ers.h.ip firm nor the Hotel business

ever eorariieneed. Ir: i’;’1e rneanwhisiet, a suit. had been flied

6

before the Court of Civil Judge (Sr.Dn.) at l”i()s15r:t, in

O.S.No.6/2007 for declaration that the plaintiffs..~are.ent;itl.Cgi

to a joint family property. In the said suit,

at1–inte11’rn injunction had been granted if

to make any encumbrance .over tlr1Ae.”’prope1’31:y.f . In

circumstances, neither the pairt_nc.rship” Vgnor ever
commenced nor it undertook_any;;_aVctiVii;jn created any asset
or incurred any liability. ‘n»e:l’}.rrn._irs ‘p.’i*_ac”ti(;ally’ defunct with

no activity.

4. corisitiered the said statement

filed on behalf of the -ioetitiorier and was of the opinion when

once the “fact of ‘1i.r1t’ere.st in M/S.NagaIjuna Residency is

the tleclaratiorr filed, prima facie declaration

filed a “false declaration, there is omission, whether it was

accidehiital-..’or’intentional or there is Inens rea are all matters

if”4§¢hiclt1__are”‘to be gone into at the time of enquiry and not at

stage. Therefore over ruling the said objection, he

“proceeded to pass an order unrier Section 14 of

the Act, directed ir1.itiai.ion oi” prosecution of the peiriti-orier.

Aggrieved by the said order of IeIon’b1e I.oi{ayio1}ii.a,..~i~1.i(f;

writ petition is filed.

5. It is submitted by the learned
that before filing this writ ;)etitio1i:ipetitioii. it
under Section 482 of . coded flgrocedure,
challenging the order oi taking
cognizance of the oifi”e1iice:=A.a11:ti However, the
same was p’i:ei’erred this writ petition
chailenginti th’eVVVI;ion’b1e Lokayukta as well

as the proceedings Vinitiated.___he:iore the learned Magistrate.

‘ en

Lea11r_1iAed.Vp_couris’e.1…appearing for the petitioner contended

that”eizen”£f_’the~ inforniation furnished is incorrect, there is an

omission, it deies’; not amount to furnishing a false inforrmation

and theiefcsre initiation of prosecution is not automatic.

“-ip3is~::ret’ion is conferred on the i-iorfbie Lokayukta in the given

Vsetaof facts not to i.ni_tiai:e criminal proceedings even after

it ioeirig satisfied that there is on1issi_on. The Horfbie Loisiayukta

has not appreciated this legal position and he goesfio the

extent of saying that he wouid not Consider his obj;ef(;’tioi”i;

therefore the order passed by I-lon’ble_”

erroneous. contrary to law, contrary to.ithe’,DiVi’sion»._Beif1eh ‘

Judgment of this Court and st.l-‘:..erefoi”~e_ the ssfdljtjriits

requires to be set aside. He i’ui”tlfieif fthagt the case
Could not have filed under”-§iecAtioti2.j_»if?’?V– and as such the

impugned order cannot be”sus§tair:ed, ‘ ”

7. We are tlheilearned counsel for the
petitioner; otilllfecord. it is clear that the

petitioner iega e%Mer:.iherlVtsf:’i€.:irna.takz1 Legislative Assembly.

Under 4§Sectio1i.V he has to furnish the full

tolmstibmit. to the Herfble Lokayukta in the

:foVi}iiiv.l’V’a”‘stateriiente. of his assets and liabiiity and

V those of the niemliers of the family. It is in pursuance of the

“V,’§t.atuto_ryVyohiigation, he has filed a statement of his assets

-ajiid-:1’iahili_ty in the prescribed form. It is admitted in the said

Wstlatement that he has not mentioned his interest in the

aware that he is a partner in M/s.Nagarjuna Resideripcyg. In

the information, which he has furnished he l1as~«~~sett

firms, in which he has interest. However he didnriotl Choose’ to

mention the name of M / s.Naga1juna_ ‘

had interest in the said statem.c’nt__.. a

said information, the is not
true. Therefore, prirna Section 177 of
IPC is made out_ar1_d is -under an
obligation to public servant, if he is
satisfied t_h-at committed any criminal
offence. Jlfiection 14 mandates that the

public servar1t._Vlsh_oVu1dVbeuiprosecuted in a Court of law for

‘sucli After«the.vHon’b1e Lokayukta is being satisfied

aboutl t;i’*1,e”‘com’rriission of offence prima facie, no discretion is

leftilillhthe not to prosecute the public servant,

-..l,l’_j’:v..«..because language employed in Section 14 is emphatic, it

mariclatory, Lokayukta should prosecute the public

A perusal of the order of the Lokayukta clearly

«discloses that he has taken note of the allegations in the

ii/i

11

complaint. He has also taken into consideration the

statement filed by the petitioner and the facts

and he was of the view that once the thatul

there is a omission to mention the afotes~aj”d._” the ‘

statement of particulars fl,l1’1’liF3:h’-id the

furnished by him is not ‘true, it was
intentional, whether ther§$lii”wafi§:~. give false
information or it is:’a__ error or he
was ill advised,«is considered at the

time of ,it1’ia1_u°ar1d’1qtherefore declined to drop the

proceedings. ” ‘When? has exercised his power

strictly uddthexl ” comers of law and in particular

Sectiti oncev.h_e.»is satisfied about the statement filed

by’ the is not true, which satisfaction is based on

the.’ iilcontained in the statement filed by the

petitionerkhimself, he has no discretion to drop the

A ‘proceedirigs or not to initiate criminal prosecution.

8. Ir} t’:1_1a.t View i)E’1hc m2:.i’.¥’.(‘.é.1f, it is not. possib1(;*, to ‘c1<:(:cp1.

tlzai. ?,.1}(": order }')23.s';s.'ec"%<'i by ma? Lok2.1yuk*;.a is (.'.1'I'().I'lC{)1.1S Elfld
:

stzlfersa from ini”im’:_§fiy, ‘L*J§2§{‘E}’1 (:2.11Is”s Em” ‘inl.c1″1’c*re’r’1.(:<*..

(3(.;:1_s(:qu:':m1y., the p'r()se{:<',:.1:é<}r3 §am2(_%E'1<:('§. 's:':~{*.1'1°&: ‘..’E.'(.%;(fiIl{r:(1

.M2-1g’ist.rat{: is also si.:*i<':i.i};* 1;: a<:«:':r<:le11T1(:e xx;*if'._§1':–.Iav§*'- —–ti';;f:

Magistrate has not c03.'I'2:I:iE.t..(é{i razxy _(,'."EI'.£V'e'.')_1_'4 in_'i_;1.kir'1g<:dgf1ize1:V1{§é . '

of the oiiferace and isstlingg jpr<)f’t}3e’ ;.:gf0.céed’1::tgé.

9. It) is mack-: cliragr tE1g:a”j’£’~..1h<'-2' .EA<iéL.r:1§<':;-3M;ag;s:r;1r'e"si1a11 decide

the zriaiiiiztr 0:2 mer1?i'.:€'s :42.:':i'{i::;.1~:;;_’3V€:».§=ai:’.’§_1 iawv, withisut in

any Way i;11i’§”é’ €:::.<§""*2?:z:'y of the {)bsm'"v2:1t'i(Jr2 '§_I18LdG by
tlzés Court "in." *£§..1is. 1:12';-réfE,.{.:;2'." '

.–10. I»1"£–.,t,11z§;t View "(:s–f.t'§__1§;.:;'2;»aéier, i.;fh<::r<: is no 1"'i7;Cfi.'§.. _{):7sm§sse(3.

3&5-4
EUDGE

55;"

§UDG§