High Court Karnataka High Court

Dr S Dyamaiah S/O Late Durgappa vs The State Of Karnataka on 24 February, 2010

Karnataka High Court
Dr S Dyamaiah S/O Late Durgappa vs The State Of Karnataka on 24 February, 2010
Author: L.Narayana Swamy


an-wvm-new-u.Ma-w. mnsxswrmn mavwwvwww Wm !l*’0m”‘”¢zfl’fi}.R’k>2«’rfi*”v§I£$!’%飔%«£f7′”\79 imiwvfize ‘*’+=w’%A:«3’¥xw#!4″‘«9: mm” swmmmmmmmm P5f”E¥M#¥””§ flwflfiwgfifi

RI ‘rm mGHcwR’rc>FKAmTAxAAT
mmn ‘Hm ‘rim 24% my 02* FEBRUARY 9919*} f A %

WFGM

‘mm Hc>1m;E smmxsnm ‘

R[C)E0.343,
BEMI.LAYOU_’I§.__ %

B’ k X A /1

‘ :S}TA.$ §’E OF I€§Rk*fiTM(A,
BY’ =1ROP$.GF*EiETEC’fiVE$,

{Bfzi sRI.vm¥A Km wager. Hem;

C3RL.P. FILED HIS 483 CR.P.€3. BY ‘HE

‘ FUR TEE ?E’lTI’IGRER PRAYHIG ‘IT~IAT
HGWBLE C631?!’ MAY BE PLEAKE$ 122}
“a) QUASH TEE CI-£A%E SHEET FILE!) IN”
C.C.R’0.861€~!0It UNDER CHE HQ. 12391 WRDIHG
QR ‘fifi FILE OF N ACEM AT BAHGALGRE AGAINST
Ti-I18 QKLY PETXTIGWR. ix) Pfififimfi IZ}ISPC>% QF

vi

2

3″

3

§
3
Q
3
§
§

MW ‘WW wwlvaemzx me» a. y~>.wmuwwm.xw=re.m;m

THE ABOVE PETTHCH THIS COURT MAY BE PLEASE!)
TO STAY ‘HE FURTIER PROCEEDIRGS PENDIN%’f3″H’3
c.c.m:3.ao14 01 C31? mm FEE €33’ THE

GRANT $30 C71?-ER EQUITAELE RELEFI 8,…C;’RDER”‘ V.

CIRCUMSTANCES OF TEE CASE.

‘Fifi Crl. Petition in ::¢:rai1:g:bn

day, the Court mafia the f¢&vsring:’~s T ..

Tm mm mmw fiwammms
the weanm Eu <:%.<§.:¢a&%.;si3u14;20o1 undea:
Crime fie.

“”” what 2′?

mfiicaal starfla at Nt.:.2.
The caapa; the petitioner and athw

fa: ‘pumuxhabza undew Secaion 1203,

% 435, 4w am 423 of the Indian
T mg wmplaint mm mm an
am the imam am as have bww.

” by the mm ma am amaze ?1:1 zma.

A % smmxugaaon has ham sumac: mm ta can $31 the
igmwuaen rm am ehange arm in 2901 ml the

mauezr is pezfiing Er nial.

‘\

\,

an mwwsm Mammumwmnmmmwwmm nun. ¢»mn»nr»..m.»m rvvrn–n

wwmme wmwcm m.m’ww’e2″e.2& w..,éIr6″ ¥”!»4′”¥e§’t\8″i»’3M;|5M$,$§%:..e-“ii fi”‘¥M,’§¥””a%’ Em*1m?fi§§’:?§: kg?” §&R%N:§5%”§fi®%£;m

3. Law counsel submim that out orf.___27

dflm, accused Na}? and amusw K9,} and
been aisckmw and aectxsed He.8 ‘ya i
agairmt accusai 30.4, 5
c.Peua:wn Ho. 2507×1993 dates;

Cr1.P.!i’o.347/€38 dated

aocuwd No.9 was amgpea,12$%m%:%;;?.2365;e§[ dated

29-.Q9.2%5.

rwds tint “It is
s,p5parem:’&~e:::;1– that 213
atzppeliara mmtiomd abeve

msezii-4&1 a$m* am.

mm have wm ammzhaa. am
V K surfeas ms whetmtlm scficflazxezi
an eflbxmg, fig swfiis

‘ km: mdein tim mmplafi. Hem it

*’\

V2!» W» I€*Mf””£&’>~.¥’>.’a’.x””‘hf:>\”‘1$tt%.Kf”‘$ «unvwzétx ‘?»m\.~z?€%un91’%m%

improbable no that m pruclmt pmon can cam’

finch a atzsmrlusion that thm 53 sufiafint

ground for @w firm amused;

(31 where the asmm’ :1 flmfii % ?;%% V
Mawttate fix issuifgf 4,

evklem-e or an

(4) «
1 want at’
A A by may

It Court has gvm:1′

ifs;-2′ mm in mm

it ?n atamd that timwe am:

: fgn-as mm wash rm mam
…_.f%” fin It is mzrezadfiur E) yaim nut that the

1% Court has quashed rim mwkmt arfimg

W.W. mmmmm mm WW; W mmmmm mam azcz-am” W mmgamm mm mm?

max by mwoiam power under sectimss 48;_.____
ofthe eras. This Court has held mm-was
pow undm- Sectkm 432 cf the _
cireumstaw under

jurfisdicfionmayhe .’ »
W to W ea-wt “kw
{b} in prevent at’ the
{at} in arjmtim. It is
mt ciwirabfie
rub which wauki

of t pawars

A crimmi’ jurmd’ mm,’ ‘ tbs
‘ V’ Rams’ £911. The mherrent’
VA has ta be mmad

” mama; ma with cmzifima. :1:

smuifl be a:Irea’$ed to de real and

aubatanfitaljtmtioeandfiazxyatilm
mackatoahzaethatauthorityaoastns
mfizmirgtxatiegtfiwfiaurtlzasmwwm

“{

§
3

4-i’%s.\’F”W§”&’L”‘€&fi””‘£I« fi§R'”§\£’%4W”‘fl1 Q’ &N’«?35 33 “9ur:4V”‘5#s1″”1%s%9’izVW;\=¥

” fiat in émiaion in

pi abuse. What: no efiem
diaclmed by the wtmphizfi, the Conn
mxmnr: the queatfiotx sf fact’ if
cxxmhm 13 sought to
Perwaible to Look

arid whethw any if
tm aflegafinm when
em-csasing 432 of
the would mt

wlmethm

is refiahie at not or

. .vwhatEm’L bk appwec.Ia’ tier: of it
” i?*f5i1fi mt be sustained. Ts put

% ‘ « [:¢I§2m;%«% 5%-sgkata is thus mm’ 3:: :23? the nae: Judy

The Gear: must be main} :9 am

:«=34’1’9’é:iA;- Qf Pnww £3

haaw an sound gimlsw. me érzhwm

powasmzfldzmthemcwaiseximstiflsa
mmam pmmwuéaa. Ifthe al@fimm sat

cam: in the ccmplaint an net aansfimue

V

wwwnwhmm

dacmra ware afiagad of the ofimse, 93 doctors

fish died and sevamal doctam have gm:
quashefi by this Court. In the ixmtant
the durafmtn when fin’ 4-‘.i:)-3:: 2

fie charge sheet. In such it ‘x’

vaazaaonarartscae 14 in a.:;l.a
it ‘3 abuse of judicial! ré.:§<3×1* t§11at a
pawn mm on tlm in the
'mwzesfitgaticn for more than
13 years Under these
tin aha gum cams and

w'&re:3.m&tm'. 'us; ' s m t& Caurw am, only in

af rfiré and mmpfioml -.

Km Ifie and liberty 9f the In

gifeeisfiwfirifxatthfs

‘ ” 93,3 mm whm tm cha@si% meli” has
_ V than 1%} yea:-3, cam tkmthsmm has mt

— wmpletfig

‘\

W mwmmm mm Wm: W mmesm-mm mm mm? @F%M%M4-3$.”%°’fi%Kfi Maw mcmm”

wu ..

9, Imam’ time cirvumstaw, I have:__.___rm

imitation to quash the gmamedirg in
pefituxncr aha. oz-mm: Pewzkan is allowed ~

mega,

its zwrmvsvx $6 4MJk%ca’#m.xa<mv.