_ , 1:Il'I'| . DI! fl' 'HI
fi 'i'"" EGH K.-'GU51 OF Kfi:nnfiT.fiJ:{f: A; Pu'!uIG:'\I.rI'JR-E
mmn 'II-118 THE 2011-: my on f i TT%% i; %
BEFORE
'I'HE~HCIll'ELE me.Jus'ncl?s
MJ'a.In1Jarnatinna1 "
"I'=u-nu-lama & Rivimmrll {pl T.1'ti 5 '
Lautuinnw and-any-.ra.uw 'A. , --v-pig" ._ '.
G 211'» I513' r flflfla-ts ._
Nfninflwmm Roads '
Pnnampilly Nagar;
Ernakulam,
xtéarpr"-uauu-'gen-' ah' £1°.s..»!.{.B,» T
M.A.K..fia=.-.:1;. A
Aged ai)::jut'iSiF5*e_m1fao'.:._ _ n.
[By S1-i
% $I%¢=kHflfiWwflflmPpa.
Pmptnamtr' " ' ",'j_M'fu.IU![arut11i
Rim Im'1'ws'i1-iaau, '
. .. " Ha J.Sé*0;';.Baeap1.u's~ R:-ad;
V' ';A:g.-ahoiida, Davanageere.
Fatlnern nmm-. not known,
' "Agar! nlngui; -Iflvanrm
-'am wv - -- .r""""-
Cammiuninn Agent.
fimmuuing,
No.21. Aoharapan Street.
Chennai-1.
I-ii
<12
3. ''''u:': 6i' Karrawuak":-..
By its P.P. attgaohed to
High Court. of I-iarnntakn,
C'..P.I. City
[By Sri M.V.R¢uananiddnis11, " V ,
12.2 served S1-i H. yapp,:_ECfiF,fir 'E_€.:.-'xi ;_-
iii
This c:nmu1a1' ' pat1tm" 11 is and} 482
Cr.P.C'-. praying to mt-anizlg thahrder 9."?.:'ZfJO3 in
Cfil-aI'I¢a1él5!2iJ(.?I$ en. 3 Court,
we crimma}_' hearing this
day. the com flrw V
as ax.-aamasfi 145.1 "-
c:.c.Nak.1e1S12qe;a kpm-iixzgg u-m1' ' for emu" puma' habits
+20' sons rm. 3+ 1.1=.c. on the file of
Davnnngare ham filed this partition 1::
' n Ruponamt llo.1 mud. a complaint under
25!.' Q:-iPi€..'1i L-..1LgI'_rg nfiimmnl t,=1.J__n_'Z1;h_;bh
§
.__ !._.A.
115 'E1 and 566 I.P.C. aganm fna"ut':r:i'u'n" urn";
accuaad No.32 [reupondam No .2 herein}. ma/}
u\.r - ---'-at - - ""\---\
U-'I
...fl...I'.I.'__A... .. 44444 .;;--u .1': J,Anan.n.4unu.
3-. Erin mots nwuuuuu-y far um ; u "yfiuuuy
amanfollnrws;
no
5.
f
E
I
3'
3
Reapondcant No.1 had supplied 2550
rice In petitabner for a V'
an:-I
'13
II-It-HI
- ;:
§n..'Jr'F,.:"14,34i§i-. "d'v"nan the 01
Ra.1G,~9B,'Ir"t30I -- was fl No.1,
of respondent z:o§af awmnmtn,
fiwuum… li.!f.:..’;*g 47*”._……….-“”‘*at.-=. ‘;¥:;fi’,….:…?’-**1’é;;Lr-……r1 ‘.1.€!’.l
c:r.P.<:.. rm-amgm. In the
complmh A' and other
mxmakk aforesaid ammo. w1thm' '
"mi RMc'«mu, Davanagecre. Howem.
a 5% way-a;* w r-''– an
_oompA "iaimgi Circle Inspector of Police, City Ciroie,
H The 'tram ml' _ the
rofiacrred the complaint for investigation to
T 'mummy gt' Fnlia, Git; Gfich,
.——r_—- .. –.
eiwny C-..:|aV\_.Qxn/«:fl_.\. ‘
nd…-e:-.’:.1.t,T 1’Ir.n.1 11.s,t_l.V
J. ‘L. -IQLAI R.
1. nu par \rI::.t”””””1.um.'””””1.”u’r -7f wm§la”u’1t.= I’3u’Iw:”wvu””‘
omm:m’1:bed we ‘ the nu-mmcuon’ ‘ ‘ of’
Dwanagere. Therefore. the otfioecr inohorge of
Po11oo’ Station, Dnvnnngore was 2 V
ju..r.ied.Lnt:1oma.1 Pbl_1oe amigo
I.__ ______:I II’- __..!_n………4.’…a .L.__a.
‘r.F.{‘.;. TEE marzlzluu umyuuuun vinsi1;}’1fiu’i—- Ga.’
3
mind has referred the r of
Pb11oe’ wiry Bircl9.DllVl113B°”°H ~
5.. T’1’1’3 Karnntllu Vs.
an in ILR 1999 EAR.
1012, 11:: hold thus;
“IQ; “‘.”!’.e.’.&-..*.-“I-fiééfie.-P.!’~”. e-.zHn’I1r*…._Z..’|.1-..-ti. tlu-.t
the of b very reeiriohod
Offioerfis power to imneatlgate
.5»-‘~nI§m.-.uui’san;v’e1.in. omen ._. III Le-nr nmllflfl -I-H nl-uni-an hf
. vhflflvu ‘J.’ any vauvvu am: vs.-no vi:
‘. en poli:::ej_e*:ntion may, without the order of n
a Court having jurisdiction over the
W. area within the of such etation
..____ .1 ‘L___.. ……………… ………….. :…
‘WIJI..l1I.l. uu.vI:I pI..nIvu.r ‘fl uquu-u uflb’ GI’ tn”‘j?’
V’ the puuvkiom ofchupber XIII.
£3; Ho gen-oooedig of a police omoer in
anyuuchcnuashnllntanyotagebecalledin
qi.iu*i%r. on the mu.-.-at’. ‘&-at the e ‘as:
one which auoh omoer was not empowered
under this aeotion to investigate. ML
~19. ._
I’-\ _
V i -__.–u,
£3} .-‘xfijf “””t1’-its afi1powuruu”‘””””‘ iifluéf
Section 190 may oxfder such an immtlgaflon
was nbnva mtmtinned.” M >’
He also submitted that nub-motion (.3*}’:_f’of
.n-……e.._.. «LI; _…1…._11 1..- ..-_..’.| 1… ……..1…A.,_4…..s.w”..=_
-acaumnl 100 luau: [K3 Iflllil. III. UOIJJl_u’JJ.U£1DI1 ‘-
with nub-sect:i.oI1[1] of 155 ‘..«1:I:’_|g.’l’._n’£l5._ L
121.;-.v atria eudb. iflfiminn ta emeer = V
in Jcharga of the staddotn 3
Jun’ mun” — n fl’|lB’.!’ tn” .. 1oan.1f&reI W’.!Imn*.’ dam
limit: of such stallion 11:?
enquire mm any flags provindod’ _ mi of
Qbgpm XIII ef 1.211%
provision, it is ab1mda:1fljrV the
um”I”l’.:ar
in chargtt” “at’ation..fwhioh h
within __th1’§~ pf Court and not
any df tJ.’:.e fia
stat:5m:1,._ the wit
‘iigraia. mgh Gourt in 8.
deoiaiufi State of Ronald
and Others. In
tl”..’.-.9. it was E1.-..d 1:3′ the 1*
ma-pg-ndnLic:1tA agajmt the police:
winom are an WC}
_ Anat.3upamnmden’ 1: of Police,
‘ of Police. a. Circle
G-uc’|n..I’au
-4: IJ|nl.Il’J.l.J-I.I%’v.lA’:i.a $’JiaaI. t’I’I’I”¢
at about 3.00 p.n1. on 15.12.91 in
wiv.:i.t_r-1: 1.1 med uh-1 Si_t’a_jL1.n_1.;a¢_u_I:1_
.. ,jnua’tai11ed bullet i1′{i1′:1tidflwi:t–1 a polloe firing
4…! .:L!….I .. ..1I_._._.I &L–4 .n.’I__ 1.’£…£.___
W313
u.m1.If’w*fiI’iI’I.’iu Iungluu 1:n.Iu; um;
“w1a.a deliberately ordered 1-.._».– the me withnut
any justifieation and the said illegal order
was; aaxripd out by Lhga r.:t.h:.-.1 gem ggficerg
Maghtrate forwarded the oom’p]aint to the
Inapactor General of Pblioe (Crimea)/Jfor
I
N’
‘ ‘- LH.”cfIi.1 at . . .
‘£31.-.P.4;’3.Lj’;_I’ir§au-e I no pcmvmmn In tho Code at
‘irzrx aj:t5v.o’.*J3arV 5″ statute w’11mI:u’ ‘ cantata’ power on
” .uI.uu.mn..u’-an.-n_.Iu
uLL ‘$131 ‘$w”l
I35
1.uqmnn.n.|I-In-in-Iiasou uuaurifiu ‘land-lanai. :1 Kill!!! A’. ‘M
-LL11?” WW’; ll-ll»\:Ifi.”vll ‘TIMI-Ill’ I. V’ MW
Condo. in view of the fact thatsonior police
affioaa-u DIG of paiiua
arra.’g_::ad an Iwcused paeruonn uni ha .;.
that if the itnreamafinn is done by ” ‘
uunvxunmw U U1 um rmwu r’JJeFIti’=t’.?TE$ ‘-
reason was
:_1::.ng;_nt_mt_e 1,2,: mfg: itto me LG;_oi’_Pb1i.og; »t1r1e12 2 ‘
Hfih Court on being quaifiiégnad’ 3233:1116 a”:’it:’ai$a._
.4:-aunts’-‘..–.Jl4-.-.’a .4: -1’ IL;
11_……._ .
1…._.!..’I …… L.
Q’
numuflv: .7’m.__i1 1 n.._.,fIIr,
superior oficar to irmlnfigaine .a_ and
Omen: tny aubordifmtaA”o.mIcgt’ in the
Pblim Dept, .;po]k%-aj ofiioor referred
called in
qlxrfntiotr . In
apgampriat-es’ Court can iuun
mar’.-5′!”-I’*.*.~.:,’.;A~L-:’.~vz1 R-.3 M ‘-
macle byhcuph omom became such ago;
ir1vuafin1:a. But uuch
ks£_ the Gamer-r1:n:a11t or the higher
‘ . in dapartmont in quite di:tI’erent
Eu human nuns-I-nlnnfl -Ian ifinnflnn 1KFlQI
luv vu.|..wu.uuu-u u-I. Iuqv’
IIUHUWEIIL -I-If
an1agintrauatodh’eotanyomoerot11ert?:an
__an amm in qhaxge 3:’ a polioe station to
11. Tim Gujarat High Court. in [1995
(‘2r1.L.J.9803 held that under Swtion 156(3)
the subordinate Court cmmant entrust
ta arr; fiu %*’pt
ram-red to undar Sanction 1.56. It sjao
fimzlrmr held that 9. privam complaint was
N«&~/a-<.Q_
I
-I-I
the magiulram
theCBI tn inuutigpte mm the mattm unciar ‘
.n”_ _.|__.. ….. ‘I .fif’Ifl’L F’; 1′!!! ‘GI curing V.
aecmpn .L-IJEJ’.ia.’.u I..vI.r.~…-. 11. wow .uxs.Lu -w~.-Hut ~
11legn’ I-and irnpropar byithfi. ”
Gujarat, I fully agree with the
in…-.-t.h High C.’;;nu..ria.; £41. tin «.
above.
15. For the 3
t the magimcam *’ underr
-tg.$z-. 151.23} i;1:;P§.C._, ‘gniggrvv
police: nficl-.-r in chnrg£:VcfV’ths’a p9T;i?¢§~.§ififi0n
irwestigattra’ 036% H9
has pays: rsm:.’Aaut11orhy mt
¢_::fic_:g_r
nut;-.ide_ ih_é tl’1at rizf
firfxeffa 9r’~~f§’:3I’;.4V Iifniir 13
a1I5wea.’od’. ‘
~ than was nu need for
‘for 1-ofarrms:’ _ ogmpllaint 1:: Circle
‘wt-a1 Ci:-at’.-3a, Ehd5 u It-. all
M _fah-Mas, should not have aumeated course
in be followed by lanrmd Mngitrnta. On
at’ complaint. the lnamnd Mayan-am
T _..r_r!. ….nL==.Irt_1l11r1.g Lg of Section 200
Ct” ”
rlrlncnn ‘L/U”/”A’–C1?|”A”‘#Q;– E
llUI__ I _ _ A _ _..1 If. …i..
7’. :1: Joanna mayfiifia
4.1…. ……AJ.
um nmufi
urrlm: Section 156(3) Cr.P.C., In
oompladnt and witnuaes if any in tearrm of
Cr.P.C… Evan afbar ram:-ding sworn’
‘ll’fi ‘ran ‘D’II§’Il’Il’ 1: -un—‘
nan’!-1»\n-r1A_IIannn-Ivan rs’? -um-rannmn A-ht] .,
Iv % A
fl an ..’I
invautzigatian in mm on
obvious from thc
Mngitratn witlwut tho
aompladnt to Davnnagm
‘:..a+’=.a:.-.e:.-…..I 1.’…._
fiflulu f O IsUIIP|Il
I
6-
in The order of
_;.1__-_.. 4.. r-I_’.._._’l_ 1-_..____.__,……., n:…. r\:…._’l..
In uncp .Inu1.Iuuuu., uu.._y umuuu,
set-ausidn. Consequently, charge ahoet
‘ W H Irnnp-actor, City Circle, Davnnagora in not-
meamea Magistrate is directed no take up the
T gn*n§I”l .-;_t;’l. %nL gush gtagug in
‘–‘–r-‘ :r—– r
H A
A
‘II!
ungannnnul
F’
A .-lunn.a¢.au.In.n.
1151 I5
-|’I’H_.. ‘I- J….._……I H’…–….__.._._
ILKS IE3-HIIIDII kNU
‘J
J.”
filad menu: of appearance for renponxient No.3″.
two weeks.
Eta?’
O-II-.-J’
U
4.
I33.
2* t e’
2